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 40, Cited by 232]

Supreme Court of India

Associated Cement Co. Ltd vs Commercial Tax Officer, Kota & Ors on 2 September, 1981

Equivalent citations: 1981 AIR 1887, 1982 SCR (1) 563, AIR 1981 SUPREME COURT 1887, 1981 (4) SCC 578, 1981 TAX. L. R. 3057, (1981) 48 STC 466

Author: P.N. Bhagwati

Bench: P.N. Bhagwati, A.P. Sen, E.S. Venkataramiah

           PETITIONER:
ASSOCIATED CEMENT CO. LTD.

	Vs.

RESPONDENT:
COMMERCIAL TAX OFFICER, KOTA & ORS.

DATE OF JUDGMENT02/09/1981

BENCH:
BHAGWATI, P.N.
BENCH:
BHAGWATI, P.N.
SEN, A.P. (J)
VENKATARAMIAH, E.S. (J)

CITATION:
 1981 AIR 1887		  1982 SCR  (1) 563
 1981 SCC  (4) 578	  1981 SCALE  (3)1338


ACT:
     Rajasthan Sales  Tax Act  1954 Ss.	 7AA,  10,  11B	 and
Central Sales Tax Act 1956, S. 9-Scope of.
     Assessee not depositing the tax in respect of amount of
freight at the time of filing original return-Revised return
filed  and   tax   deposited-Assessing	 authority   whether
competent to  impose penalty-Assessee  whether liable to pay
interest on the tax due.



HEADNOTE:
     The appellant-assessee  a company	manufactured  cement
which was  sold partly	in the State of Rajasthan and partly
outside the  State. The	 sales tax  returns relating  to the
sales were  filed by  the assessee under the Rajasthan Sales
Tax Act,  1954 and  under the  Central Sales  Tax  Act	1956
before the Assessing Authority for the period August 1, 1973
to July	 31, 1974  i.e. for  the assessment year 1974-75. In
those returns  the assessee  did not  include in the taxable
turnover the  freight charges  paid in	respect of the goods
sold under the bonafide impression that freight charges were
not to	be so  includible in the taxable turnover in view of
certain decisions  rendered  by	 the  High  Courts  and	 the
Supreme Court.
     The Supreme  Court on  August 29,	1978 In	 Sugar Mills
Limited v.  State of  Rajasthan and  others [1979] 1 SCR 276
held that  freight charges formed part of the sale price and
were includible	 in the taxable turn-over of an assessee and
that sales tax was payable thereon.
     Coming to	know of	 the aforesaid decision the assessee
prepared and  filed the	 revised returns  in respect  of the
assessment year 1974-75 before the Commercial Tax officer on
October 20,  1978 including freight charges in the turn-over
and also  deposited along with the revised returns, challans
showing payment	 of the balance of the tax payable under the
State Act as well as under the Central Act.
     The assessing authority passed two orders of assessment
one under section 10(3) of the State Act and the other under
section 9 of the Central Act. The former order of assessment
levied a  penalty of  Rs. 53,353  under section	 7AA of	 the
State Act  on account  of the  delay in depositing the sales
tax payable  in respect of the amount of freight charges and
also levied  interest of Rs. 85910/under s. 11B of the State
Act. In	 the latter  order of  assessment a  penalty of	 Rs.
1,34,205/- was	levied under  section 7AA  of the  State Act
read with  section 9(2)	 of the Central Act for the delay in
depositing  the	 tax  payable  in  respect  of	the  freight
charges, and  interest of  Rs. 2,07,174/-  was levied  under
section 11  of the  State Act  read with section 9(2) of the
Central Act,
564
     In the  appeals to	 this Court on the question whether:
(A) the Assessing Authority was right in imposing penalty on
the  assessee  under  the  two	assessment  orders  for	 not
depositing the	tax in	respect of  the amount of freight at
the time  of filing  of the original returns under the State
Act and	 the Central  Act, and	(B) the	 assessee was liable
under section  11B of  the State  Act to pay interest on the
tax in	respect of  the amount	of freight  for	 the  period
between the  date of  filing of	 the original return and the
date when  such tax  was  actually  paid  while	 filing	 the
revised return.
^
     HELD: [By The Court]
     (A) The levy of penalties for not including the freight
charges in  the taxable turnover in the original returns and
for not paying the tax in respect of such freight charges is
unsustainable and  the two orders of assessment in so far as
they levy  penalty are	liable to  be quashed and set aside.
[571 B, 589 B]
     Cement  Marketing	 Company   of	India	Limited	  v.
Commissioner of	 Sales Tax Indore [1980] 1 SCR 1098 referred
to.
     [per Bhagwati J. dissenting]
     B(1) So  long as  the assessee  pays the  amount of tax
which according	 to him	 is due	 on the	 basis of the return
filed by  him, there  would be	no default  on his  part  in
complying with	the  obligation	 under	sub-section  (2)  of
section 7  and there  would be	no liability  on him  to pay
interest under section 11B clause (a), because he would have
paid the amount of tax quantified by him through the process
of self-assessment.  The actual amount of tax payable by the
assessee would be determined only when it is assessed by the
Assessing Authority  under section  10 and that would not be
payable until  the expiration of the period specified in the
notice of  demand or thirty days from the date of service of
such notice, as the case may be. [584 D-E]
     (2) Since	the assessee  deposited the  amounts of	 tax
which according	 to him were due on the basis of the returns
actually filed	by him	and the	 returns were accompanied by
receipts showing  deposit of  such amounts of tax, there was
no default on the part of the assessee in paying the amounts
of tax payable under sub-section (2) of section 7 within the
actual period  allowed and  in the circumstances no interest
was payable  by the  assessee under  section 11B clause (a).
						   [586 F-G]
     State of Rajasthan v. Ghasi Lal [1965] 2 SCR 805 relied
on.
     3. When  the assessment, is made and the tax payable by
an assessee  is determined,  the tax  so determined does not
become payable	until after  a notice of demand is served by
the Assessing  Authority under	section 11  sub-section	 (2)
read with Rule 31 of the Rajasthan Sales Tax Rules 1955. The
assessee is  allowed time  to make  payment up	to the	date
specified in  the notice  of demand  and if  no such date is
specified, then	 within thirty days from the date of service
of the	notice. So  long the  assessee pays up the amount of
the tax	 assessed within the time specified in the notice of
demand or within thirty days from the date of service of the
notice, as  the case  may be, he would not be in default and
hence
565
S. 11B clause (b) provides that the assessee would be liable
to pay	interest on  the tax  assessed only if the amount of
such tax  is not  paid within  the period  specified in	 the
notice of  demand or  in the  absence of such specification,
within thirty  days from  the date Of service of such notice
and then  too, the  liability to pay interest would commence
not from  the date  of the  assessment,	 but  from  the	 day
commencing after  the end  of the  said period, that is, the
period specified in the notice of demand or thirty days from
the date of service of such notice, as the case may be. Thus
even after  the assessment is made and the tax payable by an
assessee is  determined, the  assessee is  not liable to pay
interest on  the amount	 of such  tax until after the period
specified in  the notice  of demand  or in  the absence such
specification, thirty  days From the date of service of such
notice, have expired. [574 D-H]
     4. The language used in sub-section (2) of section 7 is
"full amount  of tax  due  on  the  basis  of  return".	 The
"return" is  the return	 Sled by  the  assessee	 under	sub-
section (1)  of section 7. When sub-section (1) of section 7
requires an assessee to file a return, the return filed must
be correct  and proper.	 If the	 return is  not correct	 and
proper, the Assessing Authority may not give credence to the
return and  may refuse to assess the tax on the basis of the
return	and  if	 the  Assessing	 Authority  finds  that	 the
assessee has  concealed	 any  particulars  from	 the  return
furnished by  him or  has deliberately	furnished inadequate
particulars in	the return  the Assessing Authority may levy
penalty on  the assessee  under section	 16, sub-section (1)
clause (e)  and the  assessee  may  also  be  liable  to  be
punished for  an offence  under Section	 16, sub-section (3)
clause (d)  for making	a false	 statement  in	the  return.
Whether the  return filed be correct or not, the tax payable
by the	assessee under sub-section (2) of section 7 would be
the full  amount of  tax due on the basis of the return. The
return actually filed by the assessee must be looked into in
order to see what is the full amount of tax duo on the basis
of such return. It is not the assessed tax nor is it the tax
due on	the basis of a return which ought to have been filed
by the	assessee but  it is  the tax  due according  to	 the
return actually	 filed that is payable under sub-section (2)
of section  7. This  provision is  really in  the nature  of
self-assessment and what it requires is that whatever be the
amount of  tax due  on the  basis of self-assessment must be
paid  up   along  with	 the  filing  of  the  return  which
constitutes self-assessment.  The plain words of sub-section
(2) of	section 7  cannot be tortured to mean full amount of
tax due	 on the	 basis of  return which	 ought to  have been
filed but which has not been filed. [576 B-F]
     5. The  legislature could	never have intended that the
assessee should	 be liable on pain of imposition of penalty,
to deposit  an amount which is yet to be ascertained through
assessment. How would the assessee know in advance what view
the  Assessing	 Authority  would  take	 in  regard  to	 the
taxability of  any particular  category of sales or the rate
of tax	applicable to  them and deposit the amount of tax on
that basis  ?  Even  in	 regard	 to  the  liability  to	 pay
interest, it  does not	stand to reason that the legislature
should have  subjected the  assessee to	 such liability	 for
non-payment of	an amount of which the liability for payment
is still to be ascertained. [577 F-G]
     6. The  tax payable  under sub-section (2) of section 7
dealt with  in clause  (a) of section 11B cannot, be equated
with the  amount of  the tax  assessed forming	the  subject
matter of clause (b) of section 11B and hence it must
566
be tax	due on the basis of the return actually filed by the
assessee and not on the basis of a correct and proper return
which ought to have been filed by him. [578 G-H]
     7. The  scheme of	taxation envisaged  in the State Act
clearly shows  that it	is only	 when the assessment is made
and the	 period specified  in the notice of demand or in the
absence of  such specification, thirty days from the date of
service of  such notice	 expires, that	the amount of tax as
assessed becomes payable by the assessee and its payment can
be enforced  by the  Revenue. What  becomes payable  by	 the
assessee under	sub-section (2)	 of section  7 is merely the
tax due	 on the	 basis of  the return  actually filed by the
assessee that is, on the basis of self-assessment. [579 F-G]
     8. On  a true  construction of  the provisions  of	 the
State Act  tax becomes	due from the assessee and is payable
by  him	 only  when  it	 is  ascertained  by  the  Assessing
Authority under	 section 10 or by the assessee under section
7(2). Till  then there is only the liability of the assessee
to be  assessed to  tax and no tax can be said to be payable
by the	assessee. The  tax payable  is ascertained  when the
assessment is  made by the Assessing Authority under section
10 or  when the	 assessee himself  quantifies it through the
process of  self-assessment under  subsection (2) of section
7. These  two amounts  of tax  may and	in quite a number of
cases would  be different  because one is ascertained by the
Assessing Authority  through the  process of  assessment and
that is why sub-section (4) of section 7 provides that every
deposit of tax made under sub-section (2) shall be deemed to
be provisional subject to necessary adjustments in pursuance
of final  assessment of	 tax made  under  section  10.	This
provision clearly  contemplates that  the tax  payable under
sub-section (2)	 of section  7 may be different from the tax
assessed  under	  section  10	and  it	 cannot,  therefore,
obviously be  the tax  due on  the basis  of a	correct	 and
proper return  but must	 be the	 tax due on the basis of the
return actually filed. [580 D-G]
     9(i) it is clear from the language of subsection (2) of
section 7  that it  is only on the filing of the return that
the liability  to pay the tax due on the basis of the return
arises. If no return is filed within the prescribed time, it
would undoubtedly  constitute a	 default attracting  penalty
under section 16, sub-section (1) clause (n) but there would
be no  liability on  the assessee  to pay  interest  on	 the
amount of  the tax, because the liability to pay the tax due
on the	basis of the return under sub-section (2) of section
7 can  arise only  when the  return is	filed  There  is  no
liability on  the assessee  to pay  any amount by way of tax
until the return is filed or the assessment is made. [581 H-
582 B]
     (ii) It  can neither be held that section 7 sub-section
(2) is	attracted even	when no return has been filed. It is
clear that  until the  assessee files a return or assessment
is made,  no tax  is payable  by the  assessee, because till
then there  is only  a liability  to be assessed to tax. The
conclusion that	 a registered  dealer who  does not file any
return at  all as  required by	sub-section (1) of section 7
would still  be liable	to pay	the amount  of tax and if he
does not  pay the  same before	the due	 date for filing the
return, he  would be  liable to	 pay interest  under section
11(b) clause  (a) cannot be accepted. This would be contrary
to the decision of this Court in State of Rajasthan v. Ghasi
Lal [ 1965] 2 SCR 805.
						   [582 C-F]
567
[per A.P. Sen and Venkataramiah, JJ]
     B(1). The	statutory liability under section 11B arises
wherever there	is default  in payment of the tax within the
period allowed	by law	irrespective of	 any doubt  which an
assessee may  be entertaining about the liability to pay the
tax. [604 D-E]
     State of  Rajasthan v.  Ghasi  Lal	 [1965]	 2  SCR	 805
distinguished.
     2.	 Tax,  interest	 and  penalty  are  three  different
concepts. Tax  becomes payable	by an  assessee by virtue of
the  charging	provision  in	a  taxing  statute.  Penalty
ordinarily becomes payable when it is found that an assessee
has willfully  violated any  of the provisions of the taxing
statute. Interest is ordinarily claimed from an assessee who
has withheld  payment of  any tax  payable by  him and it is
always calculated at the prescribed rate on the basis of the
actual amount  of tax  withheld and  the extent	 of delay in
paying it.  It may not be wrong to say that such interest is
compensatory In character and not penal. [594 D-F]
     3.	 Registered  dealers  can  be  classified  into	 the
following different  classes: (1)  A registered	 dealer	 who
files his  return showing a higher taxable turnover than the
actual turnover	 which is  ultimately found to be taxable at
the time  of regular  assessment  and  who  pays  tax  under
section 7(2)  of the  Act on  the basis of the return. (2) A
registered dealer  who files  a true  and proper  return and
pays tax  on the  basis	 of  such  return  within  the	time
allowed. (3).  A registered  dealer who	 does not  file	 any
return at  all as  required by	section 7(1) and pays no tax
under section  7(2) of the Act. (4). A registered dealer who
files a	 true return but does not pay the full amount of tax
as required  by section	 7(2), and;  (5) A registered dealer
who files  a return  but wrongly  claims either the whole or
any part  of the  turnover as  not taxable  and	 pays  under
section 7(2)  of the Act that amount of tax, which according
to him	is payable,  on the basis of the return. In the case
of a  registered dealer	 falling under class (1) no question
of payment of interest would arise as the amount of tax paid
by him	at the	time of	 filing the return is much more than
what is	 actually due  and payable by him under the Act. The
extra tax  paid by  him becomes refundable after the regular
assessment is  completed in view of section 7(4) of the Act.
In the	case of a registered dealer falling under clause (2)
also no	 question of  payment of interest arises as there is
no shortfall in payment of the tax. [594 F-595D]
     4. A  fair reading	 of section  11 of  the Act suggests
that the  Act expects  that all	 assessees who are liable to
pay sales  tax should  file a  true return within the period
prescribed under  sub-section (1)  of section  7 and  should
produce	 a  treasury  receipt  or  a  receipt  of  any	bank
authorised  to	 receive  money	  on  behalf  of  the  State
Government showing that full amount of tax due from them has
been paid. [595 H-596 A ]
     5. It  is settled law that a distinction has to be made
by court  while interpreting  the  provisions  of  a  taxing
statute between	 charging provisions which impose the charge
to tax	and machinery provisions which provide the machinery
for the	 quantification of  the	 tax  and  the	levying	 and
collection of  the tax so imposed. While charging provisions
are construed strictly, machinery sections are not generally
subject to a rigorous construction. The courts are
568
expected to construe the machinery sections in such a manner
that a charge to tax is not defeated. [596 C-D]
     India United  Mills  Ltd.	v.  Commissioner  of  Excess
Profits Tax,  Bombay [1955] 1 S.C.R. 810, Gursahai Saigal v.
Commissioner  of  Income-tax  Punjab  [1963]  3	 S.C.R.	 893
Commissioner of	 Income-tax v.	Mahaliram  Ramjidas,  A.I.R.
1940 P.C. 124 and Whitney v. Commissioners of Inland Revenue
[1926] A.C. 37, referred to.
     6. If  the words  'on the basis of return' occurring in
sub-section (2)	 of section 7 of the Act are construed as on
The basis  of a	 true and  proper return which ought to have
been filed  under sub-section  (1) of section 7 then all the
three classes  of persons  viz (i)  those who have not filed
any return at all and who are later on found to be liable to
be assessed,  (ii) those  who have  filed a  true return but
have not  deposited the	 full amount  of tax  which they are
liable to  pay and  (iii) those	 who filed a return making a
wrong claim  that either  the  whole  or  any  part  of	 the
turnover is  not taxable  and who  are subsequently found to
have made  a wrong  claim,  would  be  placed  in  the	same
position and they would all be liable to pay interest on the
amount of tax which they are liable to pay but have not paid
as required by sub-section (2) of section 7 of the Act. This
view is	 in conformity	with the  legislative  intention  in
enacting section 11B of the Act [599 A-C]
     7. In  cases to  which section  7(2) of the Act applies
interest has to be paid on the tax payable but which has not
been paid  from the  last date on which the return has to be
filed for  the assessment  year in  question and in cases to
which sub-section  (2A) is applicable, from the last date on
which the advance tax has to be paid. The amount of interest
has however  to be calculated after the actual amount of tax
payable is assessed and necessary adjustments are made. [609
B-C]
     8. Either	by delaying  the filing of the return or not
filing it  all or by filing a return wrongly claiming that a
certain part  of the  turnover is  not	taxable	 or  by	 not
disclosing a  part of  the taxable turnover in the return an
assessee cannot	 escape the  liability to pay interest under
section 11B on the amount of tax with held, as a consequence
of his	own action  or inaction, from the last date on which
it had to be paid as per sub-section (2) or sub-section (2A)
of section  7, as  the case  may be, read with the Rules. An
assessee cannot	 contend that interest does not accrue under
section 11B on the tax payable by him where the time to file
the return  has elapsed	 until the  actually files  a return
admitting the liability to pay such talc or until assessment
is made. [604 B-D]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 852 of 1980.

