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 33, Cited by 0]

Calcutta High Court (Appellete Side)

State Of West Bengal And Ors vs Pepsico India Holdings Private Limited on 30 January, 2025

Author: Debangsu Basak

Bench: Debangsu Basak

                                               1


                            IN THE HIGH COURT AT CALCUTTA
                               CIVIL APPELLATE JURISDICTION
                                        ORIGINAL SIDE


       Present:
       The Hon'ble Justice Debangsu Basak
                  And
       The Hon'ble Justice Md. Shabbar Rashidi


                                          APO 106 of 2018
                            IA NO: GA 2 of 2013 (Old No: GA 2741 of 2013)
                                 STATE OF WEST BENGAL AND ORS.
                                                   VS.
                             PEPSICO INDIA HOLDINGS PRIVATE LIMITED


                                               WITH
                                          APO 107 OF 2018
                            IA NO: GA 2 OF 2013 (Old No: GA 2744 of 2013)
                   JOINT COMMISSIONER, COMMERCIAL TAX, GROUP I, BARRACKPUR &
                                                ORS.
                                                   VS.
                                 CENTURY EXTRUSIONS LTD & ANR.


                                               WITH
                                          APO 108 OF 2018
                            IA NO: GA 2 OF 2013 (Old No: GA 2750 OF 2013)
                                   STATE OF WEST BENGAL & ANR.
                                                   VS.
                                        SIEMENS LTD & ANR.


                                               WITH
                                          APO 113 OF 2018
Signed By :                 IA NO: GA 2 OF 2013 (Old No: GA 2736 of 2013)
SUBHA
KARMAKAR
High Court of
Calcutta
                                   STATE OF WEST BENGAL & ANR.
30 th of January
2025 02:42:22 PM                                   VS.
                     2


        IMPEX FERROTECH LTD & ANR.


                    WITH
               APO 114 OF 2018
 IA NO: GA 2 OF 2013 (Old No: GA 2734 of 2013)
       STATE OF WEST BENGAL AND ANR
                        VS.
IMPEX METAL AND FERRO ALLOYS LTD AND ANR.


                    WITH
               APO 116 OF 2018
 IA NO: GA 2 OF 2013 (Old No: GA 2729 OF 2013)
       STATE OF WEST BENGAL AND ORS
                        VS.
        RANBAXY LABORATORIES LTD.


                    WITH
               APO 117 OF 2018
 IA NO: GA 2 OF 2013 (Old No: GA 2727 of 2013)
        STATE OF WEST BENGAL & ORS.
                        VS.
        DUTCH TECH TOOLS PVT. LTD.


                    WITH
               APO 122 OF 2018
 IA NO: GA 2 OF 2013 (Old No: GA 2713 OF 2013)
      STATE OF WEST BENGAL AND ORS.
                        VS.
            NOKIA INDIA PVT LTD.


                    WITH
               APO 123 OF 2018
 IA NO: GA 2 OF 2013 (Old No: GA 2719 of 2013)
    GA 3 OF 2017 (Old No: GA 3163 of 2017)
      STATE OF WEST BENGAL AND ORS.
                                      3


                                         VS.
                              MARICO LIMITTED


                                     WITH
                              APO 125 OF 2018
                IA NO: GA 2 OF 2013 (Old No: GA 2720 of 2013)
                       STATE OF WEST BENGAL & ANR.
                                         VS.
           GLAXOSMITHKLINE CONSUMER HEALTHCARE LTD.


                                     WITH
                              APO 126 OF 2018
                IA NO: GA 2 OF 2013 (Old No: GA 2723 OF 2013)
                       STATE OF WEST BENGAL & ORS.
                                         VS.
                     ROHIT FERROTECH LIMITED & Anr.


                                     WITH
                              APO 128 OF 2018
                IA NO: GA 1 OF 2013 (Old No: GA 2187 OF 2013)
                     STATE OF WEST BENGAL AND ORS.
                                         VS.
                  GODREJ CONSUMER PRODUCTS LIMITTED




For the State             : Mr. Kishore Dutta, Sr. Adv.
                            Mr. Anirban Ray, Sr. Adv.
                            Mr. T.M. Siddiqui, Sr. Adv.
                            Mr. D. Ghosh, Adv.
                            Mr. S. Sanyal, Adv.

For the Respondent        : Mr. Sujit Ghosh, Sr. Adv.
(Samsung)                   Ms. Mannat Waraich, Adv.
                            Mr. A. Behura, Adv
                            Mr. Pujon Chatterjee, Adv.
                            Mr. Sutosom Bhattacharyya, Adv.

For the Respondent        : Mr. Boudhayan Bhattacharyaa, Adv.
                                       4


No. 2                         Ms. Stuti Bansai, Adv.

For Ranbaxy Laboratories: Mr. Suman Basu, Adv.
Pvt. Ltd.

For the Respondent          : Mr. Kumarjit Was, Adv.
(item 7, 8, 10, 11, 13)       Ms. Mou Saha, Adv.

For Pepsico India       : Mr. Avra Mazumdar, Adv.
Holdings Pvt. Ltd.        Ms. Alisha Das, Adv.
For Rohit Ferrotech Ltd. Mr. Jaybrata Mishra, Adv.
& Anr.                    Mr. Suman Bhowmik, Adv.
                          Mr. Samrat Das, Adv.
                          Ms. Elina Dey, Adv.
                          Ms. Megha Datta, Adv.

Hearing Concluded on        : December 10, 2024
Judgement on                : January 30, 2025



                     CIVIL APPELLATE JURISDICTION
                                APPELLATE SIDE

                                MAT 1398 of 2013
                          STATE OF WEST BENGAL & ORS.
                                          -VS
                 SOVA ELECTRONICS CASTING LTD. & ANR.
                                       WITH
                                MAT 1399 of 2013
                          STATE OF WEST BENGAL & ANR.
                                          -VS
                   KUNJ BIHARI STEEL PVT. LTD. & ANR.
                                       WITH
                                MAT 1400 of 2013
                          STATE OF WEST BENGAL & ORS.
                                          -VS
                            VIKRAM INDIA LTD. & ANR.
                                       WITH
                                MAT 1408 of 2013
                          STATE OF WEST BENGAL & ORS.
                                          -VS
                    5


 M/S. BLUE MOON COMMERCIAL PVT. LTD. & ORS.
                   WITH
               COT 41 of 2017
        STATE OF WEST BENGAL & ORS.
                       VS.
         TATA STEEL LIMITED & ORS.
                   WITH
              MAT 1385 of 2013
       STATE OF WEST BENGAL AND ORS.
                       -VS
   MITTAL TECHNOPACK PRIVATE LTD & ANR.
                   WITH
              MAT 1386 of 2013
        STATE OF WEST BENGAL & ORS.
                       -VS
    TAMRA DHATU UDYOG PVT. LTD. & ANR.
                   WITH
              MAT 1387 of 2013
       STATE OF WEST BENGAL AND ANR.
                       -VS
   SHAKAMBARI ISPAT & POWER LTD.     & ANR.
                   WITH
              MAT 1388 of 2013
       STATE OF WEST BENGAL AND ANR.
                       -VS
SHAKAMBARI OVERSEAS TRADES PVT. LTD. & ANR.
                   WITH
              MAT 1389 of 2013
       STATE OF WEST BENGAL AND ANR.
                       -VS
        GAGAN FERROTECH LTD. & ANR.
                   WITH
              MAT 1390 of 2013
       STATE OF WEST BENGAL AND ANR.
                       -VS
                    6


     HINDALCO INDUSTRIES LTD. & ANR.
                   WITH
             MAT 1391 of 2013
   THE STATE OF WEST BENGAL AND ORS.
                       -VS
     SUMO METALLIC PVT. LTD. & ANR.
                   WITH
             W.P.T.T. 4 of 2023
     THE STATE OF WEST BENGAL & ORS.
                       VS.
            BENTEC INDIA LTD.
                   WITH
             W.P.T.T. 6 of 2023
           IA NO: CAN 1 of 2024
               CAN 2 of 2024
               CAN 6 of 2024
     THE STATE OF WEST BENGAL & ORS.
                       VS.
SAMSUNG INDIA ELECTRONICS PRIVATE LIMITED
                   WITH
             W.P.T.T. 2 of 2024
       STATE OF WEST BENGAL & ORS.
                       VS.
         HARIOM POLYPACKS LTD.
                   WITH
             W.P.T.T. 3 of 2024
     THE STATE OF WEST BENGAL & ORS.
                       VS.
             GSA RETAIL LTD.
                   WITH
             W.P.T.T. 4 of 2024
       STATE OF WEST BENGAL & ORS.
                       VS.
         KRISHNA ALEX PVT. LTD.
                   WITH
              7


