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 12, Cited by 0]

Gujarat High Court

State Of Gujarat vs Mipco Seamless Rings (Guj.)

Author: Akil Kureshi

Bench: Akil Kureshi

  
	 
	 STATE OF GUJARAT....Applicant(s)V/SMIPCO SEAMLESS RINGS (GUJ.) LTD....Respondent(s)
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 


	O/OJCA/245/2013
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


CIVIL APPLICATION  NO. 245 of 2013
 


In
 
	  
	  
		 
			 

 STAMP
			NUMBER NO.  975 of 2013
		
	

 


 


 

================================================================
 


STATE OF
GUJARAT....Applicant(s)
 


Versus
 


MIPCO SEAMLESS RINGS (GUJ.)
LTD....Respondent(s)
 

================================================================
 

Appearance:
 

Ms.
MAITHLI MEHTA ADDL GOVERNMENT PLEADER for the Applicant(s) No. 1
 

================================================================
 

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE AKIL KURESHI
			
		
		 
			 
				 

 

				
			
			 
				 

and
			
		
		 
			 
				 

 

				
			
			 
				 

 HONOURABLE
				MS JUSTICE SONIA GOKANI    12th April 2013
			
		
	

 


 

 


 ORAL
ORDER

(PER : HONOURABLE Ms. JUSTICE SONIA GOKANI)

1. This is an application preferred for condonation of delay of 3568 days in filing the present Tax Appeal challenging the order dated 1st April 2013 in Revision Application No. 80 of 1995 passed by the Gujarat Value Added Tax Tribunal, Ahmedabad { Tribunal for short}.

2. It is pleaded in the application by the applicant-State, thus :

The applicant further submits that, to file Tax Appeal before this Court the applicant has to undergo certain administrative procedures mentioned below :
After receiving the judgment/order from the Tribunal, it is required to study the judgment and then opinions of several officers are sought as whether to file the Tax Appeal. Thereafter, the department sends a proposal to the Finance Department to get the approval of the Government to file the Tax Appeal. After receiving the approval from the Finance Department, all the papers alongwith the judgment/order are to be submitted to the G.P Office to file the Tax Appeal. And thereafter, the G.P Office after receiving the papers prepares, gets approved and then files Tax Appeal before this Court.
The applicant further says that, in the present case, the Tribunal passed the order on 1st April 2003 in Revision Application No. 80 of 1995. As per the Sales Tax Act permission to file the reference was taken by the Department but thereafter, the Sales Tax Act, 1969 was repealed by the Gujarat Value Added Tax Act, 2003 and again on 20th November 2010, the proposal to file Tax Appeal was sent to the Finance Department. On 26th November 2010, Finance Department approved the proposal and again on 4th February 2011, relevant papers alongwith judgment/order were handed over to the office of the Government Pleader, Gujarat High Court to file the Tax Appeal. The applicant says that the tax appeal was required to be filed on or before 1st July 2003. However, the same was filed on 6th April 2013, and thus, there is a delay of 3568 days in preferring tax appeal.
The applicant further says that due to Government administrative mechanism, every work passes and comes back to source point, through a route system, hence the tax appeal could not be filed within the statutory time limit. Due to administrative procedures, time was consumed and hence the delay was caused.
2.1 It is further averred by the applicant that meritorious case would seriously get prejudiced, if delay is not condoned and opponent is not to loose anything as due opportunity is likely to be given to both the sides. It is also averred that it is the public interest which is at jeopardy in a case where the Government is the petitioner.
3. Learned AGP appearing for the applicant-State has fervently urged to condone delay as reasonable explanation is already embodied, according to her, in the petition and this must be construed as a sufficient cause. She has sought to rely upon the decision of the Apex Court rendered in case of G. Ramegowda v. Special Land Acquisition Officer, reported in AIR 1988 SC 897 wherein the Apex Court has held thus -

In litigations to which Government is a party there is yet another aspect which perhaps cannot be ignored. If appeals brought by Government are lost for such defaults, no person is individually affected; but what, in the ultimate analysis, suffers is public interest. The decisions of the Government are collective and institutional decisions and do not share the characteristics of decisions of private individuals. Therefore, in assessing what, in a particular case, constitutes sufficient cause for the purposes of Section 5 of the Limitation Act, it might, perhaps, be somewhat unrealistic to exclude from the considerations that go into the judicial verdict, these factors which are peculiar to and characteristic of the functioning of the Government. Governmental decisions are proverbially slow encumbered, as they are, by a considerable degree of procedural red-tape in the process of their making. A certain amount of latitude is therefore, not impermissible. It is rightly said that, those who bear responsibility of Government must have a little play at the joints . Due recognition of these limitations on Government functioning of course, within a reasonable limit is necessary if the judicial approach is not rendered unrealistic. It would, perhaps be unfair and unrealistic to put Government and private parties on the same footing in all respects in such matters. Implicit in the very nature of Governmental functioning is procedural delay incidental to the decision making process..

