Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 39, Cited by 5]

Andhra HC (Pre-Telangana)

Amba Bhavani And Ors. vs The Government Of Andhra Pradesh And ... on 29 January, 1986

Equivalent citations: [1986]63STC40(AP)

JUDGMENT
 

 Lakshmana Rao, J. 
 

1. All these writ petitions are disposed of by a common judgment as common questions arise for consideration in all of them. The petitioners in all these writ petitions are either the persons engaged in the business of running a hotel, restaurant or eating house or the hotels, restaurants or eating house themselves as the case may be. The relief sought for in all these writ petitions is for a declaration that section 6 of the Constitution (Forty-sixth Amendment) Act, 1982, is unconstitutional and sections 6 and 38 of the Andhra Pradesh General Sales Tax (Amendment) Act (No. 18 of 1985) are ultra vires articles 19(1)(g) and 21 and violative of articles 141, 265 and 300-A and for a direction to the respondents not to levy or collect sales tax from the petitioners for the period prior to 10th April, 1985.

2. The facts relevant for the purpose of disposal of these writ petitions are not very much in dispute. In State of Himachal Pradesh v. Associated Hotels of India Ltd. , the Supreme Court held that "there was no sale when food or drinks were supplied to guests residing in a hotel and pointed out that the supply of meals was essentially in the nature of a service provided to them and could not be identified as a transaction of sale". Following that principle it was reiterated in the subsequent decision in Northern India Caterers v. Lt. Governor of Delhi :

"....... If that be true in respect of hotels, a similar approach seems to be called for on principle in the case of restaurants. ....... The classical legal view being that a number of services are concomitantly provided by way of hospitality, the supply of meals must be regarded as ministering to a bodily want or to the satisfaction of a human need. ....... In the result, we hold that the service of meals to visitors in the restaurant of the appellant is not taxable ......."

3. The review petition filed in that case was dismissed by the Supreme Court observing [in Northern India Caterers (India) Ltd. v. Lt. Governor of Delhi :

"........... that where food is supplied in a eating house or restaurant, and it is established upon the facts that the substance of the transaction, evidenced by its dominant object, is a sale of food and the rendering of services is merely incidental, the transaction would undoubtedly be exigible to sales tax. In every case it will be for the taxing authority to ascertain the facts when making an assessment under the relevant sales tax law and to determine upon those facts whether a sale of the food supplied is intended."

4. When the State levied sales tax under the Andhra Pradesh General Sales Tax Act, 1957, on the supply of food or drinks in the hotels and restaurants to the customers, the hoteliers questioned the validity of the levy on such transactions, on the basis of the decisions of the Supreme Court referred to above, before this Court. A Division Bench of this Court held in Durga Bhavan v. Deputy Commercial Tax Officer, Andhra Pradesh that such levy was was illegal. The legal position was summarised as follows :

"1. If there is no right to carry away the food there would be no sale in favour of the customer.
2. Even if there is a right to carry away if in essence the transaction is a transaction of service and not a transaction of sale it would not be exigible to tax.
3. If, however, where the customer has a right to take away the food if the dominant object is the sale of food and the rendering of service is merely incidental, then the transaction would be a transaction of sale and not a service contract.
4. The question whether the dominant object was the sale of food or rendering of service would depend upon the facts and circumstances of each case which has to be decided by the assessing authority in the light of the evidence before it.
.......... sales across the counter will obviously be transactions of sale."

5. In that batch of cases, the assessment orders were quashed and the assessing authorities were directed to reconsider the matter in the light of the principles enunciated in the decision. It is submitted by the learned counsel for the petitioner that pursuant to that decision reassessments were made by subjecting only parcel sales to sales tax and the excess amounts collected from the various petitioners were refunded. Against the judgment of this Court in Durga Bhavan v. Deputy Commercial Tax Officer, Andhra Pradesh the State Government preferred an appeal and it is stated that the same is still pending in the Supreme Court.

6. While so, the Parliament enacted the Constitution (Forty-sixth Amendment) Act, 1982, which came into force on 2nd February, 1983. Under section 4 of that Act clause (29A) was inserted in article 366 of the Constitution and it reads as follows :

"(29A) 'tax on the sale or purchase of goods' includes -

...................

(f) a tax on the supply, by way of or as part of any service or in any other manner whatsoever, of goods, being food or any other article for human consumption or any drink (whether or not intoxicating), where such supply or service, is for cash, deferred payment or other valuable consideration, and such transfer, delivery or supply of any goods shall be deemed to be a sale of those goods by the person making the transfer, delivery or supply and a purchase of those goods by the person to whom such transfer, delivery or supply is made."

7. Section 6 of the Amendment Act which deals with validation and exemption is as follows :

"6. (1) For the purposes of every provision of the Constitution in which the expression 'tax on the sale or purchase of goods' and for the purposes of any law passed or made, or purporting to have been passed or made, before the commencement of this Act, in pursuance of any such provision, -
(a) the said expression shall be deemed to include. and shall be deemed always to have included, a tax (hereafter in this section referred to as the aforesaid tax) on the supply, by way of or as part of any service or in any other manner whatsoever, of goods, being food or any other article for human consumption or any drink (whether or not intoxicating) for cash, deferred payment or other valuable consideration; and
(b) every transaction by way of supply of the nature referred to in clause (a) made before such commencement shall be deemed to be, and shall be deemed always to have been, a transaction by way of sale, with respect to which the person making such supply is the seller and the person to whom such supply is made, is the purchaser, and notwithstanding any judgment, decree or order of any court, tribunal or authority, no law which was passed or made before such commencement and which imposed or authorised the imposition of, or purported to impose or authorise the imposition of, the aforesaid tax shall be deemed to be invalid or ever to have been invalid on the ground merely that the legislature or other authority passing or making such law did not have competence to pass or make such law, and accordingly :-
(i) all the aforesaid taxes levied or collected or purporting to have been levied or collected under any such law before the commencement of this Act shall be deemed always to have been validly levied or collected in accordance with law;
(ii) no suit or other proceeding shall be maintained or continued in any court or before any tribunal or authority for the refund of, and no enforcement shall be made by any court, tribunal or authority of any decree or order directing the refund of, any such aforesaid tax which had been collected;
(iii) recoveries shall be made in accordance with the provisions of such law of all amounts which would have been collected thereunder as such aforesaid tax if this section had been in force at all material times.
(2) Notwithstanding anything contained in sub-section (1), any supply of the nature referred to therein shall be exempt from the aforesaid tax -
(a) where such supply has been made, by any restaurant or eating house (by whatever name called), at any time on or after the 7th day of September, 1978, and before the commencement of this Act and the aforesaid tax has not been collected on such supply on the ground that no such tax could have been levied or collected at that time; or
(b) where such supply, not being any such supply by any restaurant or eating house (by whatever name called), has been made at any time on or after the 4th day of January, 1972, and before the commencement of this Act and the aforesaid tax has not been collected on such supply on the ground that no such tax could have been levied or collected at that time :
Provided that the burden of proving that the aforesaid tax was not collected on any supply of the nature referred to in clause (a) or, as the case may be, clause (b), shall be on the person claiming the exemption under this sub-section.
(3) For the removal of doubts, it is hereby declared that, -
(a) nothing in sub-section (1) shall be considered as preventing any person -
(i) from questioning in accordance with the provisions of any law referred to in that sub-section, the assessment, reassessment, levy or collection of the aforesaid tax, or
(ii) from claiming refund of the aforesaid tax paid by him in excess of the amount due from him under any such law; and
(b) no act or omission on the part of any person, before the commencement of this Act, shall be punishable as an offence which would not have been so punishable if this Act had not come into force."