       W.P.T.T. 5 of 2024
THE STATE OF WEST BENGAL & ORS.
                 VS.
       BIRLA TYRES LTD.
             WITH
       W.P.T.T. 6 of 2024
THE STATE OF WEST BENGAL & ORS.
                 VS.
JVL AGRO INDUSTRIES LTD. & ANR.
             WITH
       W.P.T.T. 7 of 2024
THE STATE OF WEST BENGAL & ORS.
                 VS.
   MARS FRAGRANCE PVT. LTD.
             WITH
       W.P.T.T. 8 of 2024
THE STATE OF WEST BENGAL & ORS.
                 VS.
     OM PRAKASH AGARWAL.
             WITH
       W.P.T.T. 9 of 2024
THE STATE OF WEST BENGAL & ORS.
                 VS.
  MODERN INDIA CONCAST LTD.
             WITH
       W.P.T.T. 10 of 2024
THE STATE OF WEST BENGAL & ORS.
                 VS.
  MODERN INDIA CONCAST LTD.
             WITH
       W.P.T.T. 11 of 2024
THE STATE OF WEST BENGAL & ORS.
                 VS.
        K.D. GUPTA & CO.
             WITH
              8


       W.P.T.T. 12 of 2024
  STATE OF WEST BENGAL & ANR.
                 VS.
          KUNAL GARG
             WITH
       W.P.T.T. 13 of 2024
THE STATE OF WEST BENGAL & ORS.
                 VS.
        K.D. GUPTA & CO.
             WITH
       W.P.T.T. 14 of 2024
THE STATE OF WEST BENGAL & ORS.
                 VS.
    M/S. MAYA AUTOMOBILE.
             WITH
       W.P.T.T. 15 of 2024
THE STATE OF WEST BENGAL & ORS.
                 VS.
          RITUM JAIN.
             WITH
       W.P.T.T. 16 of 2024
THE STATE OF WEST BENGAL & ORS.
                 VS.
 JHILMIL COMMODITIES PVT. LTD.
             WITH
       W.P.T.T. 17 of 2024
THE STATE OF WEST BENGAL & ORS.
                 VS.
MODERN INDIA CONCAST LIMITED.
             WITH
       W.P.T.T. 18 of 2024
  STATE OF WEST BENGAL & ANR.
                 VS.
    DEOKI NANDAN AGARWAL.
             WITH
                   9


            W.P.T.T. 19 of 2024
    THE STATE OF WEST BENGAL & ORS.
                      VS.
HIMADRI CHEMICALS & INDUSTRIES LTD. (HCIL)
                  WITH
            W.P.T.T. 20 of 2024
    THE STATE OF WEST BENGAL & ORS.
                      VS.
       ASANSOL POLYFABS PVT. LTD.
                  WITH
            W.P.T.T. 21 of 2024
    THE STATE OF WEST BENGAL & ORS.
                      VS.
HIMADRI CHEMICALS & INDUSTRIES LTD. (HCIL)
                  WITH
            W.P.T.T. 22 of 2024
    THE STATE OF WEST BENGAL & ORS.
                      VS.
        TERAI OVERSEAS PVT. LTD.
                  WITH
            W.P.T.T. 23 of 2024
      STATE OF WEST BENGAL & ORS.
                      VS.
          SANJEEV KUMAR MALL.
                  WITH
            W.P.T.T. 24 of 2024
    THE STATE OF WEST BENGAL & ORS.
                      VS.
            GANPATI CHHAJER.
                  WITH
            W.P.T.T. 25 of 2024
    THE STATE OF WEST BENGAL & ORS.
                      VS.
        JVL AGRO INDUSTRIES LTD.
                  WITH
              10


       W.P.T.T. 26 of 2024
THE STATE OF WEST BENGAL & ORS.
              VS.
        K.D. GUPTA & CO.
             WITH
       W.P.T.T. 27 of 2024
THE STATE OF WEST BENGAL & ORS.
              VS.
    S.K. SELIM @ SELIM SEKH
             WITH
       W.P.T.T. 28 of 2024
  STATE OF WEST BENGAL & ANR.
              VS.
    AJAY PRAKASH AGARWAL
             WITH
       W.P.T.T. 29 of 2024
THE STATE OF WEST BENGAL & ORS.
              VS.
    EXCLUSIVE LINES & ANR.
             WITH
       W.P.T.T. 30 of 2024
THE STATE OF WEST BENGAL & ORS.
              VS.
  ASANSOL POLYFABS PVT. LTD.
             WITH
       W.P.T.T. 31 of 2024
THE STATE OF WEST BENGAL & ORS.
              VS.
     DELSEY INDIA PVT. LTD.
             WITH
       W.P.T.T. 32 of 2024
THE STATE OF WEST BENGAL & ORS.
              VS.
   TERAI OVERSEAS PVT. LTD.
             WITH
                                    11


                            W.P.T.T. 33 of 2024
                   THE STATE OF WEST BENGAL & ORS.
                                    VS.
                   KHOKAN MOTORS WORKS PVT. LTD.

 For the Respondent        : Mr. Avra Mazumdar, Adv.
 (in WPTT 6 of 2023 )        Ms. Alisha Das, Adv.
 For Biocon Ltd., Tata       Mr. Suman Bhowmik, Adv.
 Play Ltd., Banomali         Mr. Samrat Das, Adv.
 Trading, Vistare            Ms. Elina Dey, Adv.
 Pringing, Strides Sasun
 Ltd., Shyam Enterprise,
 Churiwal Commercial
 Co., Churiwal Technopack
 Pvt. Ltd., Premchand
 Jute Industries Pvt. Ltd.

 For the Respondent in   : Ms. Sweta Mukherjee, Adv.
 WPTT 6 of 2023
 (Ramco Industries Ltd.)
 For the State           : Mr. Kishore Dutta, Ld. A.G.
                           Mr. Anirban Ray, Ld. G.P
                           Mr. T.M. Siddiqui, Sr. Adv.
                           Mr. Debasish Ghosh, Adv.
                           Mr. Tanoy Chakraborty, Adv.
                           Mr. Saptak Sanyal, Adv.

 For the Respondent     : Mr. Sujit Ghosh, Sr. Adv.
 (Samsung) in WPTT 6 of Ms. Mannat Waraich, Adv.
 2023                     Mr. Ashray Behura, Adv
                          Mr. Pujon Chatterjee, Adv.
                          Mr. Sutosom Bhattacharyya, Adv.

 Hearing Concluded on    : December 10, 2024
 Judgement on            : January 30, 2025

DEBANGSU BASAK, J.:-
1.     We have heard appeals directed against the impugned

judgement and order dated June 24, 2013 passed in a batch of writ

petitions assailing the vires of the West Bengal Tax on Entry of

Goods into Local Areas Act, 2012 as it stood prior to its amendment.

We have also heard writ petitions directed against orders passed by
                                 12


the Taxation Tribunal in respect of entry tax matters. We have heard

these matters analogously as similar issues are involved. All these

matters have been specially assigned to this bench.

2.     Various assessees had assailed the vires of the Act of 2012

prior to its amendment, by way of writ petitions. By the impugned

judgement and order dated June 24, 2013, passed in such writ

petitions, learned Single Judge had declared the Act of 2012 to be

ultra vires the Constitution of India. Aggrieved by such decision of

the learned Single Judge, State has preferred various appeals.