From the Assessment orders dated the 30th January, 1980 of the Commercial Tax officer, Spl. Circle Kota, (Rajasthan) for the assessment year 1974-75.

Soli J. Sorabji, B.R. Agarwal and P. G. Gokhale for the Appellants.

S. T. Desai and B. D. Sharma for the Respondents.

569

The Judgment of A.P. Sen and E. S. Venkataramiah JJ. was delivered by Venkataramiah J. P. N. Bhagwati, J. gave a dissenting opinion.

BHAGWATI, J. I have had the advantage of reading the Judgment prepared by my learned brother Venkataramiah J., but despite the great respect which I have for his learning and erudition, I find myself unable to agree with the view taken by him. The facts giving arise to this appeal are not very material because the question which arises for consideration is essentially one of law, but the factual setting does help to see the question in its proper perspective and hence it would be useful to set out a few material facts.

The assessee is a public limited company carrying on business of manufacture and sale of cement. It has a factory for manufacturing cement at Lakheri in the State of Rajasthan and it effects sales of cement both inside as well as outside the State of Rajasthan. Since some of the sales effected by the assessee were inside the State of Rajasthan and some others were inter-state sales, the assessee filed returns of sales for the quarters comprised in the period 1st August 1973 up to 31st July 1974 both under the Rajasthan Sales Tax Act 1954 thereinafter referred to as the Stale Act) and the Central Sales Tax Act 1956 (hereinafter referred to as the Central Act). The assessee did not include in the taxable turn-over shown in the returns the amount of freight paid in respect of the goods sold under the bonafide impression that the amount of freight did not form part of the sale price and was not includible in the taxable turn-over of the assessee. This impression was carried by the assessee in view of certain decisions which had been given by some High Courts as well as the Supreme Court and particularly the decision of the Supreme Court in Hyderabad Asbestos Cement Products Limited v. State of Andhra Pradesh(1). The assessee paid up for each quarter the full amount of tax calculated on the basis of the return submitted by it and the receipt for such payment was filed along with the return. The amount of tax paid by the assessee obviously did not include tax on the amount of freight, since according to the assessee the amount of freight did not form part of the sale price and was accordingly not shown in the returns as forming part of the taxable turn-over. Subsequently however, the question whether the amount of freight formed part of the sale price and was therefore includible in the taxable turn-over of the assessee so as to be exigible to tax came up for consideration before 570 this Court in Hindustan Sugar Mills Limited v. State of Rajasthan and others(1) and it was held by this Court that by reason of the provisions of the Cement Control order 1967 which governed the transactions of sale of cement entered into by the assessee with the purchasers, the amount of freight formed part of the sale price within the meaning of the first part of the definition of that term contained in section 2 (p) of the State Act and section 2 (h) of the Central Act and was includible in the taxable turn-over of the assessee. As soon as this decision was given by the Court on 29th August 1978, the assessee immediately prepared revised returns in respect of the period 1st August 1973 up to 31st July 1974 showing the amount of freight as forming part of the taxable turn-over and filed the same before the Commercial Tax officer, Special Circle, Kota on 20th October 1978. The assessee also deposited along with the revised returns challans showing payment of the balance of the tax on the basis of the revised returns under the State Act as well as the Central Act. Two orders of assessment were thereafter passed by the Assessing Authority, one under section 10 sub-section (3) of the State Act and the other under section 9 of the Central Act. The former order of assessment levied a penalty of Rs. 53,355 under section 7AA of the State Act and interest amounting to Rs. 85,910.50 under section 11B of the State Act for the delay in payment of the tax in respect of the amount of freight under State Act, which according to the Assessing Authority ought to have been deposited alongwith the filing of the original returns. Similarly, the latter order of assessment also levied a penalty of Rs. 1,34,205 under section 7 AA of the State Act read with section 9 sub-section (2) of the Central Act and interest amounting to Rs. 2,07,174 under section 11B of the State Act read with section 9 sub-section (2) of the Central Act for the delay in depositing the tax payable in respect of the amount of freight under the Central Act. The assessee has in the present appeal preferred with special leave challenged the validity of both these orders of assessment in so far as they levy penalty and interest on the assessee.