8. Thereafter, the Commissioner of Commercial Taxes issued a circular dated 26th October, 1983, drawing the attention of the concerned officers to the constitutional amendment and the need to take immediate action for making final assessments for the past years which had not yet been done and the provisional assessment for the year 1983-84. Consequently, the assessing authorities made final assessments for the past years and provisional assessments for the year 1983-84. Then the petitioners questioned the validity of the Constitution (Forty-sixth Amendment) Act, 1982, and the assessment orders passed against them, before this Court by filing a batch of writ petitions. In those cases two contentions were raised. They were - (1) whether section 6 of the Constitution (Forty-sixth Amendment) Act, 1982, was within the amending power of the Parliament under article 368 of the Constitution and was valid, and (2) assuming that section 6 of the Constitution (Forty-sixth Amendment) Act, 1982, was valid and validated the levy and collection of tax made on the foodstuff supplied by the petitioners, did it authorise the levy of sales tax on the supply of foodstuffs without amending the definitions "sale" and "turnover" in the Sales Tax Act.

9. The Division Bench of this Court disposed of the batch of writ petitions by its decision in Hotel Dwaraka v. Union of India [1985] 58 STC 241 holding that the exercise of the constituent power for validation of the State laws was lawful, section 6 of the Constitution (Forty-sixth Amendment) Act, 1982, did not affect the basic structure of the Constitution, it was intended to remove the causes for ineffectiveness or invalidity of the law and alter the conditions on the basis of which the judgment of the Supreme Court in Northern India Caterers' case was rendered and thereby to nullify the effect of that judgment and it was intended to validate past transactions and levy and collection of tax on such transactions. It was specifically held in that case at page 261 regarding the validity of transactions already made as follows :

"On a close reading of section 6 and the marginal note, we are clearly of the opinion that the section is only intended to validate transactions already made and levy and collection of tax on transactions by way of sale of foodstuffs and beverages ...."

10. However, regarding the imposition and collection of tax in future, i.e., after 2nd February, 1983, it was held that the section 6 of the Amendment Act did not authorise the taxing authorities to levy and collect tax on the foodstuffs and beverages supplied by way of service in hotels, restaurants and eating houses and such a levy and collection after 2nd February, 1983, could be done only by the amendment of the State law. Therefore, the provisional assessment orders for the year 1983-84 were quashed. In that decision, it was categorically held that sections 4 and 6 were not ultra vires article 368 and were not violative of articles 14, 19(1)(g) and 21 of the Constitution of India.

11. Aggrieved by that decision to the extent it was against them, some of the petitioners preferred appeals in the Supreme Court. While they were pending, the State Government promulgated on 10th April, 1985, the Andhra Pradesh General Sales Tax (Amendment) Ordinance, 1985, amending certain definition clauses in section 2 such as "dealer", "sale", "turnover", "tax", etc., inserting new sections 5C, 5D and section 38 and making some other amendments to the principal Act. Some of the relevant provisions of the Ordinance were given retrospective effect from 2nd February, 1983. Subsequently, Ordinance No. 9 of 1985 was promulgated on 10th June, 1985, incorporating the very same provisions contained in Ordinance No. 2 of 1985. That Ordinance was replaced by the Andhra Pradesh Sales Tax (Amendment) Act (No. 18 of 1985) which contained the very same provisions incorporated in the earlier Ordinances. Some of the provisions of the Act after amendment by Act No. 18 of 1985 which are relevant for our purpose are extracted :

"Section 2. (e) 'dealer' means any person who carries on the business of buying, selling, supplying or distributing goods, or delivering goods on hire-purchase or on any system of payment by instalments, or carries on or executes any works contract involving supply or use of material directly or otherwise, whether for cash, or for deferred payment, or for commission, remuneration or other valuable consideration, and includes -
(i) ................
(ii) ................
(iii) ................

(iii-a) any person, who may, in the course of business of running a restaurant or an eating house or a hotel (by whatever name called), supply by way of or as part of any service or in any other manner whatsoever, of goods, being food or any other article for human consumption or any drink (whether or not intoxicating)."

12. "Section 2. (n) 'sale' with all its grammatical variations and cognate expressions means every transfer of the property in goods whether as such goods or in any other form in pursuance of a contract of otherwise by one person to another in the course of trade or business, for cash, or for deferred payment, or for any other valuable consideration, or in the supply or distribution of goods by a society (including a co-operative society), club, firm or association to its members, but does not include a mortgage, hypothecation or pledge of, or a charge on goods.

....................

13. Explanation V. - Notwithstanding anything contained in this Act or in the Sale of Goods Act, 1930 (Central Act III of 1930), the sale of goods includes the supply, by way of or as part of any service or in any manner whatsoever, of goods, being food or any other article for human consumption or any drink (whether or not intoxicating), where such supply or service, is for cash, deferred payment or other valuable consideration and such supply of any goods shall be deemed to be a sale of those goods by the person making the supply of those goods to the person to whom such supply is made."

"Section 2. (s) 'turnover' means -
(i) .............
(ii) .............
(iii)(d) the aggregate of amounts charged under section 5C or realisable under section 5E :
................."

14. "Section 2(q) 'tax' means a tax on the sale or purchase of goods payable under this Act and includes, -

(i) ...............

(ii) ...............

(iii) ...............

(iv) ...............

(v) ...............

(vi) a tax on the supply, by way of or as part of any service or in any other manner whatsoever of goods, being food or any other article for human consumption or any drink (whether or not intoxicating), where such supply or service is for cash, deferred payment or other valuable consideration."

