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 2, Cited by 2]

Madras High Court

State Of Tamil Nadu vs Tvl. Arihant Plastic House on 10 June, 2009

Bench: F.M. Ibrahim Kalifulla, B.Rajendran

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 10.06.2009
CORAM:
THE HONOURABLE MR. JUSTICE F.M. IBRAHIM KALIFULLA
and
THE HONOURABLE MR. JUSTICE B.RAJENDRAN

Tax Case (Revision) No.46 of 2009


State of Tamil Nadu
rep. by the Deputy Commissioner (CT)
Salem Division, Salem.					 .. Petitioner

					Vs.

Tvl. Arihant Plastic House
11-A, Venkatakrishna Street
Shevapet, Salem-2						.. Respondent

    	For Petitioner	:   Mr.Haja Naziruddin
 				    Spl. Govt. Pleader for Taxes	   
		For Respondent  	:   Mr.C.K.M.Appaji   
					    -----

                                            O R D E R

(Made by F.M. IBRAHIM KALIFULLA,J.) The State has come forward with this revision challenging the order of the Appellate Tribunal dated 27.06.2003 passed in CTSA.No.460/2001. Question of law sought to be raised is as to whether the Tribunal was correct in confirming the view of the lower appellate authority that there were no good grounds to invoke Section 16 of the Tamil Nadu General Sales Tax Act.

2. The short facts are that for the assessment year 1993-94, the respondent herein placed all the records and accounts books relating to its transactions before the Assessing Officer including the turnover concerning the sale of 'Monafilament Niwar'. The Assessing Officer after perusing the relevant accounts books passed the order of assessment wherein the turnover relating to the sale of 'Monafilament Niwar' was excluded inasmuch as by a Circular of the Commissioner of Commercial Taxes issued in D.Dis.Act Cell V/17554/93 dated 31.3.1993, the said item was exempted from payment of tax. Thereafter, the Assessing Officer is stated to have re-opened the assessment by invoking Section 16(1)(a) of the TNGST Act, by assessing the turnover relating to the sale of 'Monafilament Niwar' under the head of 'escaped assessment'. The Appellate Assistant Commissioner (CT), Salem in Appeal No.566 of 1998 passed an order dated 14.05.1999, holding that such an attempt of the Assessing Officer for making a re-assessment by invoking Section 16(1)(a) of the Act, was not permissible inasmuch as the concept of escapement from assessment cannot be applied to the case on hand. The Appellate Tribunal having confirmed the said view of the Appellate Assistant Commissioner in the order impugned in this revision, the State has come forward with this revision.

3. We heard Mr.Haja Naziruddin, learned Special Government Pleader for Taxes and having bestowed our serious consideration to the relevant provision and the facts placed before us, we are of the view that the Assessing Officer had no jurisdiction to invoke Section 16(1)(a) of the Act, in the facts and circumstances of the case. As rightly held by the lower appellate authority as well as the Tribunal, the question of escapement of assessment would have arisen if at all the assessee namely, the respondent had either deliberately or inadvertently not placed the entire transactions before the Assessing Officer and thereby the Assessing Officer had no opportunity to consider any particular item of turnover, which would fall within the ambit of escapement from assessment. In the case on hand, it was admitted that the entire sales turnover relating to 'Monafilament Niwar' was made available by the assessee before the original authority, who with his eyes wide-open thought it fit at that point of time that the said item was exempted from tax by virtue of the Circular instructions issued by the Commissioner of Commercial Tax dated 31.03.1993. The issue cannot therefore be brought under the concept of 'escapement assessment', for which alone invoking of Section 16(1)(a) of the Act, is permissible under the provisions of the Act.

4. In such circumstances, we do not find any merit to entertain this tax revision inasmuch as we do not find any question of law involved in this revision. The revision fails and the same is accordingly dismissed. No costs.

ATR To

1. Tamil Nadu Sales Tax Appellate Tribunal (Addl. Bench), Coimbatore-18.

2. The Appellate Assistant Commissioner (CT), Salem.

3. The Deputy Commercial Tax Officer Shevapet Circle, Salem