The first question which arises for consideration before us is whether the Assessing Authority was right in imposing penalty on the assessee under the two assessment orders for not depositing the tax in respect of the amount of freight at the time of filing of the original returns under the State Act and the Central Act. My.

571

learned brother Venkataramiah has held, following the decision of this Court in Cement Marketing Company of India Limited v. Commissioner of Sales Tax, Indore(l) that "the levy of penalties for not including the freight charges in the taxable turn-over in the original returns and for not paying the tax in respect of such freight charges, is unsustainable" and that the two orders of assessment in so far as they levy penalty on the assessee are liable to be quashed and set aside. I entirely agree with the view taken by him and I do not think I can usefully add anything to what he has said.

The next question that arises for consideration is whether the assessee was liable under section II B of the State Act to pay interest on the tax in respect of the amount of freight for the period between the date of filing of the original return and the date when such tax was actually paid while filing the revised return. The contention of the revenue was that the assessee was so liable and this contention was sought to be supported by relying on section 2 sub-sections (1) and (2) read with section 11 of the State Act. The same provisions with section 9 sub-section (2) of the Central Act were also relied upon for the purpose of sustaining the Revenue's claim for interest under the Central Act. The determination of the question before us therefore really turns on the true interpretation of section 7 subsection (1) and (2) read with section II B of the State Act. Section 7 of the State Act as it stood at the material time was in the following terms:

"7. Submission of returns: (1) Every registered dealer, and such other dealer, as may be required to do so by the assessing authority by notice served in the prescribed manner, shall furnish prescribed returns, for the prescribed periods, in the prescribed forms, in the prescribed manner and within the prescribed time to the assessing authority;
Provided that the assessing authority may extend the date for the submission of such returns by any dealer or class of dealers by a period not exceeding fifteen days in the aggregate.
(2) Every such return shall is be accompanied by a Treasury receipt or receipt of any bank authorised to receive money on behalf of the State Government, showing the 572 deposit of the full amount of tax due on the basis of return in the State Government Treasury of bank concerned.
(2A) Notwithstanding anything contained in sub-section (2). the State Government may by notification in the official Gazette require any dealer or class of dealers specified therein, to pay tax It intervals shorter than those prescribed under sub-sec[ion (1). In such cases, the proportionate tax on the basis of the last return shall be deposited at the intervals specified in the said notification in advance of the return. The difference if any, of the tax payable according to the return and the advance tax paid shall be deposited with the return and the return shall be accompanied by the treasury receipt, or receipts, of any Bank authorised to receive money on behalf of the State Government, for the full amount of tax due shown in the return.
(3) If any dealer discovers any omission, error, or r) wrong statement in any returns furnished by him under sub-

section (1), he may furnish a revised return in the prescribed manner before the time prescribed for the sub mission of the next return but not later.

Section II B of the State Act during the relevant period provided inter alia as under:

"11B. Interest on failure to pay tax, fee or penalty-
(a) If the amount of any tax payable under sub-

sections (2) and (2A) of section 7 is not paid within the period allowed, or

(b) If the amount specified in any notice of demand, whether for tax, fee, or penalty, is not paid within the period specified in such notice, or in the absence of such specification, within 30 days from the date of service of such notice, the dealer shall be liable to pay simple interest on such amount at one per cent per month from the day commencing after the end of the said period for a period of three months and at one and a half per cent per month thereafter during the time he continues to make default in the payments;

573

Provided that, where, as a result of any order under this Act, the amount, on which interest was pay able under this section, has been reduced, the interest shall be reduced accordingly and the excess interest paid, if any, shall be refunded:

Provided further that no interest shall be payable under this section on such amount and for such period in respect of which interest is paid under the provisions of sections 11 and
14.

These are the two sections which fall for construction but in order to arrive at their true meaning and legal effect it is necessary to refer to a few other provisions of the State Act. Section 3 is the charging section and it creates the liability to pay tax. That is the normal function of a charging section in a taxing statute. But, of itself, it does not make the tax payable by an assessee. It is only when the tax which an assessee is liable to pay is ascertained that becomes payable by the assessee. Now the normal mode by which the tax payable by an assessee is ascertained is by the process of assessment which is provided in section 10 Sub-section (I) clause (a) of section 10 says that assessment and determination of tax due for any year shall be made after the returns for all the periods of that year have become due. Section 11 then provides for payment and recovery of tax and its provisions in so far as material read inter alia as follows:

"11. Payment and recovery of tax: (I) The tax shall be payable by a dealer on the basis of the assessments. F (2) The tax paid by a dealer shall be adjusted against the judgment determined as a result of the assessment under section 10 and the balance of the amount shall be payable by such dealer by such date as may be specified in the notice of demand and, where no such date is specified, shall be paid within thirty days from the date of service of the notice.

Provided that the assessing authority may, subject to such conditions and restrictions as may be prescribed, in respect of any particular dealer, and for reasons to be re corded in writing, extend the date of such payment and 574 allow such dealer to pay the tax due and the penalty, if any, by instalments.

(3) In default of the payment of tax payable under sub-section (1) or sub-section (2), the amount of tax shall be recoverable as an arrear of land revenue. .... ...... ...... ...... .... ........ ........ .. Provided further that where recovery of tax or any part thereof is stayed under the preceding proviso, the amount of such tax shall be recoverable with interest at the prescribed rate on the amount ultimately found due; and such interest shall be payable on such amount from the date of tax first become due.'' When the assessment is made and the tax payable by an assessee is determined, the tax so determined does not become payable until after a notice of demand is served by the Assessing Authority under section 11 sub-section (2) read with Rule 31 of the Rajasthan Sales Tax Rules 1955 made by the Government of Rajasthan in exercise of the powers conferred under section 26 of the State Act and then the assessee is allowed time to make payment up to the date specified in the notice of demand and if no such date is specified, then within thirty days from the date of service of the notice. So long the assessee pays up the amount of the tax assessed within the time specified in the notice of demand or within thirty days from the date of service of the notice, as the case may be, he would not be in default and hence section 11 B clause (b) provides that the assessee would be liable to pay interest on the tax assessed only if . the amount of such tax is not paid within the period specified in the notice of demand or in the absence of such specification, within thirty days from the date of service of such notice and then too, the liability to pay interest would commence not from the date of assessment, but from "the day commencing after the end of the said period" that is, the period specified in the notice of demand or thirty days from the date of service of such notice, as the case may be. Thus even after the assessment is made and the tax payable by an assessee is determined, the assessee is not liable to pay interest on the amount of such tax until after the period specified in the notice of demand or in the absence such specification, thirty days from the date of service of such notice, have expired.

575

Turning now to sub-section (I) of section 7 it requires every A registered dealer to furnish prescribed returns for the prescribed period, in the prescribed forms, in the prescribed manner and within the prescribed time to the Assessing Authority. It was not disputed on behalf of the Revenue that in the present case the prescribed returns in the prescribed forms were furnished by the assessee in time for the quarter comprised in the period 1st August 1973 to 31st July 1974, the only grievance in regard to those returns being that the amount of freight was not shown as forming part of the taxable turnover. Sub-section (2) of section 7 provides that every return furnished by the assessee must be accompanied by a receipt showing the deposit of the full amount of tax due on the basis of the return and the assessee accordingly deposited the full amount of tax calculated on the basis of each quarterly return and filed the receipt showing such deposit along with the return. Since, according to the view taken by the assessee at the time of filing the original returns, the amount of freight did not form part of the sale price, it was not included in the taxable turnover shown in the original returns and hence no tax on the amount of freight was deposited by the assessee while filing the original returns. It was only after the decision of this Court in Hindustan Sugar Mills Limited Company's case (supra) that the assessee filed revised returns including the amount of freight in the taxable turnover and deposited the balance of the tax on the basis of the revised returns. The argument of the Revenue was and that is the argument which has appealed to my learned brother, Venkataramiah, that the words "full amount of tax due on the basis of return" in sub-section (2) of section 7 meant the full amount of tax due on the basis of a true and proper return which ought to have been filed by the assessee and not the full amount of tax due on the basis of the return actually filed and since the amount of the freight was liable to be included in the taxable turnover and hence in a true and proper return, the "full amount of tax due on the basis of return" within the meaning of sub-section (2) of section 7 included the tax on the amount of freight and the assessee therefore ought to have deposited the same at the time of filing, the original returns, and since the assessee failed to do so, section 11 A clause (a) was attracted and the assessee was liable under that provision to pay interest on the tax on the amount of freight which remained unpaid until the filing of the revised returns. This argument, plausible though it may seem, is in my opinion unsustainable. It is plainly contrary to the language of sub-section (2) of section 7 read with section 11B and is opposed to the scheme of the State Act. It is also incon-

576

sistent with the decision of a Bench of five Judges of this Court in State of Rajasthan v. Ghasi Lal(1). Indeed I fail to see how in the face of the decision, the Court can possibly accept the argument of the Revenue.

The language used in sub-section (2) of section 7 is "full amount of tax due on the basis of return". The "return" referred to is obviously the return filed by the assessee under sub-section (1) of section 7. Now it is true that when sub-section (1) of section 7 requires an assessee to file a return, the return filed must be correct and proper. If the return is not correct and proper, the Assessing Authority may not give credence to the return and may refuse to assess the tax on basis of the return and if the Assessing Authority finds that the assessee has concealed any particulars from the return furnished by him or has deliberately furnished inadequate particulars in the return, the Assessing Authority may levy penalty on the assesssee under section 16 sub-section (1) clause (e) and the assessee may also be liable to be punished for an offence under section 16, sub-section (3) clause (d) for making a false statement in the return. But, whether the return filed be correct or not, the tax payable by the assessee under sub-section (2) of section 7 would be the full amount of tax due on the basis of the return. We must look at the return actually filed by the assessee in order to see what is the full amount of tax due on the basis of such return. It is not the assessed tax nor is it the tax due on the basis of a return which ought to have been filed by the assessee but it is the tax due according to the return actually filed that is payable under sub-section (2) of section 7. This provision is really in the nature of self-assessment and what it requires is that whatever be the amount of tax due on the basis of self-assessment must be paid up along with the filing of the return which constitutes self-assessment. I fail to see how the plain words of sub-section (2) of section 7 can be tortured to mean full amount of tax due on the basis of return which ought to have been filed but which has not been filed.