15. "Section 5C. Tax in respect of supply of articles of food or drink in restaurants or catering houses or hotels. - Every dealer running any restaurant or eating house or hotel (by whatever name called), who supplies, by way of or as part of any service or in any other manner, whatsoever of goods, being food or any other article for human consumption or any drink (whether or not intoxicating) where such supply or service is for cash, deferred payment or other valuable consideration, shall on the total amount charged by the said dealer for such supply pay a tax at the rate of five paise on every rupee on the aggregate of such amounts realised or realisable by him during the year :

Provided that no such tax shall be levied if the total turnover of the dealer including such aggregate during the year is less than -
(a) Rupees 50,000 during the period commencing from the 2nd February, 1983, and ending with the 30th June, 1985; and
(b) Rupees 1,00,000 from the 1st July, 1985.

16. Section 5D. (1) Notwithstanding anything in any judgment, decree or order of any court or any other authority, the assessing authority may assess or reassess the amount of tax payable by -

(a) any dealer running a restaurant or any eating house or hotel (by whatever name called) in the course of business at any time on or after the 7th day of September, 1978, and before the 2nd February, 1983; or

(b) any dealer running an establishment not being a restaurant or an eating house or a hotel (by whatever name called) at any time on or after the 4th day of January, 1972, and before the 2nd February, 1983, on his turnover relating to the supply of food or any other article for human consumption or any drink (whether or not intoxicating) in accordance with the principal Act as amended by the Andhra Pradesh General Sales Tax (Amendment) Act, 1985.

(2) Notwithstanding the expiry of any period of limitation specified in section 14 or section 24A an assessment or reassessment under sub-section (1) may be made within a period of four years from the 2nd February, 1983."

17. "Section 38 of Act No. 18 of 1985. - (1) Notwithstanding any judgment, decree or order of any court, tribunal or authority to the contrary, any assessment (whether provisional or final), reassessment, levy or collection of any tax made or purporting to have been made, any action or thing taken or done in relation to such assessment (whether provisional or final), reassessment, levy, or collection under the provisions of the principal Act which imposed or authorised the imposition of or purporting to impose or authorise the imposition of, a tax on the supply, by way of or as part of any service or in any other manner whatsoever of goods, being food or any other article for human consumption or any drink (whether or not intoxicating) for cash, deferred payment or other valuable consideration, before the 2nd February, 1983, shall be deemed to be as valid and effective as if such assessment (whether provisional or final), reassessment, levy or collection or action or thing had been made, taken or done under the principal Act as amended by this Act and accordingly :-

(a) all acts, proceedings, or thins done or taken by the Government or by any officer of the Government or by other authority in connection with the assessment (whether provisional or final), reassessment, levy or collection of such tax shall for all purposes, be deemed to be, and to have always been done or taken in accordance with law;

................

(3) Notwithstanding anything contained in sub-section (1) any supply of of the nature referred to therein shall be exempt from the aforesaid tax -

(a) where such supply has been made, by any restaurant or eating house or hotel (by whatever name called), at any time on or after the 7th day of September, 1978, and before the 2nd February, 1983, and the aforesaid tax has not been collected on such supply on the ground that no such tax could have been levied or collected at that time; or

(b) where such supply, not being any such supply by any restaurant or eating house (by whatever name called), has been made at any time on or after the 4th day of January, 1972, and before the 2nd February, 1983, and the aforesaid tax has not been collected on such supply on the ground that no such tax could have been levied or collected at that time :

Provided that the burden of proving that the aforesaid tax was not collected on any supply of the nature referred to in clause (a) or as the case may be, clause (b), shall be on the person claiming the exemption under this sub-section.
......................."

18. Sections 5C, 5D, sub-sections (1), (2), (3) of section 38 and the amendment of the definition clause relating to "dealer" by insertion of sub-clause (iii-a) have been given retrospective effect from 2nd February, 1983, under sub-section (2) of section 1 of the Amendment Act No. 18 of 1985. The validity of the various provisions of the Andhra Pradesh General Sales Tax (Amendment) Ordinance, 1985, were questioned before the Supreme Court. The petitioners were permitted by the Supreme Court to withdraw the writ petitions and civil appeals filed by them in order to enable them to file appropriate petitions in this Court. Accordingly they have filed these writ petitions.

19. It was submitted by Sri Nariman, the learned counsel for the petitioners, that in the State of Andhra Pradesh there was no law in force prior to 2nd February, 1983, levying or purporting to levy tax on the sale of food in hotels, restaurants and eating houses and in the absence of any such law, section 6 of the Constitution (Forty-sixth Amendment) Act, 1982, was not applicable. To appreciate this contention, it will be necessary to refer to some of the relevant provisions of the Andhra Pradesh General Sales Tax Act (No. 6 of 1957). In the preamble to the Act it was clearly mentioned that the Act was made to consolidate and amend the laws relating to the levy of a general tax on the sale or purchase of goods.

Marginal note of section 5 reads :

"Levy of tax on sales or purchases of goods" and under that section every dealer except those that are mentioned thereunder is liable to pay tax on his turnover. Whereas the learned Advocate-General has strongly relied on the decision in Shree Sajjan Mills Ltd. v. Commissioner of Income-tax in support of his contention that the marginal note or heading is certainly a relevant factor to be taken into consideration in construing the ambit of the section, the learned counsel for the petitioners, Sri Nariman has stressed, on the basis of the earlier decision of the Supreme Court in Board of Muslim Wakfs, Rajasthan v. Radha Kishan that the marginal note appended to a section cannot be used for construing the section. Under clause (a) of sub-section (2) of that section a dealer is entitled to levy tax in the case of goods mentioned in the First Schedule at the point of sale and under clause (b) of sub-section (2) he is entitled to levy tax on the goods mentioned in the Second Schedule at the point of purchase. Some of the goods mentioned in the First Schedule are -
    Item                          Description of the goods
    26                       All liquors other than country liquor
    33                       Coffee
    34                       Chicory
    44                       Milk foods
    44-A                     All other foodstuffs
    49                       Tea
    110                      Ice cream
    117                      Cakes, biscuits, etc.
    129                      Articles of cooked or baked food. 
 