3.      During the pendency of the appeals, by the West Bengal

Finance Act, 2017 various provisions of the Entry Tax Act, 2012 had

been amended with retrospective effect. Vires of the West Bengal

Finance Act, 2017 had been challenged by assessees before the

Taxation Tribunal. Taxation Tribunal had set aside the amendments

introduced to the Entry Tax Act, 2012 by the West Bengal Finance

Act, 2017. State has assailed such decisions by way of the writ

petitions.

4.     Learned Advocate General appearing for the State has

submitted that, the Act of 2012 was enacted exercising powers under

Article 246 of the Constitution of India read with Entry 52 List II

Schedule VII thereof. He has pointed out that, the Governor gave

assent to the Act of 2012 on March 31, 2012.
                                  13


5.      Learned Advocate General has contended that, the Act of

2012 provided for levy and collection of taxes on the entry of goods

into a local area in the State of West Bengal for consumption, use or

sale thereof. He has pointed out that, the West Bengal Tax on Entry

of Goods into Local Areas Rules were framed in exercise of powers

under Section 22 of the Act of 2012.

6.     Referring to the impugned judgement and order dated June

24, 2013 of the learned Single Judge, learned Advocate General has

contended that, the learned Single Judge declared the Act of 2012

ultra vires relying upon the ratio of All India Reporter 1961

Supreme Court 232 (Atiabari Tea Company Ltd. Vs. State of

Assam), All India Reporter 1962 Supreme Court 1406               (Auto

Mobile Transport (Rajasthan) Ltd. Vs. State of Rajasthan) and

2006 Volume 7 Supreme Court Cases 241 (Jindal Steel Ltd. vs.

State of Haryana).

7.     Learned Advocate General has contended that, learned Single

Judge observed that, compensatory tax is imposed for a specific

purpose or for few specific identifiable purposes. The Act of 2012 has

violated Article 309 and 304 (a) of the Constitution of India as it was

not compensatory. Moreover, State has failed to obtain Presidential

sanction under Article 304(b) of the Constitution of India. Learned

Single Judge has also observed that, where the assessee alleges
                                 14


discrimination, it is for the assessee to establish the same and that

hardship of an assessee is no ground to challenge the validity of a

fiscal statute.

8.      Learned Advocate General has submitted that, learned Single

Judge was pleased to stay the operation of the impugned judgement

and order dated June 24, 2013 for a period of 6 weeks. Appeals had

been preferred against the impugned judgement and order within

time. The Appeal Court had passed an interim order on July 31,

2013 by which the Appeal Court permitted assessment proceedings

to continue under the Act of 2012. Appeal Court however had

directed that, there would be no refund of the entry tax already

collected.

9.      Learned Advocate General has contended that, during the

pendency of the appeals, 101st Amendment of the Constitution

occurred on September 16, 2016. Articles 246A, 269A and 279A had

been introduced into the Constitution for introduction of Goods and

Services Tax by subsuming all indirect taxes. Section 17 of the 101st

Amendment Act, had omitted Entry 52 from List II, VII Schedule of

the Constitution of India. Section 19 of the 101st Amendment had

provided for transitional measures by empowering the competent

legislatures or authorities to frame laws consistent with the
                                 15


provisions of the 101st Amendment within a period of 1 year from

the date of commencement of the 101st Amendment.

10.     Learned Advocate General has pointed out that, conflicting

views on entry tax laws promulgated by various States received the

consideration of a 9 Judges Bench of the Hon'ble Supreme Court. He

has referred to 2017 Volume 12 Supreme Court Cases 1 (Jindal

Stainless Ltd vs. State of Haryana) in this regard. He has referred

to the issues considered by the Constitution Bench in Jindal

Stainless Ltd (supra).

11.     Learned Advocate General has contended that, Jindal

Stainless Ltd (supra) noted that entry tax legislations are framed in

exercise of powers under Article 304 (a) of the Constitution of India.

State had retained its sovereign power to levy tax on entry of goods

in a local area. Entry tax must be non-discriminatory between

imported   goods    and    goods     manufactured    in   the   State.

Discrimination with valid reasons is permissible. Discrimination if

any is to be considered by the appropriate Bench. Article 304 (b) of

the Constitution of India does not deal with tax as a restriction to

free trade, commerce and intercourse under Article 301 of the

Constitution of India. Reasonable restrictions under Article 304(b) of

the Constitution does not comprehend levy of tax as a restriction to

free trade, commerce and intercourse. Article 304(a) and 304(b) of
                                   16


the Constitution of India are disjunctive. Non-discriminatory entry

tax is not a restriction to free trade, commerce and intercourse

under Article 301 of the Constitution of India. High rate of tax is not

a restriction to free trade, commerce and intercourse. Dealers have

not disputed the need for taxation. The judgements in Atiabari

(supra), Automobile Transport (supra) and Jindal Steel Ltd.

(supra)     and    all   other   judgements    that   followed    those

pronouncements to the extent of such reliance were overruled.

12.       Learned Advocate General has submitted that, Entry Tax of

the State had also fallen for consideration in Jindal Stainless Ltd

(supra). He has pointed out the various paragraphs of Jindal

Stainless Ltd (supra) where the State Act was referred to, in

support of such contention. He has contended that, the only

requirement is that Entry Tax must be non-discriminatory in the

sense that, State must not discriminate between the goods imported

from other States and the goods produced in the State. Moreover,

according to him, Jindal Stainless Ltd (supra) has recognised that

a discriminatory Entry Tax may be levied but on valid grounds. He

has pointed out that, individual case of hostile discrimination, if any,

is to be determined by the regular benches hearing the matters.

According to him, learned Single Judge in the impugned judgement

and order has also noted that, if discrimination is alleged, such a
                                  17


case has to be made out by the assessees. No specific case of

discrimination has been made out by any of the assessees.

13.    Referring to 2019 volume 17 Supreme Court Cases 815

(State of Uttar Pradesh versus Indian Oil Corporation) learned

Advocate General has contended that, post Jindal Stainless Ltd

(supra) the appropriate course of action in respect of assessees

raising grievances of imposition of Entry Tax would be to permit

such assessees to file fresh petitions raising such issues. He has also

referred to 2018 volume 16 Supreme Court Cases 732 (Jay

Prakash Associates Ltd versus State of Madhya Pradesh and

others) in this regard.

14.    Referring to the writ petitions directed against the orders of

the learned tribunal, learned Advocate general has contended that

the learned tribunal erred in fact and law. He has pointed out that

the Entry Tax Act was promulgated on April 1, 2012. Learned Single

Judge had struck down the Entry Tax Act on June 24, 2013 but

granted stay of the judgement for 6 weeks. On appeal, directed

against the judgement and order of the learned Single Judge, the

Appeal Court had permitted assessment to be carried on, by the

order dated July 31, 2013. Jindal Stainless Ltd (supra) had been

decided on November 11, 2016. Irrespective of whether the order

dated July 31, 2013 of the Appeal Court allowed the Entry Tax Act to
                                  18


operate or not, the impugned judgement and order of the learned

Single Judge stood overruled on November 11, 2016. Jindal

Stainless Ltd (supra) had revived the Entry Tax Act, assuming that

it was inoperative on the expiry of the stay of 6 weeks from June 24,

2013. Thus, according to the learned Advocate General, there was no

legal impediment for the state legislature to enact the West Bengal

Finance Act, 2017 on March 6, 2017.

15.    Learned Advocate General has relied upon Section 19 of the

101st Amendment which mandated every State to amend their

respective laws relating to goods or services or both in tandem with

the provisions of the Constitution of India within one year of its

commencement. The 101st amendment had been published in the

Gazette of India on September 18, 2016 after receiving the assent of

the President of India. The West Bengal Finance Act, 2017 had been

promulgated on March 6, 2017 to amend inter alia the Entry Tax Act

following the mandate of Section 19 of 101st Amendment. He has

pointed out that, Supreme Court in 2024 (121) GSTR 10 (SC) (State

of Telengana and Others vs. Tirumala Construction) held that

section 19 of the 101st Amendment did not prescribe any limitation

for the legislation but circumscribed a time limit.

16.    Learned Advocate General has contended that, the State was

within its powers to amend the Entry Tax Act, 2012 by the West
                                  19


Bengal Finance Act, 2017. Referring to 1962 SCC Online SC 61

(Ram Krishna Rama Nath versus Janpad Sabha) learned

Advocate General has contended that, a power to amend or repeal is

coextensive with the power to make a law.

