Madras High Court
M/S. J.K.Traders vs The Principal Secretary/ on 7 February, 2023
Author: Mohammed Shaffiq
Bench: Mohammed Shaffiq
W.P.(MD).Nos.25387 of 2022 etc., batch cases
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
Reserved on : 01.12.2022
Pronounced on : 07.02.2023
CORAM
THE HONOURABLE MR.JUSTICE MOHAMMED SHAFFIQ
W.P.(MD).Nos.25387, 24847, 24850, 19298, 19299, 20363, 20364, 20365,
23516, 23517, 24824, 24825, 24826, 24841, 24842, 24844, 24845, 24846,
24851, 25148, 25149, 25150, 25151 and 25388 of 2022
and W.M.P(MD).Nos.18930, 18931, 19243, 14083, 14084, 14758, 14760,
14761, 17596, 17597, 18600, 18601, 18602, 18603, 18604, 18909, 18910,
18912, 18928, 18929, 18932, 18935, 18936, 18937, 19240, 19245, 19256,
19472 and 19473 of 2022
W.P.(MD).No.25387 of 2022:
M/s. J.K.Traders
Rep. by its Managing Partner Mr.Chidambarakani
NO.(466) 115/3, Katchery Road,
Virudhunagar. ... Petitioner
Vs.
1.The Principal Secretary/
The commissioner of Commercial Taxes,
Chepauk, Chenai.
2.The Assistant Commissioner (ST) III,
Virudhunagar III Assessment Circle,
Virudhunagar. ... Respondents
Prayer: Writ Petition filed under Article 226 of the Constitution of India,
praying to issue a Writ of Certiorari calling for the records of the second
respondent in TIN No.33315760072/2013-14 and quash the impugned
proceedings dated 15.09.2022 in so far as the levy of purchase tax & Penalty
under the TNVAT Act as it is unlawful and contrary to the provisions of the
Act.
https://www.mhc.tn.gov.in/judis
1/35
W.P.(MD).Nos.25387 of 2022 etc., batch cases
For petitioner : Mr.R.D.Ganesan
For Respondents : Mr.M.Prakash,
Additional Government Pleader
Mr.S.Siddharthan
Additional Government Pleader
COMMON ORDER
The common question that arises for consideration in this batch of writ petitions is whether the exemption granted on the basis of the turnover of a dealer is conditional exemption and would attract the levy of purchase tax under Section 12 of the Tamil Nadu Value Added Tax, 2006 (hereinafter referred to as "the TNVAT Act").
2. It is submitted by the Counsel for the Petitioners and the respondents that the facts and issues are common in all the writ petitions.
3. The Petitioners in this batch of Writ Petitions purchased Pulses and Grams from registered dealers. Entry 68 of Part B to the Fourth Schedule to the TNVAT Act exempts sales of pulses and grams by any dealer whose turnover does not exceed Rs.500 Crores in a year in respect of the goods mentioned in the said Entry. The turnover of the dealers from whom the purchases were effected by the petitioners was admittedly less than Rs.500 Crores in a year and thus entitled to exemption under the Entry 68 of Part B to the Fourth Schedule of the TNVAT Act. The selling dealer had claimed https://www.mhc.tn.gov.in/judis 2/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases exemption in terms of the said Entry. Thus the purchases of pulses and grams did not suffer any tax. Admittedly the petitioners despatched/transferred the pulses and grams so purchased to places outside the State, otherwise than by way of sale. Orders of assessment came to be passed levying purchase tax under Section 12 of the TNVAT Act, on the premise that the purchases were made in circumstances in which no tax is payable by the registered dealer and the same was despatched to a place outside the State otherwise than by way of sales in the course of trade or commerce thereby covered by Section 12 (1)
(c) of the TNVAT Act. The following table would show the assessment years under challenge:
S.No. Petitioners Assessme Products Notice Challenge Exemption Penalty nt Year SCN
1. J.K.Traders 2013-14 Pulses and Assessment & Assessment Exemption No SCN 25387 of 2022 grams demand order U/S.15 Penalty purchase tax penalty passed by was U/S 12(1) AC(ST) imposed
2. J.K.Traders 2014-15 Pulses and Assessment & Assessment Exemption No SCN 25388 of 2022 grams demand order U/S.15 Penalty purchase tax penalty passed by was U/S 12(1) AC(ST) imposed
3. Tvl.Rams 2016-17 Pulses and Assessment & Assessment Exemption Penalty Enterprises grams demand order U/S.15 was not 25148/2022 purchase tax passed by imposed U/S 12(1) AC(ST)
4. Tvl.Sri 2014-15 Pulses and Assessment & Assessment Exemption Penalty Ramalakshmi grams demand order U/S.15 was not and Co purchase tax passed by imposed 25149/2022 U/S 12(1) STO
5. Tvl.Sri 2015-16 Pulses and Assessment & Assessment Exemption Penalty Ramalakshmi grams demand order U/S.15 was not and Co purchase tax passed by imposed 25150/2022 U/S 12(1) STO https://www.mhc.tn.gov.in/judis 3/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases S.No. Petitioners Assessme Products Notice Challenge Exemption Penalty nt Year SCN