20. Thus, the Andhra Pradesh General Sales Tax Act contained provisions levying tax on the sale of foodstuffs and drinks served or supplied in the hotels, restaurants and eating houses. As a matter of fact the hoteliers collected sales tax from the customers on the food and drinks served or supplied to them and paid it to the State Government till the decision of this Court was rendered on 19th September, 1980, in Durga Bhavan's case . Though the Andhra Pradesh General Sales Tax Act provided for the levy and collection of sales tax on the food or drinks served or supplied in the hotels, restaurants and eating houses, in view of the decision of the Supreme Court in Northern India Caterers v. Lt. Governor of Delhi that the supply or service of food in the hotels, restaurants and eating houses did not amount to a sale and as such not taxable under the Sales Tax Act, this Court held in Durga Bhavan's case [1981] 47 STC 104 that sales tax was not leviable on such transactions. However, in that case it was observed that sales across the counter will obviously be transactions of sale. In none of the cases was it held or declared that the law levying or purporting to levy tax on the sale of food or drinks in hotels, restaurants or eating houses was invalid for want of legislative competence. What all that was decided by the Supreme Court and this Court was that the transactions by way of supply or service of food or drinks in hotels, restaurants and eating were not sale transactions attracting the levy of sales tax.
21. The Parliament enacted the Constitution (Forty-sixth Amendment) Act, 1982, in exercise of the constituent power under article 368. Under section 4 of that Act, the meaning of the expression "tax on the sale or purchase of goods" was enlarged as to include tax on the supply, by way of or as part of any service or in any other manner of foodstuffs or drinks. Under the new clause (29A) inserted in article 366 supply of any goods shall be deemed to be a sale of those goods. Section 6 provided that for the purpose of every provision of the Constitution in which the expression "tax on the sale or purchase of goods" and for the purpose of any law made or purporting to have been made in pursuance of such expression, it shall be deemed to include a tax on the supply. Under clause (b) of sub-section (1) of section 6 every transaction by way of supply or as part of any service or in any other manner whatsoever of food or drink was deemed to be a transaction by way of sale. It was further provided thereunder that all the taxed levied or collected or purporting to have been levied or collected under the law before the commencement of the Constitution (Forty-sixth Amendment) Act shall be deemed always to have been validly collected in accordance with law. The provisions of sections 4 and 6 were construed by this Court in Hotel Dwaraka's case [1985] 58 STC 241. It was observed at page 250 :
"What is sought to be achieved by the Constitution (Forty-sixth Amendment) Act is to remove the cause for ineffectiveness or invalidity and the effect of the judgment of the Supreme Court in Northern India caterers' case . It is clear from the Statement of Objects and Reasons that section 6 was intended to validate laws levying tax on the supply of goods mentioned in the provision and also recoveries of tax made under any such law."

22. At page 259 it was further observed :

"A reading of the Statement of Objects and Reasons appended to the Amendment Act and the marginal note to section 6 leaves no doubt that the object of section 6 is only to remove the defect in the law, to validate levying of tax on the supply of goods, being food or any other article for human consumption or any drink and also collection or recoveries made by way of tax under any such defective law. the marginal note of section 6 is "Validation and exemption". Clause (b) clearly says that every transaction by way of supply made before such commencement shall be deemed to be and shall always be deemed to have been a transaction by way of sale."

23. On consideration of the provisions of the Constitution Amendment Act, 1982, in the light of the judgments of the Supreme Court in Shri Prithvi Cotton Mills Ltd. v. Broach Borough Municipality and Tirath Ram Rajindra Nath v. State of Uttar Pradesh this Court came to the conclusion that by enacting section 6, the Parliament removed the defect pointed out by the court in the then existing law thereby nullifying the effect of the judgment in Northern India Caterers' case . Even in Durga Bhavan's case when this Court pointed out the defect in the Andhra Pradesh General Sales Tax Act and held that transactions by way of supply or service of food or drinks in hotels or restaurants will not be transactions of sale exigible to tax, it was categorically laid down that so far as counter sales were concerned they were exigible to tax. So also, in Hotel Dwaraka's case [1985] 58 STC 241 this Court took the view that there was law levying or purporting to levy tax on the sale of food or drinks in hotels and restaurants in this State but die to the defect in the law, transactions by way of supply or service of food could not be subjected to tax and that defect in law was cured by the Constitution (Forty-sixth Amendment) Act, 1982. So, we do not find force in the contention that there was no law in the State levying or purporting to levy tax on the sale of food or drinks in the hotels and restaurants prior to the Constitution (Forty-sixth Amendment) Act, 1982.

24. Equally, we are unable to accept the contention of Sri Nariman, the learned counsel for the petitioners, that Parliament does not have the power to make the law validating the State laws in the exercise of its constituent power under article 368 and that section 6 of the Constitution (Forty-sixth Amendment) Act, 1982, affects the basic structure of the Constitution. This aspect was dealt with by this Court in Hotel Dwaraka's case [1985] 58 STC 241 and the above-referred contention was rejected by giving cogent reasons. We are in agreement with that decision.

25. The next question that arises for consideration is whether the State Government is entitled to recover the tax from the dealers for the period prior to 2nd February, 1983. This Court held in Hotel Dwaraka's case [1958] 58 STC 241 that section 6 of the Constitution (Forty-sixth Amendment) Act did not authorise the imposition and collection of tar in future, that is, after 2nd February, 1983. The Governor of Andhra Pradesh promulgated the Andhra Pradesh General Sales Tax Act (Second Amendment) Ordinance, 1985, and subsequently the Andhra Pradesh General Sales Tax Act (Third Amendment) Ordinance, 1985, which was ultimately replaced by the Andhra Pradesh General Sales Tax (Amendment) Act (No. 18 of 1985). Under section 6 of that Act, section 5D has been inserted in the principal Act. This section is given retrospective effect from 2nd February, 1983, as per sub-section (2) of section 1 of the Amendment Act. Under this section, the assessing authority is conferred with the power to assess or reassess the tax payable by a dealer running a restaurant or an eating house or a hotel at any time on or after 7th September, 1978, the date on which the judgment in Northern India Caterers v. Lt. Governor of Delhi was rendered by the Supreme Court and before 2nd February, 1983. Similarly in the case of a dealer running an establishment other than a hotel, restaurant or eating house, the assessing authority is given power to assess or reassess the tax payable by such dealer at any time on or after 4th January, 1972, the date on which the decision in Associated Hotels of India Ltd.'s case was rendered and before 2nd February, 1983. Under sub-section (2) of section 5D, a period of four years from 2nd February, 1983, within which the assessment or reassessment may be made, has been prescribed.