It may also be noted that the construction contended for on behalf of the Revenue leads to a serious anomaly. If this construction were accepted, the tax payable under sub- section (2) of section 7 would be the full amount of tax due on the basis of a correct and proper return and that would necessarily be the same as the tax assessed by the Assessing Authority, because what is a correct and 577 proper return would be determinable only with reference to the A assessment ultimately made. The assessment when made would show whether the return filed was correct and . proper, it would be correct and proper if it accords with the assessment made; if it does not accord with the assessment, then to the extent to which it differs it would obviously have to be regarded as incorrect and improper. The consequence of the construction suggested on behalf of the Revenue would be thus that the tax payable under sub-section (2) of section 7 would be the full amount of the tax as assessed, because that would represent the tax due on the basis of a correct and proper return and the assessee would have t deposit at the time of filing the return, an amount equivalent to the amount of the tax as assessed. If the assessee fails to do so, then apart from the liability to pay interest under section I IB clause (a), the assessee would expose himself to penalty under section 16 sub-section (1) clause (n) which provides inter alia that any person who fails to comply with any requirement of the provisions of the State Act, the requirement under sub-section (2) of section 7 being to deposit the full amount of tax due on the basis of return, shall be liable to D penalty in "a sum not exceeding Rs. 1,000 and in the case of continuing default, a further penalty not exceeding Rs. 50 for every day of such continuance." This is a consequence which it is difficult to believe could ever have been contemplated by the legislature. The legislature could never have intended that the assessee should be liable, on pain of imposition of penalty, to deposit an amount which is yet to be ascertained through assessment. How would the assessee know in advance what view the Assessing Authority would take in regard to the taxability of any particular category of sales or the rate of tax applicable to them and deposit the amount of tax on that basis ? And this would be all the more problematic in the case of a statute like the sales tax law which is full of complexities and where it may be difficult to assert dogmatically that a particular view is right or wrong. Even in regard to the liability to pay interest, it does not stand to reason that the legislature should have subjected the assessee to such liability for non-payment of an amount of which the liability for payment is still to be ascertained. Moreover, on the construction of the Revenue, if the assessee has not deposited at the time of filing the return an amount equivalent to the full amount of the tax assessed, the assessee would be liable to pay interest on amount remaining unpaid from the date of filing of the return until payment. But, as I have already pointed out above, when the assessment is made and the tax payable by the 578 assessee is determined, the assessee is given time for payment of the amount of the tax assessed upto the period specified in the notice of demand and in the absence of such specification, within thirty days from the date of service of such notice and it is only if the assessee fails to make payment within such period that he becomes liable to pay interest on the amount of the tax assessed to the extent to which it remains unpaid. There is no liability on the assessee to pay interest on the amount of the tax assessed until after the expiration of the period specified in the notice of demand or thirty days from the date of service of such notice, as the case may be. There would thus be a conflict between the two provisions, if the construction contended for on behalf of the Revenue were accepted. Under sub-section (2) of section 7 read with section 11 B clause

(a), the assessee would be liable to pay interest on the amount of the tax assessed to the extent to which it has not been deposited at the time of filing the return and such interest would run continuously from the date of the filing of the return until payment, while under section 11 B clause

(b) the assessee would not be liable to pay interest on the amount of the tax assessed during the period specified in the notice of demand or in the absence of such non- specification during the period of thirty days from the date of service of such notice. Such a conflict could never have been intended by the legislature. It is a well-settled rule of interpretation that a statute must be so construed as not to create any repugnance between the different provisions, for it is a basic assumption underlying every interpretational exercise that the legislature must be supposed not to have intended to contradict itself. The Court must always prefer that interpretation which avoids repugnancy between two provisions of a statute and gives full meaning and effect to both. Therefore, on this principle of interpretation also the construction canvassed on behalf of the Revenue cannot be accepted, as it would create a direct conflict between the provisions of clause

(a) and (b) of section 11 B. The only way in which clauses

(a) and (b) of section 11 B can be read harmoniously and full meaning and effect can be given to them is by construing them as dealing with distinct matters or situations. The tax payable under sub-section (2) of section 7 dealt with in clause (a) of section 11 B cannot, therefore, be equated with the amount of the tax assessed forming the subject matter of clause (be of section l l and hence it must be held to be tax due on the basis of the return actually filed by the assessee and not on the basis of a correct and proper return which ought to have been filed by him.

579

There is also another angle from which the problem can be A considered. Clause (a) of section 11 B postulates tax which, though payable under sub-section (2) of section 7, is not paid by the assessee within the time allowed and hence it subjects the assessee to liability to interest for non- payment of such tax. Now if, as contended by the Revenue, the tax payable under sub-section (2) of section 7 means the full amount of tax due on the basis of a correct and proper return which ought to have been filed by the assessee, and is, therefore, equivalent to the amount of the tax as assessed, it would be the amount of the tax as assessed which would be payable under sub-section (2) of section 7 and this amount would be payable by the assessee at the time of filing the return, even though ex hypothesi no assessment has taken place. Now it is difficult to appreciate how under the scheme of taxation embodied in the State Act, the amount of tax which is yet to be ascertained through the process of assessment can be said to be payable by the assessee at the time of filing the return. If, as contended by the Revenue, it is so payable it is difficult to understand why it should have been liable to bear interest from the date of filing the return upto the date of assessment and thereafter it should have been freed from the liability of bearing interest upto the period specified in the notice of demand or thirty days from the date of service of the notice, as the case may be and the rate of interest also should have been made to vary from period to period. Moreover, it is, to my mind, impossible to accept the proposition that the amount of the tax ultimately assessed, which would represent the tax due on the basis of a correct and proper return should be payable by the assessee at the time of filing the return under sub-section (2) of section 7. The scheme of taxation envisaged in the State Act clearly shows that it is only when the assessment is made and the period specified in the notice of demand or in the absence of such specification, thirty days from the date of service of such notice expires, that The amount of tax as assessed becomes payable by the assessee and its payment can be enforced by the Revenue. What becomes payable by the assessee under sub- section (2) of section 7 is merely the tax due on the basis of the return actually filed by the assessee that is, on the basis of self-assessment. G This position seems to be clear beyond doubt on an examination of the scheme of taxation contained in the State Act and no authority is needed in support of it, but if any authority were needed, it is to be found in the decision of a Bench of five Judges of this Court in State of Rajasthan v. Ghasi Lal (supra). There the 580 question was whether the assessee could be said to have failed, without reasonable cause, to pay the tax due within the time allowed, when he paid the tax due on the basis of the quarterly returns at the time of filing those returns, but the returns were filed long after the due dates for filing the same had expired. The argument of the Revenue was that tax became due from the assessee under section 3 which is the charging section and the assessee could not withhold payment of the same by delaying the filing of the quarterly returns within the time prescribed under the State Act and he was therefore liable to pay interest on the amount of the tax as assessed from the date the quarterly returns ought to have been filed and the amount of the tax paid. This argument of the Revenue was rejected by the Court and Sikri, J. speaking on behalf of the Bench of five Judges, said:

"Till the tax payable is ascertained by the Assessing Authority under section 10 or by the assessee under section 7(2), no tax can be said to be due within section 16(1) (b) of the Act for till then there is only a liability to be assessed to tax." These observations show beyond doubt that on a true construction of the provisions of the State Act tax becomes due from the assessee and is payable by him only when it is "ascertained by the Assessing Authority under section 10 or by the assessee under section 7(2)". Until then, there is only the liability of the assessee to be assessed to tax and no tax can be said to be payable by the assessee. The tax payable is ascertained when the assessment is made by the Assessing Authority under section 10 or when the assessee himself quantifies it through the process of self-assessment under sub-section (2) of section 7. These two amounts of tax may, and in quite a number of cases would, be different because one is ascertained by the assessee himself by filing his return and the other is ascertained by the Assessing Authority through the process of assessment and that is why sub-section (4) of section 7 provides that every deposit of tax made under sub-section (2) shall be deemed to be provisional subject to necessary adjustments in pursuance of final assessment of tax made under section 10. This provision clearly contemplates that the tax payable under sub-section (2) of section 7 may be different from the tax assessed under section 10 and it cannot, therefore, obviously be the tax due on the basis of correct and proper return (because that would necessarily be the same as the tax ultimately assessed under section 10) but must be the tax due on the basis of the return actually filed.

Mr. Justice Venkataramiah has in his Judgment classified registered dealers into the following five different categories:

581
1. A registered dealer who files his return showing a higher taxable turnover than the actual turnover which is ultimately found to be taxable at the time of regular assessment and who pays tax under section 7(2) of the Act on the basis of the return.
2. A registered dealer who files a true and proper return and pays tax on the basis of such return within the time allowed.
3. A registered dealer who does not file any return at all as required by section 7(1) and pays no tax under section 7(2) of the Act.
4. A registered dealer who files a true return but does not pay the full amount of tax as required by section 7(2); and
5. A registered dealer who files a return but wrongly claims either the whole or any part of the turnover as not taxable and pays under section 7(2) of the Act that amount of tax, which according to him is payable, on the basis of the return.

The learned Judge has observed that if the construction contended for on behalf of the assessee were accepted, registered dealers falling within categories (3), (4) and (S) would be outside the provision enacted in sub-section (2) of section 7 read with section 11B clause (a) and no interest would be payable by them under that provision and that would make clause (a) of section I I "either unworkable or meaningless". I must, with the greatest respect, confess my inability to appropriate the line of reasoning which has prevailed with the learned Judge in making this observation. The learned Judge has proceeded on the basis that the registered dealers falling within all the three categories, namely, (3), (4) and (S) are required by sub-section (2) of section 7 to pay the tax chargeable under section 3 of the State Act and if they do not pay the same within the time allowed, that is, at the time when the returns are filed or in case the returns are-not filed within the prescribed time, then before the expiration of the date when they ought to have been filed they would be liable to pay interest under section 11B clause (a). There, is, in my opinion, a basic fallacy underlying this assumption, because it is clear from the language of sub-section (2) of section 7 that it 582 is only on the filing of the return that the liability to pay the tax due on the basis of the return arises. If no return is filed within the prescribed time, it would undoubtedly constitutes a default attracting penalty under section 16, sub-section (1) clause (n), but there would be no liability on the assessee to pay interest on the amount of the tax, because the liability to pay the "tax due on the basis of the return' ' under sub. section (2) of section 7 can arise only when the return is filed. There is no liability on the assessee to pay any amount by way of tax until the return is filed or the assessment is made. This is clear from the decision of this Court in the State of Rajasthan v. Ghasi Lal (supra) where this Court held in so many terms at page 322 of the Report that since the assessee in that case did not file returns till December 19, 1959 and January and March 1960, "section 7(2) could not be attracted till then" (Emphasis supplied). I fail to understand how in the face of these observations made by a Bench of five judges of this Court, it can ever be held that section 7 sub-section (2) is attracted even when no return has been filed. It is clear from the observations in this case- observations which have been quoted here as also in an earlier paragraph-that until the assessee files a return or the assessment is made, no tax is payable by the assessee, because "till then there is only a liability to be assessed to tax '. I must therefore regretfully express my liability to accept the conclusion reached by my learned brother Venkataramiah that a registered dealer falling within category 3 who does not File any return at all as required by sub-section (I) of section 7 would still be liable to pay the amount of tax and if he does not pay the same before the due date for filing the return has expired, he would be liable to pay interest under section I IB clause (a). That would be plainly contrary to the decision in State of p Rajasthan v. Ghasi Lal (supra) which, being a decision of S Judges of this Court, is binding upon us.