6. Tvl.Sri 2016-17 Pulses and Assessment & Assessment Exemption Penalty Ramalakshmi grams demand order U/S.15 was not and Co purchase tax passed by imposed 25151/2022 U/S 12(1) STO
7. N.V.R. and Co 2013-14 Pulses and Assessment & Assessment Exemption No SCN 23516/2022 grams demand order U/S.15 Penalty purchase tax penalty passed by was U/S 12(1) AC imposed
8. N.V.R. and Co 2014-15 Pulses and Assessment & Assessment Exemption No SCN 23517/2022 grams demand order U/S.15 Penalty purchase tax penalty passed by was U/S 12(1) AC imposed
9. Tvl.S.V.Vivek 2015-16 Pulses and Assessment & Assessment Exemption Penalty anandam and grams demand order U/S.15 was not Co purchase tax passed by imposed 24850/2022 U/S 12(1) STO
10. Tvl.S.V.Vivek 2016-17 Pulses and Assessment & Assessment Exemption Penalty anandam and grams demand order U/S.15 was not Co purchase tax passed by imposed 24851/2022 U/S 12(1) STO
11. Shree Vishnu 2014-15 Pulses and Assessment & Assessment Exemption Penalty Enterprises grams demand order U/S.15 was not 24841/2022 purchase tax passed by imposed U/S 12(1) STO
12. Shree Vishnu 2015-16 Pulses and Assessment & Assessment Exemption Penalty Enterprises grams demand order U/S.15 was not 24842/2022 purchase tax passed by imposed U/S 12(1) STO
13. Sri 2014-15 Pulses and Assessment & Assessment Exemption Penalty Durgaiamman grams demand order U/S.15 was not Traders purchase tax passed by imposed 24844/2022 U/S 12(1) STO
14. Sri 2015-16 Pulses and Assessment & Assessment Exemption Penalty Durgaiamman grams demand order U/S.15 was not Traders purchase tax passed by imposed 24845/2022 U/S 12(1) STO
15. Sri 2016-17 Pulses and Assessment & Assessment Exemption Penalty Durgaiamman grams demand order U/S.15 was not Traders purchase tax passed by imposed 24846/2022 U/S 12(1) STO https://www.mhc.tn.gov.in/judis 4/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases S.No. Petitioners Assessme Products Notice Challenge Exemption Penalty nt Year SCN
16. Sri 2017-18 Pulses and Assessment & Assessment Exemption Penalty Durgaiamman grams demand order U/S.15 was not Traders purchase tax passed by imposed 24847/2022 U/S 12(1) STO
17. Tvl.C.Marimu 2010-11 Pulses and Assessment & Assessment Exemption No SCN thu grams demand order U/S.15 Penalty 19298/2022 purchase tax penalty passed by was U/S 12(1) STO imposed
18. Tvl.C.Marimu 2011-12 Pulses and Assessment & Assessment Exemption No SCN thu grams demand order U/S.15 Penalty 19299/2022 purchase tax penalty passed by was U/S 12(1) STO imposed
19. Tvl.C.Marimu 2012-13 Pulses and Assessment & Assessment Exemption SCN not thu grams demand order U/S.15 filed 20363/2022 purchase tax penalty passed by (but in U/S 12(1) STO impugned order extract it shows penalty notice was not given) Penalty was imposed
20. Tvl.C.Marimu 2013-14 Pulses and Assessment & Assessment Exemption SCN not thu grams demand order U/S.15 filed (but 20364/2022 purchase tax penalty passed by in U/S 12(1) STO impugned order extract it shows penalty notice was not given) Penalty was imposed https://www.mhc.tn.gov.in/judis 5/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases S.No. Petitioners Assessme Products Notice Challenge Exemption Penalty nt Year SCN
21. Tvl.C.Marimu 2014-15 Pulses and Assessment & Assessment SCN not thu grams purchase demand order Exemption filed (but 20365/2022 tax U/S 12(1) penalty passed by U/S.15 in STO impugned order extract it shows penalty notice was not given) Penalty was imposed
22. Guru Traders 2014-15 Pulses and Assessment & Assessment Exemption penalty 24824/2022 grams demand order U/S.15 was not purchase tax passed by imposed U/S 12(1) STO
23. Guru Traders 2015-16 Pulses and Assessment & Assessment Exemption penalty 24825/2022 grams demand order U/S.15 was not purchase tax passed by imposed U/S 12(1) STO
24. Guru Traders 2016-17 Pulses and Assessment & Assessment Exemption penalty 24826/2022 grams demand order U/S.15 was not purchase tax passed by imposed U/S 12(1) STO
4. Though detailed submissions were made by both sides, as a preliminary objection the Revenue would contend that the above issue is no longer res-integra and stands covered by at least three Division Bench judgments of this Court. The revenue would submit that the petitioners are attempting to re-argue issues that stands resolved by Division Bench judgments and thus ought to be rejected. In view of the above submission I intend to examine as a preliminary issue if the above submission of the Revenue has merit.