26. It is submitted by the learned Advocate-General that the provisions of section 5D referred to above give a clear indication that the legislature intended to give further retrospective effect to the provisions of that section beyond 2nd February, 1983. As we have already stated, all the transactions by way of supply of foodstuffs in the hotels, restaurants and eating houses prior to 2nd February, 1983, were validated under section 6 of the Constitution (Forty-sixth Amendment) Act, 1982. By virtue of the Amendment Act conferring legislative competence on the State Legislature to make law levying tax on the supply of foodstuffs by way of or as part of any service in a hotel, restaurant or eating house, the State Legislature inserted section 5D in the principal Act clothing the assessing authority with power to recover the tax payable by any dealer for the period prior to 2nd February, 1983, as specified therein. So it is obvious that the State Legislature has enacted section 5D, in view of the validation of the transactions of supply of foodstuffs prior to 2nd February, 1983, in order to enable the assessing authorities to recover the tax payable by the dealers for the period prior to that date. The learned Advocate-General has cited a decision of the Supreme Court in Ahmedabad M. & C, Printing & Co. v. S. G. Mehta AIR 1983 SC 1436 in support of his contention that the legislature may affect substantial rights by either enacting laws which are expressly retrospective or by using the language which has that necessary result and that such language may give an enactment more retrospectivity than what the commencement clause given to it. In that case Hidayatullah, J. (as he then was), speaking for himself and Raghubar Dayal, J., stated at page 1445 in para 34, the legal position in the following terms :

"The date on which the amendment comes into force is the date of the commencement of the amendment. It is read as amended from that date. Under ordinary circumstances, an Act does not have retrospective operation on substantial rights which have become fixed before the date of the commencement of the Act. But this rule is not unalterable. The legislature may affect substantial rights by enacting laws which are expressly retrospective or by using language which has that necessary result. And this language may give an enactment more retrospectivity than what the commencement clause gives to any of its provisions. When this happens the provisions thus made retrospective, expressly or by necessary intendment, operate from a date earlier than the date of commencement and affect rights which, but for such operation would have continued undisturbed."

27. In view of the provisions of section 5D we are inclined to hold that its provisions have more retrospectivity from the respective dates mentioned therein than the date of commencement, i.e., 2nd February, 1983, as provided in sub-section (2) of section 1 of the Amendment Act No. 18 of 1985.

28. Section 5D is not in any way contrary to the decision of this Court in Hotel Dwaraka's case [1985] 58 STC 241. What all that was stated in that decision was that section 6 of the Constitution (Forty-sixth Amendment) Act did not authorise levy or imposition of tax in future, that is, with effect from 2nd February, 1983, and this Court specifically laid down in that decision that the past transactions of supply of food prior to 2nd February, 1983, were validated as deemed sales. It was also held that it was competent for the State Legislature to enact the law imposing tax on foodstuffs supplied or served to the customers. It is, however, submitted by Sri Nariman, the learned counsel for the petitioners, that even under section 5D the State Government cannot recover tax for the period prior to 2nd February, 1983, as the definition of "sale" as inclusive of supply of food came into effect only from 2nd February, 1983, or some day thereafter. In this connection it is relevant to note that under clause (b) of sub-section (1) of section 6 of the Constitution (Forty-sixth Amendment) Act, 1982, every transaction by way of supply is deemed to be a sale. If that is so, the amendment of the definition of "sale" in the Andhra Pradesh General Sales Tax Act with effect from 2nd February, 1983, or some day thereafter will be of no consequence as all transactions by way of supply of food prior to 2nd February, 1983, are deemed by virtue of the constitutional amendment, to be sales.

29. Apart from that, as we have already mentioned, the provisions of the Andhra Pradesh General Sales Tax Act prior to their amendment by Act No. 18 of 1985 contained provisions levying tax on the sale of foodstuffs in the hotels, restaurants and eating houses. However, in view of the judgment of the Supreme Court in Northern India Caterers v. Lt. Governor of Delhi that the supply or service of foodstuffs in the hotels, restaurants and eating houses will not come within the definition of "sale", it was held that tax could not be levied on such transactions. The Parliament removed the basis of that judgment and nullified its effect by the Constitution (Forty-sixth Amendment) Act, 1982, by enlarging the scope of the expressions "tax on the sale or purchase of goods" and "sale". It further validated all the past transactions of supply of food or drinks in the hotels, restaurants and eating houses. When the validation of the past transactions of supply of food was held to be valid by reason of the change in the law, it can as well be held that under section 6 of the Constitution (Forty-sixth Amendment) Act and the provisions of the Andhra Pradesh General Sales Tax Act prior to their amendment by Act No. 18 of 1985, the State Government can levy and collect tax in respect of those past transactions, of course, subject to the exemption provided under sub-section (2) of section 6. Therefore, the assessing authorities can assess and reassess the tax payable by a dealer running a restaurant or an eating house or a hotel on or after 7th September, 1978, and before 2nd February, 1983, and a dealer running an establishment not being a restaurant, eating house or hotel on or after 4th January, 1972, and before the 2nd February, 1983.

30. It was, however, contended by the learned Advocate-General that in Hotel Dwaraka's case though it was open to the petitioners to contend that there was no law in force in the State of Andhra Pradesh levying or purporting to levy tax on the sale of food in the hotels, restaurants and eating houses prior to the Constitution (Forty-sixth Amendment) Act, 1982, no such contention was advanced before this Court in that case and as such on the principle of constructive res judicata the petitioners were precluded from raising such a plea now. We do not think that we should go into that question because some of the petitioners herein were not parties to the batch of writ petitions disposed of by the decision in Hotel's Dwaraka's case .