17.       A number of assessees have made submissions in course of

hearing of the appeals and the writ petitions.

18.       Learned senior advocate appearing for Samsung India

Electronics Private Limited (hereinafter referred to as Samsung) has

submitted that, essentially, there are 4 areas of concern for the

Court in the present appeals and the writ petitions. First amongst

the areas of concern is whether the decision of Jindal Stainless Ltd

(supra) has struck down the impugned judgement and order of the

learned Single Judge dated June 24, 2013 or not. Secondly, did the

impugned judgement and order of the learned Single Judge dated

June 24, 2013 obliterate the Act of 2012 as it stood prior to its

amendment or was such Act of 2012 in force in view of the limited

stay order on not. Thirdly, was there a source of power vested with

the State of West Bengal at the time when the amendment by the

West Bengal Finance Act, 2017 had been affected or not. Fourthly

assuming that the answer to the 3rd area of concern was in the

negative, then, whether the amended Act of 2012 was discriminatory

or not.
                                   20


19.    Learned    senior   advocate    appearing    for   Samsung    has

submitted that, notwithstanding Jindal Stainless Ltd (supra)

having held that the compensatory tax theory was not compatible to

the constitutional scheme of Part XIII of the Constitution and

notwithstanding   the   learned    Single   Judge   in    the   impugned

judgement and order dated June 24, 2013 holding the Act of 2012

are ultra vires on the basis of compensatory tax theory, the

impugned judgement and order is required to be formally set aside

by a competent Court since, neither the Act of 2012 nor the

impugned judgement and order dated June 24, 2013 of the learned

Single Judge were subject matter of adjudication before the Supreme

Court in Jindal Stainless Ltd (supra).

20.    Learned    senior   advocate    appearing    for   Samsung    has

contended that, passing reference to the Act of 2012 of the State was

made in Jindal Stainless Ltd (supra) and that, although, State of

West Bengal was represented in such proceedings and arguments

advanced highlighting certain errors in the impugned judgement and

order dated June 24, 2013, nonetheless, the impugned judgement

and order of the learned Single Judge dated June 24, 2013 is

required to be set aside by a competent Court.

21.    Learned    senior   advocate    appearing    for   Samsung    has

contended that, Jindal Stainless Ltd (supra) cannot be construed
                                   21


to have overruled the impugned judgement and order of the learned

Single Judge dated June 24, 2013. He has pointed out that the

transfer petition bearing No. 291/2017 seeking transfer of intra-

Court appeals against the impugned judgement and order of the

learned Single Judge dated June 24, 2013 was filed before the

Supreme Court by the State. However, the same came to be

dismissed by the Supreme Court by its order dated March 21, 2017.

22.    Learned    senior   advocate     appearing    for   Samsung    has

contended that, till such time, the Division Bench in the appeal

issues a formal judicial order setting aside the impugned judgement

and order of the learned Single Judge dated June 24, 2013, the

finding by the learned Single Judge in the impugned judgement and

order to the effect that the Act of 2013 is ultra-vires Article 304 (b) of

the Constitution continues to remain in operation.

23.    In support of such contentions, learned senior advocate

appearing for Samsung has relied upon 1962 SCC Online SC 8

(Smt. Ujjam Bai versus State of Uttar Pradesh), 1996 Volume 1

Supreme     Court    Cases     435     (State   of   Kerala    vs.   M.K.

Kunhikannan Nambiar Manjeri Manikoth, Naduvil and Others)

and 1997 Volume 3 Supreme Court Cases 443 (Tayabbhai M.

Bagasarwalla and Another vs. Hind Rubber Industries PVT. Ltd.

and Others.).
                                  22


24.    Learned    senior   advocate   appearing    for   Samsung    has

submitted that, discriminatory aspect of any Entry Tax Act is to be

considered on an individual assessee bringing on record adequate

material in that regard. In support of such contention, he has relied

upon 2021 Volume 11 Supreme Court Cases 776 (Bharti Airtel

Limited vs. Assessing Authority, Orissa Entry Tax and Another),

2019 Volume 17 Supreme Court Cases 815 (State of Uttar

Pradesh and Others vs. Indian Oil Corporation Limited and

Others) and 2017 SCC Online SC 2197 (State of Andhra Pradesh

and Others vs. Sree Rayalaseema Alkalies and A. Che. And

Others).

25.    Learned    senior   advocate   appearing    for   Samsung    has

contended that, there are various provisions in the Act of 2012 prior

to its amendment, which are discriminatory in nature. He has

referred to Section 4 (1), (4) (b) (c), and 5 of the Act of 2012 in this

regard. He has contended that, the unamended Act of 2012 allowed

deductions from the turnover of imports of goods which were

purchased in the same form against a tax invoice under the West

Bengal Value Added Tax Act, 2003 or the West Bengal Sales Tax Act,

1994 by a dealer registered under such Acts and further allowed

deductions from the turnover of imports of such goods which had
                                   23


been from within the State of West Bengal from another place of

business of such dealer, respectively.

26.       Learned   senior   advocate   appearing   for   Samsung   has

contended that, to overcome the discriminative burden of tax on

imported goods created by the operation of the unamended

provisions of clauses (b) and (c) of Section 4 (5) of the Act of 2012

State of West Bengal has enacted West Bengal Finance Act, 2017 by

which, amendments to the Act of 2012 were introduced. He has

pointed out that the amendments effected were given retrospective

effect.

27.       Learned   senior   advocate   appearing   for   Samsung   has

contended that the amendments effectuated to the Act of 2012 by

the West Bengal Finance Act, 2017 are not legally valid. He has

pointed out that, the initial stay granted to the impugned judgement

and order dated June 24, 2013 was for a period of 6 weeks from the

date of such order that is August 18, 2013. Division Bench had

passed an order dated July 31, 2013 while hearing the intra-Court

appeal directed against the impugned judgement and order of the

learned Single Judge dated June 24, 2013. Division Bench had

issued limited directions with regard to the assessment proceedings

and the refund of entry tax already collected. According to him,

Division Bench did not stay the operation of the impugned
                                 24


judgement and order and consequently, the unamended Act of 2012

did not revive subsequent to August 8, 2013.

28.    Learned   senior   advocate   appearing   for   Samsung   has

contended that, once a statute is declared as unconstitutional it is

as though, such statute was never passed. In support of such

contention, he has relied upon All India Reporter 1959 Supreme

Court 648 (Deep Chand and Ors. Vs. State of Uttar Pradesh and

Others) and 1963 SCC Online Ker 36 (Lakshmi & Others vs.

Narayana Iyer & Others).

29.    Learned   senior   advocate   appearing   for   Samsung   has

contended that, the learned Single Judge having declared the

entirety of the Act of 2012 to be ultra vires and the Division Bench

not having stayed such judgement and order, no formal amendment

could have been legally carried out as purportedly effectuated by the

West Bengal Finance Act, 2017. He has contended that, since the

amendment is invalid, the discriminative burden of entry tax

continues to remain.

30.    Learned   senior   advocate   appearing   for   Samsung   has

contended that, the transitional provision of section 19 of the 101st

Constitutional Amendment Act does not vest the state legislature

with the requisite legislative powers to validate the amendment made

to the Act of 2012. He has pointed out that the 101st Constitutional
                                 25


Amendment Act, 2016 was promulgated on September 8, 2016 with

effect from September 16, 2016. He has referred to section 19

thereof. He has pointed out that Entry 52 of List II was omitted with

effect from September 16, 2016. State of West Bengal had

promulgated the West Bengal Finance Act, 2017 on March 6, 2017

ostensibly in exercise of legislative powers conferred under section

19 of the 101st Constitutional Amendment Act of 2016.