https://www.mhc.tn.gov.in/judis 6/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases
5. I would therefore refer to the judgments which in the view of the revenue would cover the issue raised in this batch of writ petitions. In this regard, it may be relevant to refer to the following extracts/portions of the said judgments:
i) Ruchi Soya Industries Limited vs. CTO, 2008 (12) VST 546:
“2.The Petitioner has preferred W.P.No.29700 of 2004 before this Court for a Writ of Declaration that the power of the State to levy purchase tax under Section 7A on goods purchased, the sale of which enjoyed exemption under the notification issued under Section 17 and sent on consignment basis to outside the State otherwise by way of sale under Section 7A(1)(c) of the Tamil Nadu General Sales Tax Act, 1959 is unconstitutional and beyond the legislative competence of the State under Entry 54, List II of the Seventh Schedule to the Constitution of India and ultra vires Entry 92B of List I of the Seventh Schedule to the Constitution and void as repugnant to Article 14....
29. A reading of the various decisions of the Supreme Court on the question of purchase tax show that every aspect projected in this case has been considered right from (1969) 24 STC 343 (SC) (Ganesh Prasad Dixit V. Commissioner of Sales Tax, Madhya Pradesh), (1972) 30 STC 537 (Ker);
... and there is hardly any justification in the contentions of the learned counsel appearing for the assessee.
..31.The policy of law is to tax every transaction of sale either at the point of sale or at the point of purchase. Exemption is granted either partially or in absolute. Where the seller is not taxed, the purchaser is taxed. By the same reasoning, when the seller is taxed, the purchaser is not taxed. As already seen, there may be several contingencies wherein no such first sale liable to tax is assessed and that goods are no longer available either because they cease to exist or be available for further consideration attracting tax. In such contingencies, if the selling dealer cannot be taxed, https://www.mhc.tn.gov.in/judis 7/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases the purchasing dealer is taxed by levy of purchase tax…
37...In any event, in the face of the decisions referred to above on the aspect of liability and payability, we do not accept the contention of the counsel that the effect of the notification has the result of altering the tax policy. Considering the decision of the Supreme Court reported in (1975) 36 STC 191 at 197 (State of Tamil Nadu V. M.K. Kandaswami), on the phrase “sale or purchase of which is liable to tax” and that the Supreme Court reported in (1993) 88 STC 98 (Hotel Balaji V. State of Andhra Pradesh), we do not accept the plea that the notification touches on the policy of taxation and hence, the provision is bad. We hold that by levying tax under Section 7A in cases of conditional exemption, there is no shift in the policy of taxation…” (emphasis supplied) From a reading of the above judgment it would be clear that a conditional exemption would fall within the meaning of the expressions “in circumstance in which no tax is payable”. Thus levy of purchase tax would get attracted if the exemption is conditional and the goods so purchased are dealt in any of the manner specified in Clauses (a) to (d) to Section 7A of the Tamil Nadu Goods and Services Tax, 1959 (hereinafter referred to as "the TNGST Act").
ii) Britannia Industries Limited v. State of T.N., 2012 (48) VST 241:
This was a case where sales of edible oil by a registered dealer with a turnover of less than Rs.300 Crores was exempt by a notification issued by the State Government in exercise of its powers as a delegatee under Section 17 of the TNGST Act. The petitioner/assessee had purchased edible oil from registered dealers who claimed exemption under the said notification as the https://www.mhc.tn.gov.in/judis 8/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases turnover of the selling dealer was less than the turnover stipulated in the said notification viz., Rs. 300 crores and consumed/used the said oil/goods purchased in the manufacture of biscuits. Purchase tax was levied under Section 7A of the TNGST Act, such levy of purchase tax was challenged. The challenge was rejected by the Division Bench holding that the exemption with reference to turnover of a dealer is conditional and section 7A of the TNGST Act stood attracted to cases of conditional exemption as held in Ruchi Soya and the contention by the assessee's do not deserve any further consideration as could be seen from the following extracts:-
"..5. We do not think that the contention taken by the learned counsel for the assessee survives any more or for our consideration since the same was considered by this Court in the decision reported in (2008) 12 VST 546 – Ruchi Soya Industries Ltd. V. Commercial Tax Officer, to which one of us is a party. A contention similar to what is now argued was made by the learned counsel herein in the said reported decision relating to the very same assessment year 1999-2000, 2000-01. The contentions were rejected by this Court after elaborately considering to the scope of Section 7A of the Act. Referring to Section 3(2) as applicable to the assessment year under consideration, this Court held that goods falling under I Schedule suffer tax within the State at the point specified therein. Hence, where the goods does not suffer tax at the point of first sale for some reason or other, as per second proviso to Section 3(2), the said goods are brought under the net of taxation. The second proviso to Section 3(2) states that in the case of goods taxable at the point of first sale, the tax shall be payable at least once either by the first seller or by the second earliest of the successive dealers who is liable to tax under the section. This proviso does not shift the liability, but only the payability to tax. In the circumstances, this Court held that Section 7A of the Act stood attracted to cases of conditional exemption and there was no shift in the policy of taxation.