31. It was strenuously urged by the learned counsel for the petitioners that the burden placed on the dealer under sub-section (2) of section 6 of the Constitution (Forty-sixth Amendment) Act, 1982, as well as sub-section (3) of section 38 of the Andhra Pradesh General Sales Tax (Amendment) Act, 1985, that he did not collect the tax on the ground that no such tax could have been levied or collected at that time either from 1st January, 1972, or 7th September, 1978 as the case may be, was impossible of being discharged in view of its negative nature. According to him, the only way the dealer could discharge that burden was by production of account books maintained in the course of his business and if the amount books showed that he had not collected the tax during that period, it amounted to discharge of burden cast on him. The learned counsel had drawn our attention to a final assessment order dated 3rd March, 1982 for the year 1977-78 passed by the Commercial Tax Officer against M/s. Nadimane Hotels Private Limited in which it was stated that the amount books revealed that the dealer did not collect sales tax. Even then, the authorities proceeded to assess the tax and pass a final order of assessment levying the tax. It was also stated by the learned counsel on the basis of the averments made in the affidavits that the petitioners did not collect any tax on the foodstuffs supplied or served by them because on such tax could have been levied or collected at that time in view of the decision of this Court in Durga Bhavan's case [1981] 47 STC 104. The learned counsel referred to the averments made in the counter-affidavit filed on behalf of the respondents to show that they did not dispute the averments that the petitioners did not collect tax and that there was no categorical statement in the counter that the petitioners collected the tax prior to 2nd February, 1983. It was further contended that as per the Andhra Pradesh Catering Establishments (Fixation and Display of prices of foodstuffs) Order, 1978, the petitioners were prohibited from charging a price higher than the price fixed under that Order and the price charged by them was not inclusive of sales tax. On the other hand it was submitted by the learned Advocate-General that generally the hoteliers in the State were issuing consolidated bills to the customers without showing sales tax separately even in respect of counter sales which were admittedly taxable. In the hotels and restaurants in the State two kinds of foodstuffs are served. They are (1) items covered by the Andhra Pradesh Catering Establishments (Fixation and Display of prices of foodstuffs) Orders, 1978, and (2) items not covered by that Order. Very few items are covered by the Control Order. According to the learned Advocate-General, the hoteliers were generally issuing a consolidated bill for both the items covered by the Control Order and as well as those not covered by that Order without showing the sales tax separately. It was stated that the operation of the Price Control Order was stayed from time to time, that is, from 12th January, 1981, to 22nd August, 1983, from 15th June, 1984, to 7th December, 1984, and from 8th February, 1985, to 26th March, 1985. In those circumstances, according to the learned Advocate-General the burden naturally lies on the petitioners to prove that they have not collected sales tax. There is no dispute that the tax on the supply or service of foodstuffs in the hotels, restaurants and eating houses was levied and collected till 9th September, 1980, on which date the decision in Durga Bhavan's case was rendered, and even in respect of transactions such as counter sales the hoteliers were issuing consolidated bills to the customers without showing sales tax separately. When consolidated bills were issued, the account books prepared on the basis of such bills will not be of any help as the entries therein will not show that any sales tax was collected. In respect of counter sales also the bill books and account books were stated to be containing no entries showing that any sales tax was collected but yet the hoteliers were praying tax on such transactions. In view of the peculiar circumstances of the case, it is submitted by the learned Advocate-General that the initial burden lies upon the hoteliers to show that they have not collected the tax. Placing reliance on the judgment of a Division Bench of the Madras High Court in Commissioner of Income-tax v. Veeraswami it is submitted by the learned Advocate-General that the benefit given to the assessee under sub-section (2) of section 6 of the Constitution (Forty-sixth Amendment) Act and sub-section (3) of section 38 of the Andhra Pradesh General Sales Tax (Amendment) Act (No. 18 of 1985) is in the nature of an exemption and there is nothing illegal or improper in placing the burden on the person who claims the benefit of such exemption, in particular when the necessary materials and information required for the purpose is within the exclusive knowledge of the assessee. That was a case where burden was placed on the person who wanted to claim development rebate under section 10(2)(vi)(b) of the Income-tax Act. The learned Judges held that when conditions were imposed for claiming exemption by a person it was for that person to satisfy those conditions. In the instant case what is provided under sub-section (2) of section 6 of the Constitution (Forty-sixth Amendment) Act and sub-section (3) of section 38 of the Andhra Pradesh General Sales Tax (Amendment) Act (No. 18 of 1985) is in the nature of an exemption and whether the tax was collected or not will be within the special knowledge of the assessee. In such a case, it cannot be said that the burden has been wrongly placed on the assessee to prove that he did not collect the tax. As already stated, the petitioners paid the tax on the food supplied in the hotels, restaurants and eating houses till September, 1980, when the decision in Durga Bhavan's case was rendered. Against that decision, the State preferred an appeal to the Supreme Court and the same is said to be pending. In the event of success of the State in that appeal, the hoteliers will be liable to pay the tax. Normally they would not have taken the risk of not collecting the tax. Only where they had collected the tax prior to 2nd February, 1983, they are made liable to pay. Where they show that they did not collect the tax because such tax could not have been levied and collected, they are exempted from the liability. In such circumstances, we do not see any illegality or impropriety in casting the burden on the assessees. Pending W.P. No. 11307 of 1983 and batch this court directed the petitioners to pay half of the tax, by its order dated 14th June, 1984, in W.P.M.P. No. 11545 of 1984 and they paid half of the tax payable by them.

32. The Commissioner of Commercial Taxes issued a circular dated 26th October, 1983, to all the concerned assessing authorities informing them that by virtue of the Constitution (Forty-sixth Amendment) Act, 1982, the expression "tax on the sale or purchase of goods" which occurs in the Constitution and also in any law passed or made or purporting to have been passed or made before the commencement of the Amendment Act had been given an extended meaning to include supply by way of or as part of any service, etc., and the transactions of supply and the service of food were deemed to be sales. The assessing authorities were therefore asked to take immediate steps to initiate final assessment proceedings for the past years and provisional assessment for the year 1983-84. Accordingly they issued notices to the petitioners for payment of sales tax on the supply of food and drinks to the customers. When the petitioners objected for the same, the sales tax authorities assessed the petitioners and they were asked to pay tax with effect from 1978 onwards. These facts are referred to in the decision of this Court in Hotel Dwaraka v. Union of India also. Under the Andhra Pradesh General Sales Tax Act, against an order of assessment right of appeal and a further appeal and a right of revision are provided. As we have already stated, the burden cannot be said to have been wrongly placed on the assessee, having regard to the facts and circumstances of the case. It will be for the authorities to decide in each case whether the burden has been discharged or not and it will not be proper for this Court to lay down any principle as to how the burden has to be discharged or when the burden can be said to have been discharged.