So also with regard to registered dealers falling within category 4, I cannot agree with the view taken by my learned brother Venkataramiah. He has reasoned that if a registered dealer files a return but does not pay the full amount of the tax due on the basis of the return filed by him, the Assessing Authority would be entitled to ignore the return under sub-rule (4) of Rule 25 and when the return is not taken cognizance of, there would be no return on the basis of which interest can be computed. This reasoning is, in my opinion, fallacious and if I may say so without meaning the slightest disrespect, it is based on misappreciation of the effect of sub-rule (4) of Rule 25 vis-a-vis sub-section (2) of section 7. Rule 25 583 sub-rule (4) provides that if a return is not accompanied by a receipt for the deposit of tax as required by sub-section (2) of section 7, the Assessing Authority shall not be bound to take any cognizance of the return. If the assessee does not deposit the amount of tax due on the basis of the return and files the return without making such deposit, the Assessing Authority is given the discretion to ignore the return and to proceed to assess the assessee as if no return were filed. But, the Assessing Authority may, in a given case, if it so thinks fit, take cognizance of the return for the purpose of assessment, despite the fact That the tax due on the basis of the return has not been deposited by the assessee as required by sub-section (2) of section 7. Where the Assessing Authority chooses to take cognizance of the return, there can be no doubt, even on the reasoning of Mr. Justice Venkataramiah, that the assessee would be liable to pay the amount of tax due on the basis of the return and if he fails to do so, he would have to pay interest under section 11 clause (a). Then merely because the Assessing Authority may, in a given case, in the exercise of its discretion, decline to take cognizance of the return, it does not mean that in such a case the assessee would be retrospectively relieved of his liability to pay the amount of tax due on the basis of the return, on the ground that the return filed by him has become 'no-return'. The liability of the assessee to deposit the amount of tax due on the basis of the return cannot depend upon a future discretionary event. namely, whether the Assessing Authority chooses to take cognizance of the return or declines to take cognizance of it. The only correct way of reading sub- section (2) of section 7 and sub-Rule (4) of Rule 25 is that whenever a return is led by the assessee, it must under sub- section (2) of section 7 be accompanied by receipt showing deposit of the full amount of tax due on the basis of the return and if the assessee fails to deposit the amount of the tax due on the basis of the return actually filed, the Assessing Authority would have the option under sub-rule (4) of Rule 25 either to take or not to take cognizance of the return. If the Assessing Authority chooses not to take cognizance of the return, it would proceed to assess the assessee as if no return had been filed by him, but that would not relieve the assessee of the obligation attaching to him under sub-section (2) of section 7 of depositing, at the time of filing the return, the amount of the tax due on the basis of the return actually filed nor would it condone the breach of such obligation. If the assessee does not pay the full amount of the tax due on the basis of the return as required subsection (2) of section 7, he would be liable to pay interest under 584 section 11B clause (a), irrespective of whether the Assessing Authority chooses to act upon the return or declines to take cognizance of it. The argument which has appealed to my learned brother Venkataramiah that if the construction put forward on behalf of the assessee were accepted, sub-section (2) of section 7 would fail in its application to a registered dealer falling within category 4 is therefore in my opinion not a valid argument and with the greatest respect, I must confess my inability to accept it. On the construction contended for on behalf of the assessee, the case of a registered dealer falling within category 4 is clearly covered by sub-section (2) of section 7 and in fact, it is precisely to cover inter alia a case of this kind that the legislature enacted sub-section (2) of section 7 read with section 11B clause (a). Similarly the case of a registered dealer falling within category 5 is also covered by sub-section (2) of section 7 and if he does not pay the amount of tax which according to him is payable, on the basis of the return filed by him, he would be liable to pay interest under section 11B clause (a). So long as the assessee pays the amount of tax which according to him is due on the basis of the return filed by him, there would be no default on his part in complying with the obligation under sub-section (2) of section 7 and there would be no liability on him to pay interest under section 11B clause

(a), because he would have paid the amount of tax quantified by him through the process of self-assessment The actual amount of tax payable by the assessee would be determined only when it is assessed by the Assessing Authority under section 10 and that would not be payable until the expiration of the period specified in the notice of demand or thirty days from the date of service of such notice, as the case may be.

I must therefore regret my inability to accept the view taken by my learned brother Venkataramiah that if the construction contended for on behalf of the assessee were accepted, section 11 clause (a) would become meaningless or unworkable. That provision would have full meaning and effect on the construction canvassed on behalf of the assessee and in fact as pointed out above if the construction which has appealed to my learned brother Venkataramiah were accepted, the consequence would be directly contradictory to the decision of this Court in State of Rajasthan v. Ghasi Lal (supra). My learned brother Venkataramiah has relied strongly on the decision of this Court in Gurshai Saigal v. Commissioner of Income Tax, Punjab(l) but I fail to see how this decision can 585 be of any help in the present case where section 11B clause

(a) is not at all rendered meaningless or unworkable on the construction suggested on behalf of the assessee. The assessee in that case was sought to be charged with interest under sub-section (8) of section 18A of the Indian Income Tax Act 1922 which provided that "where, on making the regular assessment, the Income-tax Officer finds that no payment of tax has been made in accordance with the foregoing provisions of this section, interest calculated in the manner laid in sub-section (6) shall be added to The tax as determined on the basis of the regular assessment." The argument of the assessee was that since sub-section (6) of section 18A provided that where in any year an assessee has paid tax under sub-section (2) or sub-section (3) on the basis of his own estimate and the tax so paid is less than 80% of the tax determined on the basis of the regular assessment, simple interest at the rate of 6% per annum from the first day of January in the financial year in which the tax WAS paid upto the date of such regular assessment shall be payable by the assessee and since no payment of tax had been made by the asses n e r, at all in that case it, was not possible to calculate interest in tile manner laid down in sub-section (6) and no interest could therefore be charged to the assessee under sub-section (8) of section 18A. This argument was rejected by the Court on the ground that if the words "from the first day of January in the financial year in which the tax was paid" occurring in sub- section (6) of section 18A were to be literally applied in a case falling within sub-section (8) of section 18A where no tax would have been paid, sub-section (8) would be rendered totally meaningless and futile. The Court therefore with a view not to rendering sub-section (8) of section 18A a dead letter construed the words in sub-section (6) to mean "from the first day o, January in the financial year in which the tax ought to have been paid." This liberty was taken by the Court with the language of sub-section (6) of section 18A, because the Court proceeded on the hypothesis that the legislature could not have intended that sub-section (8) of section 18A should be meaningless and unworkable. But here in the present case there is no compelling necessity to modify the words used in sub-section (2) of section 7, because sub-section (2) of section 7 read with section 11B clause (a) is not rendered meaningless or futile on a plain natural construction of the language used in that provision.

It is interesting to compare section 140A sub-section (I) of the Income Tax Act, 1961 with section 7 sub-section (2) of the State Act. Sub-section (I) of section 140A provides that where any tax is 586 payable on the basis of any return required to be furnished under section 139 or under sec. 148, after taking into account the amount of tax, if any, already paid under any provision of the Act, the assessee shall be liable to pay such tax before furnishing the return and the return shall be accompanied by proof of payment of such tax. Sub-section (3) of section 140A then proceeds to state that if any assessee fails to pay the tax or any part thereof in accordance with the provision of sub-section (1), the Income Tax officer may direct that a sum equal to two percent of such tax or part thereof, as the case may be, shall be recovered from him by way of penalty for every month during which the default continues. Can it possibly be contended that these two sub-sections of section 140A refer to tax payable on the basis of a proper and correct return or in other words the tax assessed ? It is obvious that these two sub-sections refer only to tax payable on the basis of self- assessment and require such tax to be paid before the filing of the return and if that is not done, the assessee becomes liable to pay penalty for every month n during which the default continues. So also section 21 j of Income-tax Act, 1961 which provides for payment of interest on under-payment of advance tax does not impose liability for payment of interest in case or every deficiency but provides for payment of interest only if the advance tax paid is less than 75 per cent of the assessed tax. In the world of human affairs, it is hardly possible that the advance tax paid by the assessee or the tax payable on the basis of self- assessment would always be equivalent to the tax ultimately assessed by the authorities. There is no reason to interpret section 7 sub-section (2) differently from similar provisions in the Income-Tax Act, 1961.

I am therefore of the view that since the assessee deposited the amounts of tax which according to him were due on the basis of the returns actually filed by him and the returns were accompanied by receipts showing deposit of such amounts of tax, there was no default on the part of the assessee in paying the amounts of tax payable under sub- section (2) of section 7 within the actual period allowed and in the circumstances no interest was payable by the assessee under section I IB clause (a). I would accordingly allow the appeal and set aside the orders passed by the Assessing Authority imposing penalty and levying interest on the assessee under the Slate Act as well as the Central Act. The Revenue will pay the costs of the appeal to the assessee.

587

VENKATARAMIAH, J. The assessee M/s. Associated Cement Companies Limited has filed this appeal by special leave under Article 136 of the Constitution against the orders dated January 30, 1980 passed by the Commercial Tax officer, Special Circle, Kota in the State of Rajasthan imposing on it a penalty of Rs. 53,335 under section 7AA of the Rajasthan Sales Tax Act, 1954 (hereinafter referred to as 'the Act') and levying interest under section 11B of the Act amounting to Rs. 85,910.50 and a further penalty of Rs. 1,34,205 under section 7AA of the Act read with section 9(2) of the Central Tax Act and levying interest of Rs. 2,07,174/- under section 11B of the Act read with section 9(2) of the Central Sales Tax Act in respect of the assessment year 1974-75.