6. Given the fact herein that edible oil sold to the assessee had enjoyed the exemption under the Government Order by reason of the sellers’ turnover being below Rs.300 crores limit and that the goods sold to the assessee was consumed in the manufacture of biscuits thus the edible oil https://www.mhc.tn.gov.in/judis 9/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases is no longer available for further tax treatment as per proviso to Section 3(2), rightly the assessment was brought to tax under Section 7A of the Act. Given the object of introduction of Section 7A, to plug the leakage and to prevent evasion of tax, even though there is no ‘evasion of tax’ as such in the sense in which ‘evasion’ is understood, applying the decision reported in (1975) 36 STC 191 – State of Tamil Nadu V. M.K.Kandaswami, we reject the submission of the assessee that the exemption granted is a circumstance which ought to have been taken note of as excluding the charge under Section 7A of the Act. As already pointed out, the decision reported in (2008) 12 VST 546 – Ruchi Soya Industries Ltd. V. Commercial Tax Officer, considered the similar line of argument and rejected the same. As against the said decision viz., (2008) 12 VST 546 – Ruchi Soya Industries Ltd.
Commercial Tax Officer, Special Leave Petitions were filed by the assessee and the same were dismissed by the Apex Court in C.C.13571 to 13574 of 2008 by order dated 13.10.2008.” (emphasis supplied)
iii) India Cements Limited vs. State of Tamil Nadu and Another, 2012 (51) VST 286 (Mad):
The Division Bench proceeded to hold that a purchase made against a conditional exemption would fall within the meaning of the expressions, “in circumstance in which no tax is payable”, employed in Section 7A of the TNGST , thereby attracting the charge under Section 7A of the TNGST Act as could be seen from the following extract:-
“..9. A reading of these decisions of this court and in the context of the decision reported in [1993] 88 STC 98 (SC) (Hotel Balaji v. State of Andhra Pradesh) and [1975] 36 STC 191 (SC) (State of Tamil Nadu v. M. K. Kandaswami), it is thus clear that the scheme of purchase tax levy under section 7A of the Act does not cover cases of sale or purchase of goods totally exempted from tax at all points under section 8 or section 17(1). However, where the exemption is a qualified one, be it goods related or dealer related, purchase or sale of goods subjected to any of the contingencies enumerated under section 7A, would certainly attract the charge under section 7A of the Act. Going by these decisions, we have no hesitation in rejecting the plea of the assessee that the notification granting exemption to sale by Tamil Nadu Electricity Board cannot be considered as https://www.mhc.tn.gov.in/judis 10/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases a circumstance to apply to the assessee to exclude the charge under section 7A of the Act.
10. The amendment brought to section 7A of the Act with effect from January 1, 1987 by notification and the phrase "not being a circumstance in which goods liable to tax under sub-section (2) of section 3 or section 4, were purchased at a point other than the taxable point specified in the First or the Second Schedule) and either" was considered by this court in the decision reported in [2008] 12 VST 546 (Mad) (Ruchi Soya Industries Limited v. Commercial Tax Officer, Harbour III Assessment Circle, Chennai), and similar contention now taken was rejected. Thus, this court applying the decision of the apex court, rejected the plea of the assessee and confirmed the assessment made under section 7A of the Act…” (emphasis supplied) From a reading of the above judgments it would be clear that wherever the exemption is a qualified one, be it goods related or dealer related, such purchases would fall within meaning of the expressions “in circumstance in which no tax is payable” and if such goods are consumed, used, disposed of, despatched, installed and used in the manner set out in Clauses (a) to (d) to Section 7A of the TNGST Act, the same would attract the charge under Section 7A of the TNGST Act. The expressions “in circumstances in which no tax is payable” considered and explained by the Supreme Court in the context of Section 7 A of the TNGST Act is employed in Section 12 of the TNVAT Act and would thus carry the same meaning.
6. Before I proceed further, it may be relevant to note that identical question under the TNVAT Act was considered by this Court on two https://www.mhc.tn.gov.in/judis 11/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases occasions viz., in W.P.(MD).Nos.11425 of 2016 and batch cases etc., dated 06.12.2018 and W.P.No.21982 of 2016 wherein different views were expressed. In W.P.(MD).No.11425 of 2016, while dealing with similar notification, it was held that purchase tax under Section 12 of the TNVAT Act, would get attracted. While in W.P.No.21982 of 2016, it was held that the purchaser would be liable to pay tax under Section 12 of the TNVAT Act, if his turnover exceeds the turnover prescribed/ stipulated as a condition for exemption. However, when the matters were carried in appeal before the Division Bench of this Court in W.A.No.2549 of 2021 and W.A.(MD)Nos.
557, 611 to 614, 647 to 653, 666 and 667 of 2019, the finding/observations rendered by the learned Judges in both the matters were vacated and the assessing officer was directed to take an independent decision uninfluenced by any of the observations contained in the orders of the learned Single Judges.