33. The other question that arises for consideration is whether the imposition of tax from 2nd February, 1983, the date on which the Constitution (Forty-sixth Amendment) Act, 1982, came into force, to 10th April, 1985, the date on which the Andhra Pradesh General Sales Tax (Amendment) Ordinance, 1985, was promulgated by the Governor, is legal and valid. In Hotel Dwaraka's case this Court held that section 6 of the Constitution (Forty-sixth Amendment) Act, 1982, did not authorise the imposition of tax in future, that is, from 2nd February, 1983, and that it was competent for the State Legislature to amend the provisions of the Andhra Pradesh General Sales Tax Act providing for levy of tax on the supply of food by way of service, etc. Accordingly, the Governor first promulgated the Ordinance No. 2 of 1985 which was replaced by the subsequent Ordinance No. 9 of 1985. That Ordinance was ultimately replaced by the Andhra Pradesh General Sales Tax (Amendment) Act, 1985, which received the assent of the Governor on 12th September, 1985, and was published in the Andhra Pradesh Gazette on 13th September, 1985. Section 5C was inserted in the principal Act by section 6 of the Amendment Act and it was given retrospective effect from 2nd February, 1983. This is a charging section making liable every dealer running any restaurant, eating house or hotel and who supplies by way of or as part of any service, etc., any food or drink, to pay tax. The definition of "dealer" was also amended by the Amendment Act with retrospective effect from 2nd February, 1983, as including any person who may in the course of business of running a restaurant or an eating house or a hotel (by whatever name called) supply by way of or as part of any service or in any other manner whatsoever, of goods, being food or any other article for human consumption or any drink (whether or not intoxicating). The definition of "sale" also had been enlarged by the Amendment Act to include the supply by way of or as part of any service, etc., of food or any drink. Thus under section 5C tax is leviable from 2nd February, 1983, on a transaction of supply by way of service, etc., of food or drink in a hotel, restaurant or an eating house. The contention of Sri Nariman, the learned counsel for the petitioners, is that the petitioners did not collect any tax from 2nd February, 1983, till 10th April, 1985, and section 5C levying tax with effect from 2nd February, 1983, is illegal and invalid being violative of articles 19(1)(g), 21 and 300-A of the Constitution of India. According to the learned counsel, the petitioners did not have the opportunity to pass on the liability to the consumers and collect tax from them and if the petitioners are asked to pay the tax without collecting the same from the consumers, they will have to sell their property to pay the amount which will result in crippling their business and throwing them out of it and such an arbitrary action is violative of articles 14, 19(1)(g), 21 and 300-A of the Constitution of India. It is a settled principle of law that "as to whether a law should be enacted, imposing a sales tax or validating the imposition of sales tax, when the seller is not in a position to pass it on to the consumer, is a matter of policy and does not affect the competence of the legislature", as reiterated by the Supreme Court in Hoechst Pharmaceuticals Ltd. v. State of Bihar at 1047. Dealing with the contention whether retrospective imposition of tax violates the fundamental rights under articles 14 and 19(1)(g) the Supreme Court observed in Empire Industries Ltd. v. Union of India as under :

"Imposition of tax by legislation makes the subjects pay taxes. It is well-recognised that tax may be imposed retrospectively. It is also well-settled that that by itself would not be an unreasonable restriction on the right to carry on business. It was urged, however, that unreasonable restrictions would be there because of the retrospectivity. The power of the Parliament to make retrospective legislation including fiscal legislation are well-settled [see Krishnamurthi & Co. v. State of Madras . Such legislation per se is not unreasonable. There is no particular feature of this legislation which can be said to create any unreasonable restriction upon the petitioners.
.......................
It is necessary that the legislature should be able to cure inadvertent defects in statutes or their administration by making what has been aptly called 'small repairs'. Moreover the individual who claims that a vested right has arisen from the defect is seeking a windfall since had the legislature's or administrator's action had the effect it was intended to and could have had, no such right would have arisen. Thus, the interest in the retroactive curing of such a defect in the administration of government outweighs the individual's interest in benefiting from the defect ......... The court has been extremly reluctant to override the legislative judgment as to the necessity for retrospective taxation, not only because of the paramount governmental interest in obtaining adequate revenues, but also because taxes are not in the nature of a penalty or a contractual obligation but rather a means of apportioning the costs of government among those who benefit from it.
The impugned legislation does not act harshly nor there is any scope for arbitrariness or discrimination."

34. In Rai Ramkrishna v. State of Bihar the Constitution Bench of the Supreme Court considered the question as to under what circumstances retrospective operation of a taxing statute can be held to impose a restriction which is unreasonable thus violative of the right guaranteed under article 19(1)(g) of the Constitution of India. Repelling the contention that since the period covered by the retroactive operation of the Act was between the 1st April, 1950, and 25th September, 1961, it should be held that the restrictions imposed by such retroactive operation are unreasonable, the learned Judges pointed out in paras 17 and 18 at page 1675 as follows :

"We do not think that such a mechanical test can be applied in determining the validity of the retrospective operation of the Act. It is conceivable that cases may arise in which the retrospective operation of a taxing or other statute may introduce such an element of unreasonableness that the restrictions imposed by it may be open to serious challenge as unconstitutional; but the test of the length of time covered by the retrospective operation cannot, by itself, necessarily be a decisive test. We may have a statute whose retrospective operation covers a comparatively short period and yet it is possible that the nature of the restriction imposed by it may be of such a character as to introduce a serious infirmity in the retrospective operation. On the other hand, we may get cases where the period covered by the retrospective operation of the statute, though long, will not introduce any such infirmity. Take the case of a validating Act. If a statute passed by the legislature is challenged in proceedings before a court and the challenge is ultimately sustained and the statute is struck down, it is not unlikely that the judicial proceedings may occupy a fairly long period and the legislature may well decide to await the final decision in the said proceedings before it uses its legislative power to cure the alleged infirmity in the earlier Act. In such a case, if after the final judicial verdict is pronounced in the matter the legislature passes a validating Act, it may well cover a long period taken by the judicial proceedings in court and yet it would be inappropriate to hold that because the retrospective operation covers a long period, therefore, the restriction imposed by it is unreasonable. That is why we think the test of the length of time covered by the retrospective operation cannot by itself be treated as a decisive test.
....... between 1950 and 1960 proceedings were pending in court in which this validity if the Act was being examined, and if a validating Act had to be passed, the legislature cannot be blamed for having awaited the final decision of this court in the said proceedings. This, the period covered between the institution of the said two suits and their final disposal by this court cannot be pressed into service for challenging the reasonableness of the retrospective operation of the Act."