The circumstances under which the above orders came to be passed are these: The assessee has a cement manufacturing factory in the State of Rajasthan at Lakheri. The cement manufactured at that factory is sold partly in the State of Rajasthan and partly outside that State. The invoices of sales are however, made and issued at Ahmedabad and other places. The sales tax returns relating to the sales were filed under the Act and under the Central Sales Tax Act at Kota before the assessing authority for the period between August 1, 1973 and July 31, 1974 i e. the assessment year 1974-75. In those returns, the assessee had not included in the taxable turnovers the freight charges paid in respect of the goods in question in the bonafide belief that the freight charges were not liable to be included in the taxable turnover in view of certain decisions which had been rendered by some of the High Courts and of the Supreme Court and in particular the decision of this Court in Hyderabad Asbestos Cement Products Ltd. v. State of Andhra Pradesh.(l) But in, Hindustan Sugar Mills etc. v. State of Rajasthan & Ors.(2) this Court held that on a true construction of the scheme of the Cement Control order, 1967 and the relevant provisions of the Act and of the Central Sales Tax Act, the freight charges formed part of the sale price and that sales tax was payable thereon. The above decision was rendered on August 22, 1978. On coming to know of the said decision, the assessee prepared and filed the revised returns in respect of the assessment year in question i.e. 1974-75 before the Commercial Tax officer, Special Circle, Kota on October 20, 1978 including the freight charges in the taxable turnover. The assessee also deposited alongwith the revised returns 588 the balance of the sales tax payable under the Act and under the Central Sales Tax Act. Thereafter the assessing authority passed the two impugned orders of assessment-one under section 10(3) of the Act and another under section 9 of the Central Sales Tax Act. In the order of assessment passed under the Act, the assessing authority levied a penalty of Rs. 53,335/- under section 7AA of the Act on account of the delay in depositing a sum of Rs. 1,06,671/- towards sales tax payable in respect of the freight charges and also levied interest of Rs. 85,9l0.50 under section I IB of the Act. Similarly in the assessment order passed under the Central Sales Tax Act, a penalty of Rs. 1,34,205/- was levied under section 7AA of the Act read with section 9(2) of the Central Sales Tax Act for the delay in depositing the tax payable in respect of the freight charges and levied interest of Rs. 2,07,174 under section 11B of the Act read with section 9(2) of the Central Sales Tax Act. In this appeal, we are only concerned with the correctness of the impugned orders in so far as they levy penalty and interest.

The first question canvassed before us relates to the levy of penalties on the assessee under the assessment orders for not paying the sales tax payable under the Act and under the Central Sales Tax Act in respect of the freight charges which were declared as components of sale price by this Court in Hindustan Sugar Mill's case (Supra) on August 22, 1978. The explanation of the assessee for not including the freight charges in the taxable turnover was, as mentioned earlier, that there was a doubt about its liability to pay sales tax thereon as the very same question was pending adjudication before this Court and that on the facts and in the circumstances of the case, the assessee could not be held guilty of filing false returns before the assessing authority. It was pleaded that since the non- inclusion of the freight charges in the taxable turnover was a result of bonafide belief of the assessee that they were not liable to be included in the taxable turnover, the assessing authority should have in its discretion not imposed the penalties particularly having regard to the fact that within two months after the judgment of this Court in Hindustan Sugar Mills' case (supra), the assessee had filed the revised returns including the freight charges in the taxable turnover and paid the sales tax payable in respect of them even before the assessing authority had passed the orders of assessment. We are of the view that This part of the case of the assessee has got to be accepted in view of the decision of this Court in Cement Marketing Co. Of India Ltd. v. Asstt. Commissioner of Sales Tax, 589 Indore & Ors.(1) where under similar circumstances, this Court held A that the assessee therein which was also manufacturer and dealer in cement was not liable to pay a penalty under section 43 of the Madhya Pradesh General Sales Tax Act, 1958 read with section 9(2) of the Central Sales Tax Act. For the reasons mentioned therein, we hold that the levy of penalties for not including the freight charges in the taxable turnover in the original returns and for not paying the tax in respect of such freight charges is unsustainable and that the impugned penalties are liable to be quashed.

The next question which arises for consideration relates to the liability of the assessee to pay interest under section 11B of the Act on the tax paid in respect of the freight charges for the period S between the date on which it was payable under section 7(2) of the Act and the date of payment and the liability to pay interest on the tax payable in respect of the freight charges under the Central Sales Tax Act in accordance with section 9(2) thereof read with section 11B of the Act. The claim of the department is based on subsections (1) and (2) of section 7 read with section 11B of the Act in the case of interest claimed under the Act and on the aforesaid provisions of the Act read with section 9(2) of the Central Sales Tax Act in respect of the interest payable under the Sales Tax Act. Section 7 of the Act at the relevant point of time read as follows:

"7. Submission of returns.-(1) Every registered dealer and such other dealer, as may be required to do so by the assessing authority by notice served in the prescribed manner, shall furnish prescribed returns, for the prescribed periods, in the prescribed forms, in the prescribed manner and within the prescribed time to the assessing authority:
Provided that the assessing authority may extend the date for the submission of such returns by any dealer or class of dealers by a period not exceeding fifteen days in the aggregate.
(2) Every such return shall be accompanied by a Treasury receipt or receipt of any bank authorised to receive money on behalf of the State Government, showing the deposit of the full amount of tax due on the basis of return in the State Government Treasury or bank concerned.
590
(2A) Notwithstanding anything contained in sub section (2), the State Government may by notification in the official Gazette require any dealer or class of dealers specified therein, to pay tax at intervals shorter than those prescribed under sub-section (1). In such cases, the proportionate tax on the basis of the last return shall be deposited at the intervals specified in the said notification in advance of the return. The difference, if any, of the tax payable according to the return and the advance tax paid shall be deposited with the return and the return shall be accompanied by the treasury receipt, or receipts of any Bank authorised to receive money on behalf of the State Government, for the full amount of tax due shown in the return (3) If any dealer discovers any omission, error, or wrong statement in any returns furnished by him under sub-section (1), he may furnish a revised return in the prescribed manner before the time prescribed for the submission of the next return but not later. (4) Every deposit of tax made under sub-section (2) shall be deemed to be provisional subject to necessary adjustments in pursuance of the final assessment of tax made for any year under section 10."

Section 11B of the Act during the relevant, period read as under:-

11 B. Interest on failure to pay tax, fee or penalty,-
(a) If the amount of any tax payable under subsections (2) and (2A) of section 7 is not paid within the period allowed, or
(b) if the amount specified in any notice of demand, whether for tax, fee, or penalty, is not paid within the period specified in such notice, or in the absence of such specification, within 30 days from the date of service of such notice, the dealer shall be liable to pay simple interest on such amount at one percent per month from the day commencing after the end of the said period for a period of three months and at one and a half percent per month 591 thereafter during the time he continues to make default in the payments;

Provided that, where, as a result of any order under this Act, the amount, on which interest was payable under this section, has been reduced, the interest shall be reduced accordingly and the excess interest paid, if any, shall be refunded;

Provided further that no interest shall be payable under this section on such amount and for such period in respect of which interest is paid under the provisions of sections 11 and 14."

We are principally concerned in this case with sub- sections (1) and (2) of section 7 of the Act. Sub-section (1) of section 7 of the Act requires every registered dealer and such other dealer, as may be required to do so by the assessing authority in the prescribed manner to furnish returns in a prescribed form in respect of the n prescribed periods within the prescribed time furnishing necessary particulars regarding his turnover. The proviso to sub- section (1) of section 7 of the Act authorises the assessing authority to extend the date for the submission of such returns by a period not exceeding 15 days in the aggregate. Sub-section (2) of section 7 of the Act insists that every such return shall be accompanied by a 1 Treasury receipt or receipt of any bank authorised to receive money on behalf the State Government showing the deposit of the full amount of tax due on the basis of return in the State Government Treasury or bank concerned. Sub-section (4) of section 7 of the Act, it may be noticed, provides that every deposit of tax made under sub-section (2) shall be deemed to be provisional subject to necessary adjustments in pursuance of the final assessment of tax made for any year under section

10. Clause (a) of section 11B of the Act authorises the levy of interest on the amount of tax not paid in accordance with sub-sections (2) and (2A) of section 7 of the Act. The expression 'prescribed' is defined in section 2(1) of the Act. It states that in the Act unless the context otherwise requires "prescribed" means prescribed by rules made under the Act. Section 26 of the Act empowers the State Government to make rules to carry out the purposes of the Act and in particular and without prejudice to the generality of the foregoing power, such rules may provide for all matters expressly required or allowed by the Act to be prescribed. We have seen earlier that section 7(1) 592 of the Act requires the returns to be filed in the prescribed manner, in respect of the prescribed periods and within the prescribed time. Sub-section (5) of section 26 of the Act lays down that all rules made under that section shall be published in the official Gazette and upon such publication shall have effect as if enacted in the Act Chapter VII of the Rajasthan Sales Tax Rules, 1955 (hereinafter referred to as 'the Rules') framed by the State Government in exercise of its power under the Act deals with the topic "Return of turnover and other returns and statements". The relevant part of Rule 25 of the Rules which appears in Chapter VII reads as follows:

"25. Return of turnover.-(1) The return referred to in sub-section (1) of section 7 shall be in form S.T. 5 and shall be signed by the dealer himself or his agent, and shall be verified in the manner indicated therein and shall be submitted to the assessing authority concerned.
(2) The return may be presented personally or may be sent by post.
(3) The said return shall be filed for such of the quarters ending with the last day of the month of June, September, December and March of every assessment year if the 'previous year' of the dealer ends on the 31st day of March of any year, and in other cases for each of the quarters of the year of accounts of the dealer, and shall be filed not later than 30 days after the end of the quarter to which it relates:
Explanation.-The quarters of the year of accounts of a dealer shall be as follows:
First quarter-The period of three months commencing on the first day of the year of accounts. Second quarter-The period of three months commencing on the day next after the end of the first quarter.
Third quarter-The period of three months commencing on the day next after the end of the second quarter.
Fourth quarter-Rest of the year of account. The months shall be calculated according to the usage of the dealer whose year of account is in question.
593
(4) If a return is not accompanied by a receipt for the deposit of tax as required by sub-section (2) of section 7, the assessing authority shall not be bound to take any cognisance of the return."

Sub-rule (1) of Rule 25 of the Rules provides that the return referred to in sub-section (1) of section 7 of the Act shall be in form S.T. 5 and sub-rule (3) of Rule 25 prescribed the time within which quarterly returns should be filed by a dealer. Sub-rule (4) of Rule 25 of the Rules provides that if a return is not accompanied by a receipt for the deposit of tax as required by sub-section (2) of section 7 of the Act, assessing authority shall not be bound to take any cognisance of the return. Rule 25 of the Rules which is framed under the Act should be read as a part of the Act itself in view of the express provision contained in sub-section (5) of section 26 of the Act, which declares that all rules made under section 26 shall on publication in the official Gazette have effect, as if enacted in the Act. That should be the effect of a rule framed under statute containing a provision similar to the provision in section 26(5) of the Act can be gathered from a decision of the House of Lords in Institute of Patent Agents & Ors. v. Joseph Lockwood in which Lord Herschell, L.C. Observed at page 360 thus:

"I own I feel very great difficulty in giving to this provision, that they "shall be of the same effect as if they were contained in this Act," any other meaning than this, that you shall for all purposes of construction or obligation or otherwise treat them exactly as if they were in the Act. No doubt there might be some conflict between a rule and a provision of the Act. Well, there is a conflict sometimes between two sections to be found in the same Act. You have to try and reconcile them as best you may. If you cannot, you have to determine which is the leading provision and which the subordinate provision, and which must give way to the other. That would be so with regard to the enactment and with regard to rules which are to be treated as if within the enactment."