7. Now in the background of the above judicial pronouncements, I shall proceed to examine the submissions made by the Counsel for the assessees/petitioners and Revenue:
8. Case of the Assessee's/Petitioners:
a. Learned counsel for the petitioners Mr.R.D.Ganesan and https://www.mhc.tn.gov.in/judis 12/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases Mr. A.Chandrasekaran, would contend that the above judgments relied upon by Respondents are not relevant as those judgments dealt with provisions under the TNGST Act in the context of exemption granted by way of notification under Section 17 of the TNGST Act. On the other hand, the subject exemption is granted under an Entry to the Schedule to the TNVAT Act. The Schedule to an Act is part of the enactment and thus exemption under a Schedule cannot be equated with exemption by way of a notification. It was submitted that the exemptions having been granted under the Schedule to the Act would make a material difference insofar as the applicability of the judgments rendered under the TNGST Act, while construing the applicability of purchase tax under TNVAT Act.
b. Decisions rendered under the erstwhile regime i.e., TNGST Act would not have bearing under the TNVAT Act as the structure of the two tax regimes are different. While in the case of TNGST Act the levy of tax was at single point, however, under TNVAT Act every transaction is liable to tax and the quantum/incidence of tax stood reduced in the manner prescribed to the extent of tax paid on the purchases which was available as Input Tax Credit.
c. That there is a difference between exigibility, liability and payability. Exigibility is with reference to the charge created by statute while liability depends on the computation in accordance with statutory provision. https://www.mhc.tn.gov.in/judis 13/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases Exemption would arise only if there is a liability. Thus, the very fact that exemption notifications are issued would reveal that the goods are otherwise liable and thus levy of purchase tax is not warranted.
d. That there is no rate of tax prescribed for pulses and grams. e. The Petitioners are in any view entitled to the benefit of Input Tax Credit under sub-section (2) to Section 12 and thus the entire exercise is revenue neutral. Input tax Credit on purchase tax paid under section 12 of the TNVAT Act, is independent and not governed by Section 19 of the TNVAT Act.
f. It was also submitted that in the following cases penalty has been levied in the order of assessment though the Show cause notice did not contain any proposal insofar as penalty is concerned.
S.No. Writ Petition Nos. Petitioners
1. WP (MD) No. 19298 of 2022 Mr C Marimuthu
2. WP (MD) No. 19299 of 2022 Mr C Marimuthu
3. WP (MD) No. 20363 of 2022 Mr C Marimuthu
4. WP (MD) No. 20364 of 2022 Mr C Marimuthu
5. WP (MD) No. 20365 of 2022 Mr C Marimuthu
6. WP (MD) No. 23516 of 2022 N.V.R. & Co
7. WP (MD) No. 23517 of 2022 N.V.R. & Co
9. Case of the Respondents:
To the contrary, the learned counsel for the Respondents reiterated https://www.mhc.tn.gov.in/judis 14/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases their preliminary objection that the issues raised are no longer res integra and have been examined on more than one occasion by Division Benches of this Court in the case of Ruchi Soya, Britannia Industries Limited and India Cements Limited. The attempt to revisit the same is without reason and must be rejected. Further, the distinction sought to be made between exemption by way of notification and exemption under Entry in the Schedule is artificial, misconceived and non-existent. The submission that the petitioners would be entitled to Input Tax Credit in terms of sub-section (2) to Section 12 of the TNVAT Act, independent of the restrictions under Section 19 of TNVAT Act is baseless, unfounded and would distort the Scheme of Input Tax Credit under the TNVAT Act. Pulses and grams are declared goods and would normally fall under Entry 41 of Part B to the I Schedule of the TNVAT Act liable to tax at 5%. Thus the argument that there is no rate of tax provided is misplaced.
10. Heard both sides. Perused the material on record.
11.Object of Purchase Tax:
11.1. It may be relevant to set out broadly the object and purpose of levying purchase tax. The provision levying purchase tax is by itself a https://www.mhc.tn.gov.in/judis 15/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases charging provision as well as a remedial provision, the main object being to plug the leakage and prevent evasion of tax. In this context it is useful to refer to the judgement of the Hon'ble Supreme Court in State of T.N. v. M.K. Kandaswami, (1975) 4 SCC 745, wherein, the object of levy of purchase tax was explained. The relevant portions is extracted hereunder:
"It may be remembered that Section 7-A is at once a charging as well as a remedial provision. Its main object is to plug leakage and prevent evasion of tax. In interpreting such a provision, a construction which would defeat its purpose and, in effect, obliterate it from the statute book, should be eschewed. If more than one construction is possible, that which preserves its workability, and efficacy is to be preferred to the one which would render it otiose or sterile. The view taken by the High Court is repugnant to this cardinal canon of interpretation".