35. So also in Shiv Dutt Rai Fateh Chand v. Union of India the same view was reiterated in para 33 as follows :

"In the instant case, the facts are one shade better. There is no dispute in this case about the validity of the tax payable under the Act during the period between January 1, 1957, and the date of commencement of the amending Act. It has to be presumed that all the tax has been collected by the dealers from their customers. There is also no dispute that the law required the dealers to pay the tax within the specified time. The dealers had also the knowledge of the provisions relating to penalties in the general sales tax laws of their respective States. It was only owing to the deficiency in the Act pointed out by this court in Khemka's case the penalties became not payable. In this situation, where the dealers have utilised the money which should have been paid to the Government and have committed default in performing their duty, and Parliament calls upon them to pay penalties in accordance with the law as amended with retrospective effect, it cannot be said that there has been any unreasonable restriction imposed on the rights guaranteed under article 19(1)(f) and (g) of the Constitution, even though the period of retrospectivity is merely nineteen years. It is also pertinent to refer here to sub-section (3) of section 9 of the amending Act which provides that the provisions contained in sub-section (2) thereof would not prevent a person from questioning the imposition or collection of any penalty or any proceeding, act or thing in connection therewith or for claiming any refund in accordance with the Act as amended by the amending Act read with sub-section (1) of section 9 of the amending Act. Explanation to sub-section (3) of section 9 of the amending Act also provides for exclusion of the period February 27, 1975, i.e., the date on which the judgment in Khemka's case was delivered up to the date of the commencement of the amending Act in computing the period of limitation for questioning any order levying penalty. In those proceedings the authorities concerned are sure to consider all aspects of the case before passing order levying penalties. The contention that the impugned provision is violative of article 19(1)(f) and (g) of the Constitution has, therefore, to be rejected."

36. In the instant case, the supply or service of food in hotels, restaurants and eating houses in the State of Andhra Pradesh was held to be not a sale and as such not exigible to tax. It was so held by this Court in Durga Bhavan's case 19th September, 1980, having regard to the judgment of the Supreme Court in Northern India Caterers' case . Till then, the hoteliers were paying the tax on such supply and service of food and drinks. Against that decision, an appeal was preferred by the Sate in the Supreme Court and the matter is still pending. The Parliament passed the Constitution (Forty-sixth Amendment) Act, 1982, changing the law and removing the defect pointed pout by the Supreme Court. Pursuant to the said Validation Act, when the assessing authorities issued notices to the petitioners to pay the tax and had taken steps to make final assessments for the past years and provisional assessment for the year 1983-84, they questioned the same by filing writ petitions in this Court which were disposed of on 25th January, 1985, holding that the Validation Act was legal and valid and all the past transactions were validated. However, it was held that section 6 of the Amendment Act did not authorise imposition of tax in future, that is, from 2nd February, 1983. Thereafter, the Governor promulgated the Ordinance No. 2 of 1985 on 10th April, 1985, amending the provisions of the Andhra Pradesh General Sales Tax Act levying tax on the supply of food and drinks by way of service, etc., in the hotels, restaurants and eating houses in the State with effect from 2nd February, 1983. The Ordinance was ultimately replaced by the Andhra Pradesh General Sales Tax (Amendment) Act (18 of 1985) which was published in the Gazette on 13th September, 1986. There an be no dispute that the State Legislature is competent to make such law providing for levy of tax on the supply of food by way of service, etc., after the enlargement of the meaning of the expression "tax on the sale or purchase of goods". Having regard to the facts stated above, it cannot be said that the retrospective effect given to the provisions of the amending Act from the respective dates levying tax on the supply of food and drinks by way of service, etc., is unreasonable or arbitrary. As stated above, in the counter-affidavit filed on behalf of the respondents it was stated that the petitioner had collected the tax from 2nd February, 1983, and as a matter of fact they had paid half of the tax pursuant to an order of this Court in June, 1984. Even otherwise, when there is valid law made by a competent legislature imposing tax with retrospective effect, the petitioners are liable to pay such tax. For the reasons stated above we do not find force in the contention that the retrospective imposition of tax on the supply of food and drinks by way of service in the hotels, restaurants and eating houses is unreasonable or arbitrary offending articles 14, 19(1)(g), 21 and 300-A of the Constitution of India. It is equally incorrect to state, having regard to the provisions of law referred to above that the tax is levied without authorities of law.

37. However, Sri Nariman, the learned counsel for the petitioners, had placed strong reliance on two judgments of the Supreme Court in Collector of Customs and Central Excise v. Oriental timber Industries and Ram Chandra Kailash Kumar & Co. v. State of Uttar Pradesh . Collector of Customs and Central Excise v. Oriental Timber Industries was a case where the respondent-firm was a small-scale industry and carried on business in the manufacture of plywood circles. Prior to the impugned notification, the assessment of excise duty was made on the plywood circles and not on plywood as and when the same came out of the press. It was only in the year 1967 the excise authorities sought to change the mode of assessment because of audit objection. Aggrieved by that, the respondent-assessee approached the High Court and he succeeded there. Thereafter the Collector of Customs and Central Excise preferred an appeal to the Supreme Court in 1971 and it was disposed of in the year 1985. While disposing of the appeal, the Supreme Court observed that though the appeal was to be allowed, because of some peculiar facts and circumstances of this case that no assessment order were passed from 1971 to 1985 and that excess amount which the Union of India was likely to recover from the respondent was not likely to be a very substantial sum and if the assessments were made afresh, the small-scale industry of the respondent will be totally crippled. The learned counsel for the Union of India fairly agreed before the Supreme Court that the notices shall be valid only prospectively but not retrospectively. The Supreme Court gave that direction in the circumstances of the case and it cannot be taken that the same was enunciated as a principle of law.

38. In the other case Ram Chandra Kailash Kumar & Co. v. State of U.P. relied on by the learned counsel for the petitioners, the Supreme Court categorically laid down that the State Legislature was competent to make retrospective amendment and that retrospective imposition of a fee was valid. So enunciating the principle of law, the learned Judges held that it cannot be a rule of universal application and in a given case and in a given situation the retrospective operation may be hit by article 19. But having regard to the facts and circumstances of that case it was held that the retrospectivity of the law was not bad. In D. Cawasji & Co. v. State of Mysore the enhancement of tax with retrospective effect was held to be unreasonable because it was enhanced from 6 per cent. to 40 per cent. without any reasonable basis.

39. From the various decisions referred to above and the facts and circumstances of the instant cases it cannot be said that the levy and collection of tax from the petitioners from 2nd February, 1983, or for the periods prior to that date mentioned in section 5D will in any way be unreasonable or arbitrary. Therefore, we hold that section 6 of the constitution (Forty-sixth Amendment) Act, 1982, is constitutionally valid and sections 6 and 38 of the Andhra Pradesh General Sales Tax (Amendment) Act, 1985, do not in any way offend articles 14, 19 and 21 nor are they violative of articles 11, 265 and 300-A.

40. For the reasons stated above, the writ petitions fail and they are accordingly dismissed. But in the circumstance there shall be no order as to costs. Advocate's fee Rs. 150 each.

41. Immediately after the judgment was delivered, the counsel for the petitioners made an oral request for leave to a appeal to the Supreme Court. We do not find any substantial question of law of general importance or any question of law which requires to be decided by the Supreme Court involved in these cases. Hence, leave declined.

Writ petitions dismissed.