The contention of the assessee in the present case is that as it had deposited the full amount of tax due on the basis of the returns filed under sub-section (1) of section 7 of the Act at the time when 594 they were filed, it had compiled with sub-section (2) of section 7 of the Act and that the question of levying interest on the amount of tax which it deposited on the basis of the revised returns for the period prior to the date of the revised returns did not arise. On behalf of the department it is urged before us that the words "on the basis of return" occurring in sub-section (2) of section 7 of the Act must be read as on the basis of a true and proper return in the context in which those words appear in the statute and if they are so read, the assessee is liable to pay interest on the deficit amount of tax which was made good on October 20, 1978 for the period between the date on which such deposit or deposits had to be made under section 7(1) of the Act read with Rule 25 of the Rules and the date on which they were actually made.

We are concerned in this case with the liability of the assessee to pay interest on the amount of tax which had remained unpaid Tax, interest and penalty are three different concepts. Tax becomes payable by an assessee by virtue of the charging provision in a taxing statute. Penalty ordinarily becomes payable when it is found that an assessee has willfully violated any of the provisions of the taxing statute. Interest is ordinarily claimed from an assessee who has withheld payment of any tax payable by him and it is always calculated at the prescribed rate on the basis of the actual amount of tax withheld and the extent of delay in paying it. It may not be wrong to say that such interest is compensatory in character and not penal.

In order to understand the case of the assessee, we may classify the registered dealers into the following different classes:

1. A registered dealer who files his return showing a higher taxable turnover than the actual turnover which is ultimately found to be taxable at the time of regular assessment and who pays tax under section 7(2) of the Act on the basis of the return.
2. A registered dealer who files a true and proper return and pays tax on the basis of such return within the time allowed.
3. A registered dealer who does not file any return at all as required by section 7(1) and pays no tax under section 7(2) of the Act.
595
4. A registered dealer who files a true return but does not pay the full amount of tax as required by section 7(2) and
5. A registered dealer who files a return but wrongly claims either the whole or any part of the turnover as not taxable and pays under section 7(2) of the Act that amount of tax, which according to him is payable, on the basis of the return.

In the case of a registered dealer falling under class (1) no question of payment of interest would arise as the amount of tax paid by him at the time of filing the return is much more than what is actually due and payable by him under the Act. The extra tax paid by him becomes refundable after the regular assessment is completed in view of section 7(4) of the Act. In the case of a registered dealer falling under class (2) also no question of payment of interest arises as there is no shortfall in payment of the tax.

If the contention of the assessee urged in this case is accepted, no interest becomes payable even by registered dealers falling under classes 3,4 and 5 because (a) in the case of a registered dealer falling under class (3) who has not filed any return at all, no occasion would arise to claim interest on any tax 'due on the basis of return' as there is no return at all. (b) in the case of a registered dealer falling under class (4) who files a true return but does not pay full amount of tax under section 7(2) the assessing authority is entitled to ignore it under sub-rule (4) of Rule 25 of the Rules and when the return is not taken cognisance of, there will be no return on the basis of which interest can be computed and (c) in the case of a registered dealer coming within the purview of class (S) who has filed a return but has wrongly claimed either the whole or any part of the turnover as not taxable and paid under section 7(2) of the Act only that amount of tax which according to him is payable as tax as he would have paid whatever is payable on the basis of the return. The resulting position would be that clause (a) of section 11B of the Act which clearly imposes the liability on the assessee who has not paid the tax due by him within the period allowed by law becomes either unworkable or meaningless. A fair reading of section I IB of the Act suggests that the Act expects that all assessees who are liable to pay sales tax should file a true return within the period prescribed under sub-section (I) of section 7 and should 596 produce a treasury receipt or a receipt of any bank authorised to receive money on behalf of the State Government showing that full amount of tax due from them has been paid.

The argument pressed before us on behalf of the assessee is that since section 7 of the Act does not expressly say that a registered dealer who has not filed any return or a person who has claimed that his turnover or any part thereof is not taxable and has not paid tax due in respect of such disputed turnover should also pay interest on the tax which is legitimately due to the Government but withheld by him, no interest can be claimed under section 11B of the Act in such cases. Section 7 of the Act which deals with the submission of returns is not a charging section but a machinery section. It is settled law that a distinction has to be made by court while interpreting the provisions of a taxing statute between charging provisions which impose the charge to tax and machinery provisions which provide the machinery for the quantification of the tax and the levying and collection of the tax so imposed. While charging provisions are construed strictly, machinery sections are not generally subject to a rigorous construction. The courts are expected to cons true the machinery sections in such a manner that a charge to tax is not defeated. The above rule of construction of a taxing statute has been adopted by this Court in India United Mills Ltd. v. Commissioner of Excess Profits Tax, Bombay in which section 15 of the Excess Profits Tax Act came up for consideration. The Court observed in that case thus:

"That section is, it should be emphasised, not a charging section, but a machinery section. And a machinery section should be so construed as to effectuate the charging section."

The above principle was followed by this Court in Gursahai Saigal v. Commissioner of Income-tax, Punjab in which is was observed thus:

"Now it is well recognised that the rule of construction on which the assessee relies applies only to a taxing provision and has no application to all provisions in a taxing statute. It does not, for example, apply to a provision not 597 creating a charge for the tax but laying down the machinery for its calculation or procedure for its collection. The provisions in a taxing statute dealing with machinery for assessment have to be construed by the ordinary rules of construction, that is to say, in accordance with the clear intention of the legislature which is to make a charge levied effective."

In deciding Gursahai Saigal's case (supra) the Court followed the observations made by the Privy Council in Commissioner of Income-tax v. Mahaliram Ramjidas and by the House of Lords in Whitney v. Commissioners af Inland Revenue. In the case of Mahaliram Ramjidas (supra) the Privy Council observed:

"The section, although it is a part of a taxing Act, imposes no charge on the subject, and deals merely with the machinery of assessment. In interpreting provisions of this kind the rule is that construction should be preferred which makes the machinery workable utres valeatpotius quam Pereat."

In Whitney's case (supra), Lord Dunedin made the following observations:

"My Lords, I shall now permit myself a general observation. Once that it is fixed that there is liability, it is antecedently highly improbable that the statute should not go on to make that liability effective. A statute is designed to be workable, and the interpretation thereof by a Court should be to secure that object, unless crucial omission or clear direction makes that end unattainable. Now, there are three stages in the imposition of a tax: there is the declaration of liability, that is the part of the statute which determines what persons in respect of what property are liable. Next, there is the assessment. Liability does not depend on assessment. That, exhypothesi, has already been fixed. But assessment particularizes the exact sum which a person liable has to pay. Lastly, come the methods of recovery, if the person taxed does not voluntarily pay,"

The circumstances under which the above principle was applied by this Court in Gursahai Saigal's case (supra) are interesting. That 598 was a case in which an assessee who was charged with interest under sub-section (8) of section 18A of the Indian Income-tax Act, 1922 has questioned his liability to pay interest His contention was that interest payable under sub- section (8) of section 18A of that Act had to be calculated in the manner laid down in sub-section (6) thereof. Since sub-section 6 of. s. 18A of the Act provided that where in any year an assessee had paid tax under sub-section (2) or sub-section (3) thereof on the basis of his own estimate and the tax so paid was less than eighty per cent of the tax determined on the basis of regular assessment simple interest at the rate of six per cent per annum from the 1st day of January in the financial year in which the tax was paid upto the date of the said regular assessment should be payable by the assessee and as he had not paid any tax at all, it was urged that it was not possible to calculate interest in the manner laid down in sub-section (6). The Court rejected the contention of the assessee following the decision of the Privy Council and the House of Lords referred to above that the words "from the Ist day of January in the financial year in which the tax was paid"

obviously could not literally be applied to a case where no tax had been paid but since on a true construction those words meant "from the Ist day of January in the financial year in which the tax ought to have been paid", the assessee was liable to pay interest. This Court observed:
"It would not be doing too much violence to the words used to read them in this way The tax ought to have been paid on one or other of the dates earlier mentioned. The intention was that interest should be charged from January 1 of the financial year in which the tax ought to have been paid. Those who paid the tax but a smaller amount and those who did not pay tax at all would then be put in the same position substantially which is obviously fair and was clearly intended. Which is the precise financial year in any case would depend on its facts and this would make no difference in the construction of the provision."

We are in respectful agreement with the method of approach adopted by this Court in Gursahai Saigal's case (supra). It is the duty of the Court while interpreting the machinery provisions of a taxing statute to give effect to its manifest purpose having a full view of it. Wherever the intention to impose liability is clear courts ought to have no hesitation in giving what we may call a common sense interpretation to the machinery sections so that the charge does not fail.

599

In the present case if we construe the words "on the basis of return" occurring in sub-section (2) of section 7 of the Act as on the basis of a true and proper return which ought to have been filed under sub-section (1) of section 7 then all the three classes of persons viz. (i) those who have not filed any return at all and who are later on found to be liable to be assessed, (ii) those who have filed a true return but have not deposited the full amount of tax which they are liable to pay and (iii) those who have filed a return making a wrong claim that either the whole or any part of the turnover is nat taxable and who are subsequently found to have made a wrong claim, would be placed in the same position and they would all be liable to ply interest on the amount of tax which they are liable to pay but have not paid as required by sub-section (2) of section 7 of the Act. We are of opinion that this view is in conformity with the legislative intention in enacting section 11B of the Act.

We have carefully gone through the decision of five learned judges of this Court in State of Rajasthan and Ors. v. Ghasi Lal and we are humbly of opinion that it is distinguishable from the present case. In Ghasi Lal case (supra), this Court was concerned with the question of sustainability of penalties imposed under the Act and not interest leviable under section 11B. The relevant facts in that case were these: Thee respondent therein who was a dealer within the meaning of the Act filed a writ petition in the High Court of Rajasthan challenging the making of assessment 13 on his turnover for the year 1955-56 on the ground that the Rules which had been published on March 28, 1955 were invalid. On January 9, 1958 the High Court passed an interim order stating that "the petitioner will keep proper accounts and file the prescribed returns but shall not be assessed till further orders". While the petition was pending in the High Court, ordinance No. 5 of 1959 was promulgated on November 6, 1959 validating the Rules. Thereupon the respondent therein withdrew the writ petition. On December 17, 1959, the Rajasthan Sales Tax Validation Act (Rajasthan Act 43 of 1959) replaced the Ordinance. The effect of the ordinance and the Validation Act was to validate the Rules even if any defect existed in the making of the Rules. On December 4, 1959, the Sales Tax Officer called upon the respondent therein to pay tax due by him within a week as the writ petition had been withdrawn and dismissed. The respondent had filed his returns earlier and also had deposited certain amounts towards tax. On April 25, 1960, the Sales Tax 600 Officer made an assessment in respect of the accounting period November 3, 1956 to October 22, 1957 and also proceeded to impose a penalty of Rs. 400/- under section 16(1) (b) of the Act. Justifying the imposition of penalty, he observed thus:

"The assessee has not deposited tax of the quarters on the due date, the tax deposited for 4th quarter is very late, i.e., after two years the assessee was given a notice and in reply to which he referred the stay order of the Hon'ble High Court granted to him in a writ petition filed challenging the validity of sales tax rules made under the Act. The stay order of the Hon'ble High Court does not say that the assessee is allowed to withhold the tax. On the contrary, it directs that the petitioner (assessee) will keep proper accounts and file prescribed returns but shall not be assessed. This clearly shows that the assessee should have filed returns in time and according to section 7(2) the treasury challan of the deposit should have accompanied them. This amounts to contravention of the mandatory provisions. The writ was dismissed on 23-4-58 sic (23-11 59), even the amount was not deposited till 17-12-59. This shows that the assessee withheld the tax intentionally".