3.1 Reliance is also placed on the decision of the Apex Court rendered in case of N. Balakrishnan v. M. Krishnamurthy, reported in AIR 1998 SC 3222. It is held therein by the Apex Court that the rules of limitation are not to jeopardize the right and interest of the parties. Court is to ensure of course that no dilatory tactics are adopted and if the large amount of tax revenue is at stake, the Court should be slow in dismissing such plea of condonation of delay.

3.2 Judgment rendered in case of State of Haryana v. Chandramani & Ors., reported in 1996 SCC (3) 132 is pressed into service, wherein, the Apex Court has reiterated liberal approach in condoning the delay.

3.3 In short, the submission that has been emphasized is to the effect that in absence of any intention to flout any legal provision or Act, the attempt to deliberately jeopardize the interest of the otherside, an explanation of delay as put forth should be accepted and this being the administrative cause involving revenue for the State, the Court may approach this request with a liberty attitude.

4. On thus having heard the learned AGP and on having consciously considered the materials on record, this application is not being entertained for the reasons to follow hereinafter.

5. We are conscious that ordinarily the Courts have liberally condoned the delay and are also expected to adopt justice oriented approach rather than giving any undue importance to the technicalities. We are also not oblivious of the fact that the delay is not to be explained by the litigant on literal sense on day-to-day basis. However, we cannot disregard the vital requirement of law that when there is no justification for delay, the substantial law of limitation cannot be marred advancing the cause of liberal approach.

6. It will not be out of place to refer to the judgment of the Apex Court rendered in case of Lanka Venkateshwarlu (D) by L.Rs. v. State of A.P. & Ors., reported in AIR 2011 SC 1199 wherein the delay was caused and there was insufficient explanation. The Apex Court set-aside the order of the High Court in condoning the delay, by holding that the concept of liberal approach and justice oriented approach cannot be employed to jettison the substantial law of limitation. In the words of the Apex Court -

We are at a loss to fathom any logic or rationale, which could have impelled the High Court to condone the delay after holding the same to be unjustifiable. The concepts such as liberal approach , justice oriented approach , substantial justice can not be employed to jettison the substantial law of limitation. Especially, in cases where the Court concludes that there is no justification for the delay. In our opinion, the approach adopted by the High Court tends to show the absence of judicial balance and restraint, which a Judge is required to maintain whilst adjudicating any lis between the parties. We are rather pained to notice that in this case, not being satisfied with the use of mere intemperate language, the High Court resorted to blatant sarcasms. The use of unduly strong intemperate or extravagant language in a judgment has been repeatedly disapproved by this Court in a number of cases. Whilst considering applications for condonation of delay under Section 5 of the Limitation Act, the Courts do not enjoy unlimited and unbridled discretionary powers. All discretionary powers, especially judicial powers, have to be exercised within reasonable bounds, known to the law. The discretion has to be exercised in a systematic manner informed by reason. Whims or fancies; prejudices or predilections can not and should not form the basis of exercising discretionary powers.

6.1 The Apex Court in a decision, rendered in case of Balwant Singh [Dead] v. Jagdish Singh & Ors., reported in 2010 AIR SCW 4848 has given the test for a sufficient cause and what is to be seen is as to whether the party by the exercise of due care and attention could have avoided the delay. It reiterated that sufficient powers and discretion is available with the Courts for applying this law in a meaningful manner but sufficient cause would mean presence of legal and adequate reasons.

6.2 It would be profitable to reproduce the relevant observations of the Apex Court in this case :

14. In the case of Union of India v. Tata Yodogawa Ltd., [1988 (38) Excise Law Times 739 (SC)], this Court while granting some latitude to the Government in relation to condonation of delay, still held that there must be some way or attempt to explain the cause for such delay and as there was no whisper to explain what legal problems occurred in filing the Special Leave Petition, the application for condonation of delay was dismissed. Similarly, in the case of Collector of Central Excise, Madras v. A.MD. Bilal and Co., [1999 (108) Excise Law Times 331 (SC)] : (1999 AIR SCW 4740), the Supreme Court declined to condone the delay of 502 days in filing the appeal because there was no satisfactory or reasonable explanation rendered for condonation of delay. The provisions of Order 22, Rule 9, CPC has been the subject-matter of judicial scrutiny for considerable time now.