11.2. Purchase Tax under TNGST Act and TNVAT Act -
Comparison:
Single point levy under the TNGST Act has given way to Value Added Tax which is a multi-point levy with the benefit of input tax credit, of the tax paid on the purchases being available to be set-off against the out put tax liability, subject to complying with the conditions stipulated. However, the purpose and object of purchase tax has not undergone any change even under Value Added Tax, but continues to remain the same viz., to plug loop holes and prevent evasion of tax and ensure that goods are subject to tax at https://www.mhc.tn.gov.in/judis 16/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases least once before they cease to exist in the State. To appreciate the same, it may be relevant to contrast the provision relating to levy of purchase tax under TNGST Act and TNVAT Act respectively, the following table containing the provisions is set out below:
The Tamil Nadu General Sales Tax Act, 1959 Tamil Nadu Value Added Tax Act,2006 Section 7-A. Levy of purchase Tax. 12. Levy of purchase tax .-- (1) Subject to the provisions of subsection (1) of (1) Subject to the provisions of sub-section (1) of section 3, every dealer who in the course of his section 3, every dealer, who in the course of his business purchases from a registered dealer or from business purchases from a registered dealer or from any other person, any goods, the sale or purchase of any other person, any goods (the sale or purchase of which is liable to tax under this Act in circumstances which is liable to tax under this Act), in in which no tax is payable under 2 (sections 3 or 4,) circumstances in which no tax is payable by that as the case may be, not being a circumstance in registered dealer on the sale price of such goods which goods liable to tax under sub-section (2), (2- under this Act, and either - A) or (2-C) of section 3 or section 4, were purchased (a) consumes or uses such goods in or for the at a point other than the taxable point specified in the manufacture of other goods for sale or otherwise; or First, the Fifth, the Eleventh or the Second (b) disposes of such goods in any manner other than Schedule], respectively, and either, – by way of sale in the State; or
(a) consumes or uses such goods in or for the (c) despatches or carries them to a place outside the manufacture of other goods for sale or otherwise; or State except as a direct result of sale or purchase in
(b) disposes of such goods in any manner other than the course of inter-State trade or commerce or in the by way of sale in the State, (c) despatches or carries course of export out of the territory of India; or them] to a place outside the State except as a direct (d) installs and uses such goods in the factory for the result of sale or purchase in the course of inter-State manufacture of any goods ,shall pay tax on the trade or commerce, or (e) installs and uses such turnover relating to the purchase aforesaid at the rate goods in the factory for the manufacture of any specified in the Schedules to this Act.
goods shall pay tax on the turnover relating to the (2) Notwithstanding anything contained in clause purchase aforesaid at the rate mentioned in sections 3 (24) of section 2, the dealer who pays tax under sub- or 4, as case may be. section (1) shall be entitled to input tax credit on the Section 7-A(2). Notwithstanding anything contained goods specified in the First Schedule. in sub-section (1), the provisions of section 7 shall apply to a dealer referred to in sub-section (1) who purchases goods the sale of which is liable to tax under sub-section (1) of section 3 and whose total turnover for a year is not less than one lakh of rupees but not more than two lakhs of rupees, and such a dealer may, at his option instead of paying the tax in accordance with the provisions of sub-section (1), pay tax at the rates mentioned in sub-section (1) of section 7: Provided that this sub-section shall not apply to the purchase made on or after the 1st day of April, 1990. Section 7-A (3). Every dealer liable to pay purchase tax under sub-section (1), shall, for the purpose of this Act, be deemed to be a registered dealer.
https://www.mhc.tn.gov.in/judis 17/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases Though there are certain additions and omissions, I don't think that it would materially alter the object or the interpretation of the above section. Importantly in both the regimes the charges under Section 7A and 12 of the TNGST Act and TNVAT Act, would get attracted if goods liable to tax are purchased “in circumstances in which no tax is payable” and the goods so purchased are dealt within any of the manner or falls within the circumstances set out in clauses (a) to (d) to Section 12 of the TNVAT Act, including goods so purchased being despatched to a place outside the State otherwise than by way of sale in the course of interstate trade or commerce. 11.3 Relevance of Instrument under which exemption is granted to decide the nature of exemption:
11.3.1. The thrust of the petitioner's contention is that the subject exemption is not conditional inasmuch as the exemption flows from the Schedule to the Act unlike in the judgments rendered under the TNGST Act, which were case of exemptions under notifications.
11.3.2. The question is would that make any difference. I would think it would not, for the above submission overlooks the fact that those judgments rendered under the TNGST Act, turned on the basis that exemptions were conditional, which was found to be a circumstance in which https://www.mhc.tn.gov.in/judis 18/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases no tax is payable attracting the levy of purchase tax. Importantly, Section 12 of the TNVAT Act employs the very same expressions “in circumstances in which no tax is payable”, which was considered and explained by Division Bench judgment of this Court. Thus the above judgments would continue to bind insofar as interpretation of the said expressions employed in Section 12 of the TNVAT Act.
11.3.3.That the above contention is misplaced would also be clear from the fact that the expressions “in circumstances in which no tax is payable” is explained by the Hon'ble Supreme Court in M.K. Kandaswami's case as taking within its fold purchases made from agriculturist and purchases made from dealers with a turnover below the threshold stipulated under sub-section (1) to Section 3 of the TNGST Act. Both are circumstance in which tax is not payable in view of stipulations contained in Sub-section (1) to Section 3 of the TNGST Act, 1959, which is the charging section.