31.    Relying upon 2023 SCC Online SC 1376 (State of

Telangana and Others vs. Tirumala Constructions) learned

senior advocate appearing for Samsung has contended that, scope of

Section 19 of the 101st Constitutional Amendment Act 2016 was

considered therein. He has contended that, unforeseen or other

eventualities ought to have arisen in the administration of the

existing tax laws as a direct consequence of the changes introduced

under the 101st Constitutional Amendment Act for the promulgation

of the goods and services tax laws. According to him, there was no

unforeseen or other eventualities which had arisen and which

enabled the State of West Bengal to invoke the provisions of section

19 of the 101st Constitutional Amendment Act, 2016.

32.    Learned advocate appearing for Emami Agrotech Ltd has

submitted that, retrospective amendments made to section 4 (5) of

the West Bengal Tax on Entry of Goods Act, 2012 with effect from
                                   26


April 1, 2012 by leaving tax on the intrastate movement of goods for

the first time, in the absence of any supervening public interest, is

arbitrary   and   unreasonable.    He   has   contended   that,   such

amendments must be struck down. He has also contended that,

when the taxes imposed retrospectively by any legislation by

retrospectively withdrawing the relief unequivocally conferred by a

valid statutory provision, the amendments in the absence of any

larger public interest, have to be held to be arbitrary and

unreasonable. He has relied upon 2016 Volume 15 Supreme Court

Cases 125 (Jayam And Company Vs. Assistant Commissioner

and Another) and 1975 SCC Online Cal 274 (Bengal Paper Mill

Co. Ltd. and Another Vs. Commercial Tax Officer, Calcutta and

Others) in this regard.

33.    Learned advocate appearing for Emami Agrotech Ltd has

submitted that, validation acts can only be passed to cure defects

are lacuna which are in the nature of small repairs and not to carry

out substantial amendments which has the effect of living taxes and

transactions for the first time which was never the intent of the

legislature when the law was first enacted. In support of such

contention, he has relied upon 1973 Volume 1 Supreme Court

Cases 75 (M/s. Krishnamurthi and Co. Etc. Vs. State of Madras

and Another), 2004 Volume 5 Supreme Court Cases 783 (Tata
                                 27


Motors Ltd. Vs. State of Maharashtra and Others) and 1985

Volume 2 Supreme Court Cases 197 (Lohia Machines Ltd. and

Another Vs. Union of India and Others).

34.    Learned advocate appearing for Emami Agrotech Ltd has

contended that, the amendments made to the Entry Tax Act, 2012

by the West Bengal Finance Act, 2017 were never meant to be

implemented and brought about to nullify the judgement of the

learned Single Judge without curing the defects in substance.

35.    Learned advocate appearing for Godrej Consumer Products

Ltd has contended that, his client challenged the constitutionality of

the West Bengal Tax on Entry of Goods into Local Areas Act, 2012 by

way of a writ petition being WP No. 128 of 2018. Such a writ petition

had been allowed by the impugned judgement and order of the

learned Single Judge. He has contended that, the impugned

judgement and order of the learned Single Judge should not be set

aside, as the provisions of the Act of 2012 under challenge in the

writ petition are unconstitutional and discriminatory.

36.    Learned Advocate appearing for Tata Play Limited and Biocon

Ltd has submitted that, the impugned order of the learned Single

Judge stands impliedly overruled by Jindal Stainless Ltd (supra)

and 2021 Volume 11 Supreme Court Cases 705 (State of Kerala

Vs. Father William Fernandez and others). However, he has
                                     28


contended that, the portion of the impugned judgement and order of

the learned Single Judge to the extent where it holds that levy of

taxes is discriminatory, it is in consonance with the ratio laid down

in Jindal Stainless Ltd (supra). He has contended that, the Entry

Tax Act, 2012 even without its amendments does not qualify the test

laid down in Jindal Stainless Ltd (supra).

37.    Learned advocate appearing for Gloster Ltd and 6 more

assesses has submitted that, the statutory provisions such as

section 4 (5) (b) and (c) are discriminatory in view of the ratio laid

down in Jindal Stainless Ltd (supra). He has relied upon A T B

Mehtab Majid (supra), Shree Mahavir Oil Mills (supra), West

Bengal Hosiery Association (supra), Anand commercial agencies

(supra) and Hindustan National Glass and Industries Ltd

(supra) in support of his contentions.

38.    Learned advocate appearing for Rohit Ferro Tech Ltd has

submitted that, his client underwent a corporate insolvency

resolution process under the provisions of the Insolvency and

Bankruptcy Code, 2016. He has contended that, all liabilities of the

corporate   entity   on   account        of   successful   resolution,   stand

extinguished/abated. He has contended that, his client has no

liability for the period prior to the order dated April 7, 2022 passed

by the National Company Law Tribunal.
                                  29


39.    Learned advocate appearing for Ruchi Soya Industries Ltd

and 2 other assessees has contended that, the impugned judgement

and order of the learned Single Judge stands overruled in view of the

decision of the Hon'ble Supreme Court in Jindal Stainless Ltd.

(supra). Nonetheless, he has contended that, the Division Bench

before whom the appeals are pending, has to decide on the legality

and validity of the impugned judgement and order of the learned

Single Judge. Till such time a decision is rendered by the Division

Bench, the judgement of the learned Single Judge does not lose its

force as a final judgement. In this regard, he has relied upon Father

William Fernandez and Others (supra).

40.    Learned advocate appearing for Ruchi Soya Industries Ltd

has contended that, the contention of the State that by virtue of the

stay granted by the impugned judgement and order, the Entry Tax

Act, 2012 was in force on the date of its amendment, is fallacious.

He has pointed out that, Division Bench passed an order providing

for an interim arrangement till the stay petition filed by the state is

heard and disposed of. Stay petition has not been disposed of by the

Division Bench. In any event, he has contended that, the impugned

judgement and order continues to remain in force. In support of

such contention, he has relied upon 1992 volume 3 Supreme

Court Cases 1 (Shree Chamundi Mopeds Ltd versus Church of
                                  30


South India Trust Association) and 2007 volume 3 Calcutta

High Court Notes 178 (Pijush Kanti Chowdhury versus State of

West Bengal).

41.    Learned advocate appearing for Ruchi Soya Industries Ltd

has contended that, the amending Act cannot have retrospective

effect. He has relied upon 2016 Volume 15 Supreme Court Cases

125 (Jayam And Company Vs. Assistant Commissioner and

Another). He has contended that, test laid down by the Supreme

Court for giving retrospective effect have not been satisfied. He has

pointed out that, Entry Tax Act came into effect from April 1, 2012

and that, the amendment introduced in March 2017 has created a

new liability. According to him, benefit of nontaxability for intra-local

area entries was enjoyed for the period from April 1, 2012 to March

2017 which is sought to be taken away by the amendment.

42.    Learned advocate appearing for Ruchi Soya Industries Ltd

has contended that, the Entry Tax Act, 2012 is not compliant with

Article 304 (a). He has contended that, provisions of the Act

discriminate between imported goods and goods manufactured and

produced in the State of West Bengal. The former is subject to tax

whereas the latter is not.

43.    The following issues have arisen for consideration in the

present matters:
                                    31


        i. What is the effect of the ratio of Jindal Stainless Ltd.

          (supra) on the impugned judgment and order of the

          learned Single Judge dated June 24, 2013?

       ii. Was the Entry Tax Act, 2012 in force at the time of its

          amendment on March 6, 2017 in view of the impugned

          judgment and order dated June 24, 2013 of the learned

          Single Judge?

       iii. Are the amendments introduced to the Entry Tax Act of

          2012 by the West Bengal Finance Act, 2017 valid?

       iv. Are the amendments introduced by the West Bengal

          Finance    Act,   2017        to   the   Entry   Tax   Act,   2012

          discriminatory?

        v. Are the impugned orders of the learned Tribunal correct?

       vi. To what relief or reliefs are the parties entitled to?

44.    The specially assigned matters before us can be conveniently

classified into two categories, with the first category being the

appeals directed against the impugned judgment and order dated

June 24, 2013, passed by the learned Single Judge and the second

category being writ petitions directed against orders of the Tribunal

deciding on the vires of the amendments to the Entry Tax Act, 2012,

as introduced by the West Bengal Finance Act, 2017.
                                 32


45.    State of West Bengal had enacted the West Bengal Tax on

Entry of Goods into Local Areas Act, 2012. Several writ petitions had

been filed challenging the vires of the Act of 2012. By the impugned

judgement and order dated June 24, 2013, learned Single Judge had

held the Act of 2012 to be ultra vires Article 304 (b) of the

Constitution of India. Learned Single Judge had also granted stay of

the operative portion of the impugned judgement and order for a

period of 6 weeks from the date of such judgement and order.