The Deputy Commissioner of Sales Tax (Appeal), Kota dismissed the appeal upholding the above penalty. Similarly on December 6, 1960, the Sales Tax Officer assessed the respondent in respect of accounting period October 23, 1957 to November 10, 1958 and imposed a penalty of Rs. 1,000/- for not depositing the tax in time on the same grounds. The respondent questioned the penalties in respect of the aforesaid two years before the High Court. The High Court quashed them. Against the orders of the High Court, the State of Rajasthan filed two appeals which were disposed of by this Court by the judgment rendered in the above case. The judgment of this Court depended upon the true construction of clause (b) section 16(1) of the Act which read:

"16.(1)-If any Person-
(a) ............................; or
(b) has without reasonable cause failed to pay the tax due within the time allowed; or 601
(c) has without reasonable cause failed to furnish the return of his turnover, or failed to furnish it within the time allowed; or ... ... ... ...
... ... ... ...
the assessing authority may direct that such person shall pay by way of penalty, in the case referred to in clause (a) in addition to the fee payable by him, a sum not exceeding Rs. 50/- and in the case referred to in clause (b), in addition to the amount payable by him, a sum not exceeding half of that amount, and that in cases referred to in clauses (c) and (d), in addition to the tax payable by him, a sum not exceeding half the amount of tax, determined; in the case referred to in clause (e), in addition to the tax payable by him, a sum not exceeding double the amount of tax, if any which would have been avoided if taxable turnover as returned by such person had been accepted as correct turn over and in the cases referred to in clauses (f), (ff) and (g), a sum not exceeding Rs 100/-".

Sikri, J. (as he then was) who delivered the judgment of this Court observed thus :

"In our opinion, there has been no breach of s. 16(1) (b) of the Act, and consequently, the orders imposing the penalties cannot be sustained. According to the terms of section 16(1) (b), there must be a tax due and there must be a failure to pay the tax due within the time allowed. There was some discussion before us as to the meaning of the words 'time allowed', but we need not decide in this case whether the words 'time allowed' connote time allowed by an assessing authority or time allowed by a provision in the Rules or the Act, or all these things, as we are of the view that no tax was due within the terms of s. 16(1) (b) of the Act. Section 3, the charging section, read with s. 5 makes tax payable, i.e. creates a liability to pay the tax. That is the normal function of a charging section in a taxing statute. But till the tax payable is ascertained by the assessing authority under s. 10, or by the assessee under s. 7(2), no tax can be said to be due within s. 16(1) (b) of the Act, for till then there is only a liability to be assessed to tax." (underlining by us).
A careful reading of the above passage shows that this Court held that section 16(1) (b), which provided for the imposition of 602 penalty when an assessee had without reasonable cause failed to pay the tax due within the time allowed, was not attracted as no tax was due, within the terms of section 16(1) (b) even though it was payable by virtue of section 3 read with section 5 of the Act. Now section 11B (a) which provides for levying interest on failure to pay tax, states that if the amount of any tax payable under sub-sections (2) and (2A) of section 7 is not paid within the period allowed the dealer shall be liable to pay interest at the prescribed rate during the time he continues to make default in the payments Section 11B(a) of the Act does not refer to any tax due.
At this stage it is necessary to refer to certain legislative changes that have taken place since the decision in Ghasilal's case (supra) was delivered. Section 16(1) (c) as it stood then has been amended and section 7AA providing for levy of penalty for failure to furnish returns has been inserted in the Act by Rajasthan Act 11 of 1969. Section 7AA reads thus:-
"7AA. Penalty for failure to furnish returns-If the assessing authority in the course of any proceedings under this Act is satisfied that any dealer has without reasonable cause failed to furnish the return under sub-section (1) of section 7 within the time allowed, he may direct that such dealer shall pay by way of penalty, in addition to the amount of the tax, if any, payable by him, a sum equal to two per cent of the tax, for every month during which the default continued but not exceeding in the aggregate fifty per cent of the tax."

Section 16(1) as it now stands does not deal with levy of penalty for not filing the prescribed return as it is provided by section 7AA set out above. It is also to be pointed out that sub section (2A) was inserted in section 7 by Rajasthan Act 13 of 1963 providing that notwithstanding anything contained in sub-section (2) of section 7 the State Government may by notification in the official Gazette require any dealer or class of dealers specified therein to pay tax at intervals shorter than those prescribed under section 7(1). In such cases the proportionate tax on the basis of the last return has to be deposited at the intervals specified in the said notification in advance. These features clearly show that the tax that is payable under section 3 read with section 5 of the Act has to be paid along-

603

with the return within the time allowed for that purpose and if section 7(2) applies it has to be paid in advance at stated intervals. Section 11B with which we are concerned was added by Rajasthan Act 11 of 1969. Clause (a) of section 11 states that if the amount of any tax payable under sub- sections (2) and (2A) of section 7 is not paid within the period allowed interest at the prescribed rate has to be paid on that amount from the day commencing after the end of the said period. 'Period allowed' means period allowed by the Act and the Rules or such extended period under the proviso to section 7(1). It is thus clear that in cases to which section 7(2) of the Act applies interest has to be paid on the tax payable but which has not been paid from the last date on which the return has to be filed for the assessment year in question and in cases to which subsection (2A) is applicable, from the last date on which the advance tax has to be paid. The amount of interest has no doubt to be calculated after the actual amount of tax payable is assessed and necessary adjustments are made. We do not think that in taking the above view we have in any way disregarded the decision in Ghasilal's case (supra) in which the question of payment of interest under section 11B did not at all arise for consideration.

Our learned Brother Bhagwati, J. in his opinion while dealing with the applicability of section 11B(a) has observed that the scheme of taxation envisaged in the Act clearly shows that it is only when the assessment is made and specified in the notice of demand or in the absence of such specification thirty days from the date of service of such notice expires that the amount of tax as assessed becomes payable by an assessee. With great respect, we have to state that we depend upon Ghasilal's case (supra) itself to hold that for purposes of section 11B(a) the tax becomes payable before assessment is made by virtue of section 3 read with section 5 and sub-sections (2) and (2A) of section 7 of the Act and the Rules framed thereunder, even though, it becomes due when return is filed under section 7(2) or ascertained under section 10. That a tax can become payable even before assessment is also clear from the observations of Sikri, J. (as he then was) in Ghasilal's case (supra) to the effect that "section 3, the charging section read with section 5, makes tax payable i.e.. creates a liability to pay the tax .... But, till the tax payable is ascertained by the assessing authority under section 10 or by the assessee under section 7(2), no tax can be said to be due 604 within section 16(1) (b) of the Act for till then there is only a liability to be assessed to tax".

(emphasis added) We are of opinion that either by delaying the filing of the return or not filing it all or by filing a return wrongly claiming that a certain part of the turnover is not taxable or by not disclosing a part of the taxable turnover in the return an assessee cannot escape the liability to pay interest under section 11 B(a) on the amount of tax withheld, as a consequence of his own action or inaction, from the last date on which it had to be paid as per sub- section (2) or sub-section (2A) of section 7, as the case may be, read with the Rules. An assessee cannot contend that interest does not accrue under section 11B(a) on the tax payable by him where the time to file the return has elapsed until he actually files a return admitting the liability to pay such tax or until assessment is made.

We are of the view that the statutory liability under section 11B(a) arises wherever there is default in payment of the tax within the period allowed by law irrespective of any doubt which an assessee may be entertaining about the liability to pay the tax.

It is not disputed in this case that freight charges had to be included in the taxable turnover of the assessee mentioned in the returns that were filed within the prescribed time under section 7(1) of the Act and that the tax payable in respect of freight charges should have been paid as required by sub-section (2) of section 7 before the returns were filed. The fact that the question relating to the liability of the assessee to pay sales tax in respect of the freight charges was decided by the Supreme Court subsequently does not in any way affect the question which arises for consideration in this case. The decision of this Court did not create any new liability. It only declared that such a liability was existing at the relevant point of time. Since it is clear that the amount of tax due in respect of the freight charges which was payable under sub- section (2) of section 7 was not paid within the period allowed, section 1 IB is clearly attracted and the liability to pay interest as required by it arises.

On behalf of the State Government, an alternative contention was urged in support of the levy of interest on the tax payable in 605 respect of the freight charges relying upon the new section 11 which was substituted by the Rajasthan Sales Tax (Amendment) Act, 1979 in the place of section 11 which was in force during the relevant period. The relevant part of the new section 11B reads thus:

"11B Interest on failure to pay tax, fee or penalty .
(1) (a) Where any registered dealer or any other dealer has furnished returns but has not paid the tax as per return or within the time allowed by or under the provisions of this Act, he shall be liable to pay interest on the whole or that part of the amount of tax which was not paid as per returns within the time as aforesaid, at the rate of one and a quarter per cent per month from the date by which he was required to pay the tax by or under the provisions of this Act for a period of three months and at one and a half per cent per month thereafter until the date of payment:
(b) Where any registered dealer or any other dealer has furnished a revised return as provided under sub-section (3) of section 7, which revised return shows that amount of tax larger than that already paid is payable, such dealer shall be liable to pay interest on the excess amount of tax at such rate and for such period as provided in clause (a) of this sub-section as if such amount of tax payable as per the revised return was the amount of tax payable according to the original return; ... ... .. ...

lt was contended that as clauses (a) and (b) of sub- section (1) of section 11B extracted above were declaratory in character and merely explained what the Legislature meant by enacting section 11B as it stood before the substitution, the assessee was liable to pay interest on the amount of tax payable in respect of freight charges under clause (b) of sub-section (1) of the new section 11B. Since we are of the view that the assessee was liable to pay interest on the tax in question under section 11B of the Act as it stood prior to tile amendment, we do not find it necessary to express any opinion on this alternative contention urged on behalf of the State Government.

In the result, we allow the appeal in part and set aside the impugned orders to the extent they direct the assessee to pay the penalties. The appeal in so far as the levy of interest under the impugned orders is concerned is dismissed. In view of the circumstances of the case, the parties shall pay and bear their own costs.

606

ORDER In accordance with the opinion of the majority, the appeal is allowed in part. The penalties imposed on the assessee under the impugned orders of assessment are set aside. The appeal in so far as the levy of interest is concerned is dismissed. The parties shall bear their own costs.

N V. K.				      Appeal allowed in part
607