Sometimes the Courts have taken a view that delay should be condoned with a liberal attitude, while on certain occasions the Courts have taken a stricter view and wherever the explanation was not satisfactory, have dismissed the application for condonation of delay. Thus, it is evident that it is difficult to state any straight-jacket formula which can uniformly be applied to all cases without reference to the peculiar facts and circumstances of a given case. It must be kept in mind that whenever a law is enacted by the legislature, it is intended to be enforced in its proper perspective. It is an equally settled principle of law that the provisions of a statute, including every word, have to be given full effect, keeping the legislative intent in mind, in order to ensure that the projected object is achieved. In other words, no provisions can be treated to have been enacted purposelessly. Furthermore, it is also a well-settled canon of interpretative jurisprudence that the Court should not give such an interpretation to provisions which would render the provision ineffective or odious. Once the legislature has enacted the provisions of Order 22, with particular reference to Rule 9, and the provisions of the Limitation Act are applied to the entertainment of such an application, all these provisions have to be given their true and correct meaning and must be applied wherever called for. If we accept the contention of the Learned Counsel appearing for the applicant that the Court should take a very liberal approach and interpret these provisions (Order 22, Rule 9 of the CPC and Section 5 of the Limitation Act) in such a manner and so liberally, irrespective of the period of delay, it would amount to practically rendering all these provisions redundant and inoperative. Such approach or interpretation would hardly be permissible in law. Liberal construction of the expression 'sufficient cause' is intended to advance substantial justice which itself presupposes no negligence or inaction on the part of the applicant, to whom want of bona fide is imputable. There can be instances where the Court should condone the delay; equally there would be cases where the Court must exercise its discretion against the applicant for want of any of these ingredients or where it does not reflect 'sufficient cause' as understood in law. [Advanced Law Lexicon,P. Ramanatha Aiyar, 2nd Edition, 1997] The expression 'sufficient cause' implies the presence of legal and adequate reasons. The word 'sufficient' means adequate enough, as much as may be necessary to answer the purpose intended. It embraces no more than that which provides a plenitude which, when done, suffices to accomplish the purpose intended in the light of existing circumstances and when viewed from the reasonable standard of practical and cautious men. The sufficient cause should be such as it would persuade the Court, in exercise of its judicial discretion, to treat the delay as an excusable one. These provisions give the Courts enough power and discretion to apply a law in a meaningful manner, while assuring that the purpose of enacting such a law does not stand frustrated. We find it unnecessary to discuss the instances which would fall under either of these classes of cases. The party should show that besides acting bona fide, it had taken all possible steps within its power and control and had approached the Court without any unnecessary delay. The test is whether or not a cause is sufficient to see whether it could have been avoided by the party by the exercise of due care and attention.[Advanced Law Lexicon, P. Ramanatha Aiyar, 3rd Edition,2005].

6.3 In yet another recent decision of the Apex Court rendered in case of Postmaster General & Ors. vs. Living Media India Limited & Anr., reported in [(2012) 3 SCC 563], in absence of plausible and acceptable explanation, the Court refused to condone the delay mechanically only because it was a Government Wing, by observing thus

-

27. It is not in dispute that the person(s)concerned were well aware or conversant with the issues involved including the prescribed period of limitation for taking up the matter by way of filing a special leave petition in this Court. They cannot claim that they have a separate period of limitation when the Department was possessed with competent persons familiar with court proceedings. In the absence of plausible and acceptable explanation, we are posing a question why the delay is to be condoned mechanically merely because the Government or a wing of the Government is a party before us.

7. From the explanation rendered by the applicant, it can be noted that the same is if general terms. The Department appears to have sent a proposal to the Finance Department, which had initially approved it in the November 2010 and thereafter on repeal of the Act, in the month of February 2011 and after the same was received back alongwith necessary papers and orders permitting the Office of the Government Pleader to file Tax Appeal, it appears that the Tax Appeal which was to be filed on or before 1st July 2003, came to be filed on 6th April 2013 ie., after a huge delay of 3568 days. What is stated for explaining such delay is that due to Government administrative mechanism, within the statutory time period, tax appeal could not be filed. In absence of any specific details and explanation, this explanation in general terms does not satisfy us. There can be no straight-jacket formula adopted which can be applied uniformly in all matters, without considering the facts and circumstances of the case. In absence of any satisfactory explanation coming forth for condonation of delay, we are of the opinion that no liberal attitude requires to be adopted; particularly considering the inordinate delay in preferring this Application. Only because the applicant is the State, it cannot be absolved of its responsibility to fulfill the mandate of law. Even if day today explanation is not desired, for a long period after the sanction of Finance department also, nothing emerges on record to indicate due care or diligence to satisfy the requirement of explaining sufficiency of cause.

Resultantly, this application for condonation of delay fails and consequently, Tax Appeal {Stamp} No. 975/2013 stands rejected as well.

(AKIL KURESHI, J.) (Ms. SONIA GOKANI, J.) Prakash* Page 12 of 12