46.    State of West Bengal had preferred several appeals against

the impugned judgement and order dated June 24, 2013 passed by

the learned Single Judge. In such appeals, the Division Bench had

passed an order dated July 31, 2013. By such interim order, the

Division Bench had directed the assessments under the Act of 2012

would continue. However, Division Bench had restrained refund of

tax already collected.

47.    Promulgation of the Constitution 101st Amendment Act, 2016

had occurred on September 8, 2016. The Constitution 101 st

Amendment Act, 2016 had come into force on September 16, 2016.

48.    During the pendency of the appeals and the stay petitions of

the State, Supreme Court had pronounced Jindal Stainless Ltd

(supra) on November 11, 2016 holding that, compensatory tax

theory is not compatible with the constitutional scheme delineated
                                  33


by Part III of the Constitution. It has however left the issue of levies

of Entry Tax satisfying the test of whether the tax burden of goods

imported from other States and goods produced within the State, to

be determined by the regular bench hearing such matters.

49.    State had applied before the Supreme Court in TP (C) No. 291

of 2017 for transfer of the pending matters before the High Court to

the Supreme Court on February 23, 2017. By an order dated March

21, 2017 Supreme Court had dismissed TP (C) 291 of 2017 and

directed the High Court to proceed with the matter in accordance

with the law and in light of the judgement passed in Jindal

Stainless Ltd (supra).

50.    State of West Bengal had promulgated the West Bengal

Finance Act, 2017 on March 6, 2017. Relevant provisions of the West

Bengal Finance Act 2017, for the purpose of the present matters, are

sections 5 and 6.

51.    By section 5 of the West Bengal Finance Act, 2017, sections 4

(5) (b) and (c) of the Entry Tax Act, 2012 have been amended. By the

amendments introduced, retrospective effect from April 1, 2012 have

been given to the meaning of the expression "taxable turnover of

imports" as appearing in section 4 (1) of the Act of 2012.

52.    It is in this factual matrix that we are considering the issues

that have fallen for decision in these batch of matters.
                                         34


53.     In holding that the Entry Tax Act, 2012 was ultra vires the

Constitution of India, learned Single Judge, in the impugned

judgement and order dated June 24, 2013, has referred to and relied

upon the ratio laid down in Atiabari                         (supra),   Automobile

Transport (supra) and Jindal Steel Ltd (supra).

54.     The issues that Jindal Stainless Ltd (supra) have answered

are framed in paragraph 11 thereof which are as follows: -

      "11. At the hearing before us the learned counsel for the parties
      agreed after a day long exploratory exercise that the questions
      that fall for determination by this Court could be reframed as
      under:
      11.1. (i) Can the levy of a non-discriminatory tax per se constitute
      infraction of Article 301 of the Constitution of India?
      11.2. (ii) If answer to Question (i) is in the affirmative, can a tax
      which is compensatory in nature also fall foul of Article 301 of the
      Constitution of India?
      11.3. (iii) What are the tests for determining whether the tax or
      levy is compensatory in nature?
      11.4. (iv) Is the entry tax levied by the States in the present batch
      of cases violative of Article 301 of the Constitution and in
      particular have the impugned State enactments relating to entry
      tax to be tested with reference to both Articles 304(a) and 304(b)
      of the Constitution for determining their validity?"
55.     Jindal Stainless Ltd (supra) has answered the reference in

paragraph 1159 as follows: -

      "1159. By majority the Court answers the reference in the
      following terms:
      1159.1. Taxes simpliciter are not within the contemplation of Part
      XIII of the Constitution of India. The word "free" used in Article
      301 does not mean "free from taxation".
                                  35


1159.2. Only such taxes as are discriminatory in nature are
prohibited by Article 304(a). It follows that levy of a non-
discriminatory tax would not constitute an infraction of Article
301.
1159.3. Clauses (a) and (b) of Article 304 have to be read
disjunctively.
1159.4. A levy that violates Article 304(a) cannot be saved even if
the procedure under Article 304(b) or the proviso thereunder is
satisfied.
1159.5. The Compensatory Tax Theory evolved in Automobile
Transport case [Automobile Transport (Rajasthan) Ltd. v. State of
Rajasthan, AIR 1962 SC 1406 : (1963) 1 SCR 491] and
subsequently modified in Jindal case [Jindal Stainless Ltd.
(2) v. State of Haryana, (2006) 7 SCC 241] has no juristic basis
and is therefore rejected.
1159.6. The decisions of this Court in Atiabari [Atiabari Tea Co.
Ltd. v. State of Assam, AIR 1961 SC 232 : (1961) 1 SCR 809]
, Automobile     Transport [Automobile     Transport     (Rajasthan)
Ltd. v. State of Rajasthan, AIR 1962 SC 1406 : (1963) 1 SCR 491]
and Jindal [Jindal Stainless Ltd. (2) v. State of Haryana, (2006) 7
SCC 241] cases and all other judgments that follow these
pronouncements are to the extent of such reliance overruled.
1159.7. A tax on entry of goods into a local area for use, sale or
consumption therein is permissible although similar goods are not
produced within the taxing State.
1159.8. Article 304(a) frowns upon discrimination (of a hostile
nature in the protectionist sense) and not on mere differentiation.
Therefore, incentives, set-offs, etc. granted to a specified class of
dealers for a limited period of time in a non-hostile fashion with a
view to developing economically backward areas would not
violate Article 304(a). The question whether the levies in the
present case indeed satisfy this test is left to be determined by
the regular Benches hearing the matters."
                                  36


56.    For the decision on the first issue raised in this batch of

matters, paragraph 1159.6 of Jindal Stainless Ltd (supra) is of

utmost importance where it has been held that, the decisions of the

Supreme Court in Atiabari (supra), Automobile Transport (supra)

and Jindal Steel Ltd (supra) and all other judgements that follow

such pronouncements are to the extent of such reliance, overruled.

57.    Learned Single Judge in the impugned judgement and order

dated June 24, 2013 has relied upon Atiabari (supra), Automobile

Transport (supra) and Jindal Steel Ltd (supra) to hold that the

Entry Tax Act, 2012 is ultra vires the Constitution of India.

58.    Learned Single Judge having relied upon Atiabari (supra),

Automobile Transport (supra) and Jindal Steel Ltd (supra) in

arriving at the constitutional validity of the Entry Tax Act, 2012 and

subsequently, Jindal Stainless Ltd (supra) having overruled

Atiabari (supra), Automobile Transport (supra) and Jindal Steel

Ltd   (supra)   and    all   other    judgements   that   follow   such

pronouncements, the impugned judgement and order dated June 24,

2013 does not survive the decision rendered in Jindal Stainless

Ltd (supra).

59.    Significantly, attention of the Constitutional Bench in Jindal

Stainless Ltd (supra) had been drawn to the provisions of the Entry
                                 37


Tax Act, 2012 although, the same was not directly in issue in such

reference.

60.    The first issue noted in these batch of matters necessarily

has raised a question whether, by virtue of the decision in Jindal

Stainless Ltd (supra) the impugned judgement and order of the

learned Single Judge stood set-aside or not.

61.    Although, Jindal     Stainless   Ltd    (supra)   has held in

paragraph 1159.6 thereof that, all judgements that follow Atiabari

(supra), Automobile Transport (supra) and Jindal Steel Ltd

(supra) stands overruled, nonetheless, the appeals directed against

the impugned judgement and order of the learned Single Judge

remained pending without a formal order of disposal of the same.

The appeals therefore are required to be formally disposed of by us

as an Appeal Court. We have to return a finding as to whether, the

impugned judgement and order of the learned Single Judge following

the overruled decisions of the Supreme Court rendered in Atiabari

(supra), Automobile Transport (supra) and Jindal Steel Ltd

(supra), in deciding the constitutional validity of the Entry Tax Act,

2012 should be sustained or not.