However, the Hon'ble Supreme Court held that the above purchases would fall within the meaning of the expressions “in circumstances in which no tax is payable”, thereby attracting the levy of purchase tax. The relevant portions of the judgment is extracted hereunder:
"24. In all the forty appeals under consideration, the goods in question, namely, arecanuts, gingelly seeds, turmeric, grams, castor seeds and butter are “goods, the sale or purchase of which is generally taxable under the Act”. That is to say, they are “taxable goods”. The sales of https://www.mhc.tn.gov.in/judis 19/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases arecanuts, gingelly seeds, turmeric and gram were not liable to tax in the hands of the sellers as they were agriculturists and the goods were the produce of the crops raised by them. Similarly, butter was purchased by the assessees concerned directly from the house-holders whose sales are not liable to tax under the Act. Castorseeds are said to have been purchased by the assessee concerned from unregistered dealers under bought notes. If this is a fact, then such sales may not be liable to tax under the Act.
25. Thus in all these cases, the purchases have been made by the dealers, of “goods, the sale or purchase of which is generally liable to tax under the Act”, but because of the circumstances aforesaid no tax was suffered in respect of the sale of these goods by the sellers. If it is a fact that the gingelly seeds (vide Civil Appeals Nos. 1046 to 1048, 1054 to 1057, 1059 to 1069 of 1973) and castor-seeds (vide Civil Appeal No. 1043 of 1973) were crushed into oil and the butter (vide Civil Appeals Nos. 1049, 1050, 1058, 1067 of 1973) was converted into ghee by the purchasers-
dealers concerned, the condition in clause (a) of sub-section (1) of Section 7-A would be satisfied and Section 7-A would be attracted. If in the case of arecanuts (vide Civil Appeals Nos. 1040 to 1044 of 1973), turmeric and gram (vide Civil Appeals Nos. 1051 to 1053 of 1973), the purchasing dealers transported these goods outside the State for sale on consignment basis, their case would also be covered by clause (b) or (c) of Section 7- A(1) and such dealers would be liable to tax on the purchase-turnover of these goods."
(emphasis supplied) Purchases made from an entity which in terms of the provisions under the primary enactment are outside the purview of the charging provision, has been explained as “a circumstance in which no tax is payable”, attracting the levy of purchase tax. If so, the contention that the https://www.mhc.tn.gov.in/judis 20/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases judgments rendered under the TNGST Act would have no bearing as it dealt with exemptions by way of notifications while the present exemption is granted under the Schedule to the Act on the premise which forms part of the Act is misplaced and liable to be rejected.
Yet another reason to why the above contention is misplaced is in view of Section 15 of the TNVAT Act which reads as under:
"15. Exempted Sale.-- Sale of goods specified in the Fourth Schedule and the goods exempted by notification by the Government by any dealer shall be exempted from tax."
A reading of the above provision would suggest exempted sale for the purpose of Section 15 of the TNVAT Act is both goods specified in the Fourth Schedule as well as goods exempted by way of notification issued by the Government. It does not matter whether the exemption is by way of an Entry in the Schedule to the Act or through a notification for the purpose of Section 15 of the TNVAT Act. This in my view would also make evident that the legislative intent is not to treat the nature of exemptions differently based on the legislative device by which it is granted. Thus the submission that merely because exemptions are granted under the Schedule to the TNVAT Act would result in judgments rendered under the TNGST Act in the context of exemptions granted under a notification as irrelevant is rejected. https://www.mhc.tn.gov.in/judis 21/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases 11.4. Exemption on the basis of turnover – Whether Conditional:
On a reading of the judgments of this Court in Ruchi Soya, Britannia India and India Cements, it would be clear that a "conditional exemption" would be covered by the expressions "in circumstances in which no tax is payable" contained in Section 12 of the TNVAT Act. Thus, the question is whether the exemption to pulses and grams in the present case is conditional.
To answer the above question it may be relevant to extract the relevant viz., Entry 68 of Part B of the Fourth Schedule to the TNVAT Act to appreciate the nature/scope of the exemption i.e., conditional or otherwise. The relevant Entry reads as under:
Sale of the following pulses and grams including broken, splits, flour, husk and dust thereof and parched and fried grams made from them by any dealer whose turnover in respect of the goods in each item does not exceed rupees five3 hundred crores in a year. (1) Gram or gulab gram. (2) Tur or arhar. (3) Moong or green gram. (4) Masur or lentil. (5) Urad or black gram. (6) Moth. (7) Lekh or khesari. (8) Mochai. (9) Karamani. (10)Thatta Payaru (11)Kollu. (12)Avarai.