62.    We have already returned a finding that, learned Single

Judge, in the impugned judgement and order dated June 24, 2013

proceeded on the basis of the ratio laid down in Atiabari (supra),
                                     38


Automobile Transport (supra) and Jindal Steel Ltd (supra) to

decide on the constitutional validity of the Entry Tax Act, 2012.

Consequently, we hold that, the impugned judgement and order

dated    June   24,    2013    cannot     survive,   subsequent   to    the

pronouncement of Jindal Stainless Ltd (supra).

63.     In view of the discussions above, respectfully, we answer the

first issue by setting aside the impugned judgement and order dated

June 24, 2013 passed by the learned Single Judge.

64.     While delivering the impugned judgement and order dated

June 24, 2013, learned Single Judge had granted stay of the same

for a period of 6 weeks. Within the period of 6 weeks of stay, the

Appeal Court on appeals directed against the impugned judgement

and order dated June 24, 2013, had passed an interim order dated

July    31,   2013    by   which,   the   Division   Bench   directed   the

assessments under the Act of 2012 to continue. However, Division

Bench had restrained refund of the tax already collected.

65.     Having answered the first issue we take up the second issue

to the fifth issues together as they are interconnected as also for the

sake of convenience.

66.     The interim order dated July 31, 2012 passed by the Division

Bench is still continuing. The appeals are yet to be disposed of. In

fact, the appeals would be disposed of, if we do so, by this judgement
                                  39


and order. As on date therefore, the interim order dated July 31,

2012 is still continuing. At least no material was placed before us to

suggest otherwise in course of the long hearing of these matters.

67.    The Division Bench while passing the interim order on July

31, 2012 obviously considered the Entry Tax Act, 2012 to be valid as

the validity of the Entry Tax Act, 2012 was in issue in the appeals. It

did not pronounce the Entry Tax Act, 2012 to be invalid at any point

of time prior to the date of the amendments introduced to the Entry

Tax Act, 2012 on March 6, 2017. Issue of validity of the Entry Tax

Act, 2012 was still open at the point of time of the amendments

being enacted.

68.    Interim order passed by the Appeal Court on July 31, 2013

had permitted the assessment under the Entry Tax Act, 2012 to be

continued. It had also restrained refund of the tax already collected.

Appeal Court did not vacate the stay granted by the learned Single

Judge in the impugned judgement and order. Appeal Court had

regulated the implementation of the Entry Tax Act, 2012 in the

manner noted in its order dated July 31, 2013. Therefore, it cannot

be said that, the Appeal Court had decided on the vires of the Entry

Tax Act, 2012 finally on either side of the divide. In fact, Appeal

Court had made the interim arrangements as done by the interim

order dated July 31, 2013 on the basis that the Entry Tax Act, 2012
                                 40


subsists. It had therefore allowed the assessment under the Entry

Tax Act, 2012 to continue with no refund being made.

69.      Shree Chamundi Mopeds Ltd. (supra) has considered the

provisions of the Sick Industrial Companies (Special Provisions) Act,

1985 and held that, when the High Court passes an interim order

staying the operation of the order of the Appellate Authority

exercising powers under the provisions of the Act of 1985, the same

does not revive the appeal which had been dismissed as no such

proceedings was pending before the Appellate Authority.

70.      Pijush Kanti Chowdhury (supra) has held that, passing of

an interim order staying the operation of a judgement, does not

mean that, the existence of the judgement is wiped out.

71.      Applying the principles of Shree Chamundi Mopeds Ltd

(supra) and Pijush Kanti Chowdhury (supra) in the facts of the

present case, the interim order passed by the appeal Court dated

July 31, 2013 did not wipe out the impugned judgement and order of

the learned Single Judge dated June 24, 2013, nonetheless, at the

same time, the interim order had the effect of keeping the Entry Tax

Act, 2017 in operation, in the manner as modulated by the appeal

Court.

72.      Authorities that have been cited at the bar namely, Ujjam

Bai (supra), M.K. Kunhikannan Nambiar Manjeri Manikoth,
                                 41


Naduvil    and   Others   (supra),   Tayabbhai    M.   Bagasarwalla

Another (supra), Deep Chand (supra) and Lakshmi & Others

(supra) do not assist the assessees since, final pronouncement on

the legality, validity and vires of the Entry Tax Act, 2012 was yet to

be pronounced finally by the Appeal Court where, the issue of vires

was still open. It is trite law that, appeal is a continuation of the

original proceedings. In the original proceedings, the vires of the

Entry Tax Act, 2012 were under challenge. The judgement and order

passed in such proceedings were under challenge in the appeal with

the Appeal Court passing an interim order on the basis that, the

Entry Tax Act, 2012 was valid and without finally pronouncing on

the vires thereof. Appeal Court could not have passed the interim

order dated July 31, 2013 in the manner and form as it did, if it

considered the Entry Tax Act, 2012 to have been obliterated

subsequent to the filing of the appeals and as on the date of framing

of its order.

73.     In view of the discussions above, we are not in a position to

arrive at a finding that, the Entry Tax Act, 2012 came to be declared

ultra vires on the expiry of 6 weeks from the date of the impugned

judgement and order of the learned Single Judge being June 24,

2013 and consequently stood obliterated. Consequently, we are also

unable to hold that, the amendments sought to be introduced by the
                                 42


West Bengal Finance Act, 2017 to the Entry Tax Act, 2012 are

invalid simply on the basis that, the Entry Tax Act, 2012 stood

obliterated on the expiry of 6 weeks from the date of the impugned

judgement and order.

74.    State legislature by the West Bengal Finance Act, 2017 had

amended the Indian Stamp Act, 1899, in its application to the State

of West Bengal, The West Bengal Taxation Tribunal Act, 1987, the

West Bengal Sales Tax (Settlement of Dispute) Act, 1999, the West

Bengal Tax on Entry of Goods into Local Areas Act, 2012 and the

West Bengal Value-Added Tax Act, 2003 in order to provide for

validation in respect of levy, assessment and collection of tax, et

cetera under the Entry Tax Act, 2012 as has been stated in the

objects clause of the West Bengal Finance Act, 2017.

75.    The bone of contention between the parties is sections 5 and

6 of the West Bengal Finance Act, 2017. By such section 5 of the

West Bengal Finance Act, 2017 sections 4 (5) (b) and (c) of the Entry

Tax Act, 2012 were amended. Amendments were given retrospective

effect from April 1, 2012 that is the date when the Entry Tax Act,

2017 came into effect.

76.    Prior to the amendment of section 4 (5) (b) and (c) of the

Entry Tax Act, 2012 the same were as follows: -

      "4. .......................................................................................
      (5)........................................................................................
                                         43


      (b) turnover of imports relating to entry of specified goods into a
      local area, have been purchased in the same form against a tax
      invoice, or invoice, or bill issued under the West Bengal Value
      Added Tax Act, 2003, or the West Bengal Sales Tax Act, 1994, by
      a dealer registered under the West Bengal Value Added Tax Act,
      2003, or the West Bengal Sales Tax Act, 1994, as the case may
      be;
      (c) turnover of imports relating to entry of specified goods into a
      local area where it is proved to the satisfaction of the
      Commissioner that such goods have been transported from within
      West Bengal from another place of business of such dealer or
      importer other than a dealer;"
77.     Section 5 of the West Bengal Finance Act, 2017 is as

follows: -

      "5. In the West Bengal Tax on Entry of Goods into Local Areas
      Act, 2012,-
      in section 4, in sub-section (5), for clause (b) and clause (c), the
      following clause shall be deemed to have been substituted with
      effect from 1st day of April, 2012:-
      "(b) turnover of imports of a dealer whose such turnover does not
      exceed rupees five lakh during a return period, subject to a
      maximum of total deduction of rupees twenty lakh in a year;""
78.     Section 6 of the West Bengal Finance Act, 2017 is as follows:

      "6. Notwithstanding anything contained in any judgment, decree
      or order of any court or other authority, no levy, assessment
      including     provisional   assessment,   deemed   assessment    or
      summary assessment, reassessment or collection of any tax,
      interest, late fee or penalty made or purporting to have been
      made under the provisions of the West Bengal Tax on Entry of
      goods into Local Areas Act, 2012 (hereinafter referred to as the
      said Act) before the date of coming into force of this provision,
      shall be deemed to be invalid or ever to have been invalid on the
      ground only that such levy, assessment including provisional
                                        44


assessment, deemed assessment or summary assessment,
reassessment or collection was not in accordance with law and
such   tax,     interest,   late fee    or   penalty   levied,    assessed,
reassessed or collected or imposed or purporting to have been
levied, assessed, reassessed or collected or imposed shall, for all
purposes, be deemed to be and always to have been validly
levied, assessed, reassessed or collected or imposed as if such
levy, assessment including provisional assessment, deeded
assessment or summary assessment, reassessment or collection
or action or thing, had been made, taken or done under the said
Act as amended by section 5 of the principal Act, and accordingly
-

(i) all acts, proceedings or things done or taken by the State Government or by any officer of the State Government of by any authority in connection with the levy, assessment including provisional assessment, deemed assessment or summary assessment, reassessment or collection of such tax, interest, late fee or penalty shall, for all purposes, be deemed to be and to have always been done or taken in accordance with law;

(ii) no suit or other proceedings shall be maintained or continued in any court against the State Government or any person or other authority whatsoever for the refund of any tax, interest, late fee or penalty so paid;

(iii) refund shall be made upon assessment to a dealer who has already paid the tax but is covered by clause (b) of sub-section (5) of section 4 of the said Act; and

(iv) no court shall enforce any decree or order directing the refund of any tax, interest, late fee or penalty so paid:

45
Provided that nothing in this section be construed as preventing any person from questioning, in accordance with the provisions of the said Act and rules made thereunder, the assessment of any tax for any period, or from claiming refund of any tax, interest or late fee paid by him in excess of the amount payable by him under the said Act."
79. Section 6 of the West Bengal Finance Act, 2017 validates the steps taken under the Entry Tax Act, 2012 notwithstanding anything contained in any judgement, decree or order of any Court or other authority. By the deeming clause introduced, it has made steps taken under the Entry Tax Act, 2012 to be done as amended by section 5 of the principal Act.
80. Bharti Airtel Limited (supra), has permitted the assesses to file a fresh writ petition with adequate pleadings. Similar liberty has been granted in State of Uttar Pradesh and Others (supra) and Sree Rayalaseema Alkalies and A. Che. And Others (supra).
81. In the facts and circumstances of the present case, some assesses approached the Tribunal complaining of discrimination by reason of both the unamended Act of 2012 as well as the amendment introduced thereto by the West Bengal Finance Act, 2017. In course of hearing of these matters, we had called upon the learned counsels appearing for the assesses to bring to our notice individual instances of the so-called discrimination. The common answer has been that, the original applications before the learned 46 Tribunal as also the writ petitions before the learned Single Judge of the High Court did not contain such materials.
82. Learned Advocate General has also acknowledged the fact that, in the event, an individual instance of discrimination is brought to the notice of a judicial forum, the same should be considered in light of the law prevailing.
83. In such circumstances, applying the ratio of Bharti Airtel Limited (supra), State of Uttar Pradesh and Others (supra) and Sree Rayalaseema Alkalies and A. Che. And Others (supra), we permit the individual assessees to raise the contention of discrimination if any, before the appropriate forum, in accordance with law, if so advised.
84. Deep Chand (supra) has considered the validity of the UP Transport Services (Development) Act, 1955 in the context of the scheme of nationalisation of State Transport Service formulated by the State Government and the consequential orders made by it and the Motor Vehicles (Amendment) Act, 1956 passed by the Parliament. It has held that, the amending Act occupies the same field in respect of the schemes initiated after the amending Act and therefore to that extent the State Act must yield its place to the Central Act.
47
85. In Lakshmi & Others (supra), Kerala High Court has noticed that, the Kerala Act (IV) of 1961 was struck down by the Supreme Court in a decision reported at All India Reporter 1962 Supreme Court 723 (Kuhikoman Vs. State of Kerala). It has noticed that the decision of the Supreme Court was rendered on December 5, 1961 and that, Kerala Act (IV) of 1961 was modified to come into force from February 15, 1961. It has also noticed that the entirety of Kerala Act (IV) of 1961 was struck down by the Kerala High Court. In such factual matrix, it has held that, since a statute enacted in the teeth of the prohibition contained in Article 13 (2) of the Constitution is ab initio void in its entirety, non-nest, nullity and still born, no rights whatsoever could have flown from such an enactment and that enactment could not have any operation whatsoever.
86. Tirumala Constructions (supra) has considered section 19 of the 101st Constitutional Amendment Act and held that, section 19 and 20 thereof constitute incidental and transitory provisions with limited life. With regard to section 19 thereof it has held that it was not comparable to a mere parliamentary enactment and was not a mere legislative device.
87. Jayam and company (supra) has considered retrospective amendment to a tax act in the context of Tamil Nadu Value-Added 48 Tax Act, 2006. It has observed that, in the realm of fiscal legislation, legislature has the power to make provision retrospectively. However, it has laid down principles and test which must be kept in mind while enacting a fiscal legislation with retrospective effect.
88. Applying the principles that have been laid down in Jayam and company (supra), it cannot be said that, the retrospective amendments introduced to the Entry Tax Act, 2012 by the West Bengal Finance Act, 2017 is unreasonable mainly because it operates retrospectively. Nothing has been placed before us to establish that the retrospective operation of a fiscal statute was unduly oppressive or confiscatory or discriminatory or provides no procedural machinery for assessment and levy of tax or a decree of unforeseen or unforeseeable financial burden has been imposed for the past period.
89. M/s. Krishnamurthi and company (supra) has recognised the power of the legislature to enact laws with retrospective effect and give retrospective operation to the provisions of a law. It has also held that, the fact that the dealer is not in a position to pass on the tax to others does not affect the competence of the legislature to enact a law imposing tax retrospectively since it is a matter of legislative policy.
49
90. Tata Motors Ltd (supra) has held that, although State has enormous powers in the matters of legislation and in enacting fiscal laws, actions taken by the State cannot be so irrational and so arbitrary so as to introduce one set of rules for one and another set of rules for another, by amending the laws in such a manner as to withdraw the benefit that had been given earlier resulting in higher burdens upon the assessees without any reason. It has struck down section 26 of the Maharashtra Tax Laws (Levy, Amendment and Repeal) Act, 1989.
91. In the facts and circumstances of the present case, the amending act does not take away any benefit which has accrued to any assessees by the amendments introduced retrospectively. At least now materials have been placed before us to suggest so.
92. Lohia Machines Ltd (supra) has upheld the validity of the Rule 19 A (3) of the Income Tax Rules, 1961 on the grounds that, same was not arbitrary or whimsical or irrational.
93. Fr. William Fernandez (supra) has noticed Jindal Stainless Ltd (supra) and considered the entry tax legislations of State of Orissa, Bihar, Kerala and Jharkhand. It has pronounced on the validity of each of the State laws involved therein.
94. In view of the discussions above, the 2nd issue is answered by holding that, Entry Tax Act, 2012 was in force at the time of its 50 amendment on March 6, 2017. The 3rd issue is answered by holding that, the amendments introduced to the Entry Tax Act, 2012 by the West Bengal Finance Act, 2017 are valid. The 4th issue is answered by holding that the amendments introduced by the West Bengal Finance Act, 2017 to the Entry Tax Act, 2012 are not discriminatory.
95. The first 4 issues being answered in the manner as noted in this judgement and order, the 5th issue is answered by holding that the impugned order of the learned tribunal cannot be sustained.

Impugned order of the learned tribunal is set aside.

96. In view of the discussions above, it would be appropriate to allow all the appeals of the State government directed against the impugned judgement and order of the learned Single Judge dated June 24, 2013 and set aside such impugned judgement and order.

The writ petitions are disposed of by setting aside the impugned order of the Tribunal. All connected applications in the appeals and the writ petitions are disposed of. No order as to costs.

[DEBANGSU BASAK, J.]

97. I agree.

[MD. SHABBAR RASHIDI, J.]