A reading of the above entry would show that the exemption is not https://www.mhc.tn.gov.in/judis 22/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases to Pulses and Grams but to a dealer with a turnover of less than Rs. 500 Crores in a year in respect of pulses and grams mentioned in the said Entry. The exemption is qua a dealer with a turnover of less than Rs.500 Crores in a year and not qua goods i.e., Pulses and grams. The exemption is not general but conditional, the condition being that the selling dealers turnover in respect of each item mentioned in Entry 68 of Part B of the Fourth Schedule to the TNVAT Act, does not exceed Rs.500 Crores in a year. That the exemption is conditional would also be clear from the fact that the sales of the very same pulses and grams by a dealer with a turnover in excess of Rs. 500 Crores in a year in respect of the said goods would not be entitled to exemption but liable to tax under Section 3(2) of the Act read with Entry 41 of Part B of the First Schedule to the TNVAT Act at 5%. The fact that the exemption is conditional would also be evident by contrasting it with some of the other exemptions ( conditional/unconditional) granted under the Schedule to the TNVAT Act. The following Table is relevant:-
TABLE A. GENERALLY EXEMPTED GOODS Entry Description Commodity code Number no 4 Appalam, pappad, vadam and vathal 704 8 Bagasse 708 13 Broom sticks 713 https://www.mhc.tn.gov.in/judis 23/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases 14 Candles 714 16 Charcoal 716 23 Earthen pot and pottery items 723 25 Electrical energy 725 34 Garlic and ginger 734 40 Handicrafts. (For Thanjavur Plates, see 740 item No. 6(12) of the Notification dated 23rd March 2007 41A Handmade Locks 44 Hank Yarn 744 TABLE B. CONDITIONALLY EXEMPTED GOODS Entry no Description Commodity code Number 18 Chillies and chilly powder, coriander and coriander 718 powder, turmeric and turmeric powder, shikakai and shikakai powder, tamarind and asafetida (Hing) sold by any dealer whose total turnover in respect of those item does not exceed rupees three hundred crores in a year 29 Fly Ash sold to brick manufacturers 729 735 Gauze or bandage cloth produced or manufactured in 735 power-loom sold by a dealer whose aggregate turnover does not exceed Rupees One 4 [***] crore in a year. 38 Goods taken under Customs bond for re-export after 738 manufacturing or otherwise.
38A Goods which are used for agricultural / horticultural purposes, namely:- (a) Chemical Fertilizers (b) Insecticides, Pesticides, Rodenticides, Weedicides, Fungicides, Herbicides and combinations thereof, Plant-growth promoters, Plant Nutrients, Micro Nutrients and Bio fertilizers] https://www.mhc.tn.gov.in/judis 24/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases A reading of the above Entries in the Fourth Schedule to the TNVAT Act, would show that the exemptions granted under the Fourth Schedule is both conditional and unconditional depending on the language employed. A reading of the above entries would show that the exemption in Table A is with reference to goods and not hedged by any conditions. The exemption in Table B has been granted with reference to goods, class of dealers with reference to turnover, user of goods, mode of manufacture etc., Such exemptions are conditional. Keeping in view the varied nature of exemptions granted under the Fourth Schedule, it is clear that exemption to pulses and grams under Entry 68 of Part B of the Fourth Schedule to the TNVAT Act, is a conditional exemption inasmuch as it is with reference to a class of dealers viz., dealers with a turnover of less than Rs. 500 Crores in a year in respect of such goods. The exemption being conditional the same would fall within the meaning of the expressions “in circumstances in which no tax is payable” employed in Section 12 of the TNVAT Act.
12. Mr.Chandrasekar, learned counsel for the petitioner would draw the attention of this Court to the judgment of the Hon'ble Supreme Court in Associated Cement Companies Ltd. v. State of Bihar, (2004) 7 SCC https://www.mhc.tn.gov.in/judis 25/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases 642, to submit that there is a distinction between exigibility, liability and payability. While exigibility is with reference to the charge, liability depends on computation. The above distinction may not be relevant for the present purpose. What is to be enquired is whether the purchases was made “in circumstances in which no tax is payable”. A conditional exemption has been held “to be a circumstance in which no tax is payable” by three Division Bench judgments referred supra. Thus reliance on the above judgment would have no relevance in determining the scope of Section 12 of the TNVAT Act, where the legislature has looked at payability and not exigibility or liability. Further, the Division Bench of this Court in Ruchi Soya has considered the judgment in Associated Cement, while holding that conditional exemption would constitute a “circumstance in which no tax is payable” for the purpose of purchase tax.
13. Rate of Tax- Not provided - Purchase tax is not attracted:
The submission that pulses and grams are not liable to purchase tax inasmuch as there is no prescribed rate of tax is misconceived. Pulses and grams are Declared Goods in terms of Section 14 read with Section 15 of the Central Sales Tax Act. Entry 41 of Part B of the first Schedule to the TNVAT Act provides for levy of taxes on Declared Goods at 5%. Pulses and Grams https://www.mhc.tn.gov.in/judis 26/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases being declared goods would be liable to tax at 5%, but for the conditional exemption granted under the Fourth Schedule to the TNVAT Act. This Court has found that the exemption under Entry 68 of Part B of the 4th Schedule to the TNVAT Act is conditional and Entry 41 of Part B of the First Schedule to the TNVAT Act, covers the sale of pulses and grams and thus the general rate of pulses and grams is 5%. In view of the above, the contention that there is no rate of tax prescribed under the Schedule to the TNVAT Act is misconceived and lacks merit.
14. Input tax credit on purchase tax under Section 12 of the TNVAT Act:
Having found that the levy of purchase tax would get attracted, the next question that has been raised is with regard to the applicability of Section 19 of TNVAT Act insofar as dealers eligibility to Input Tax Credit of the purchase tax that has been paid under Section 12 of TNVAT Act. The reliance upon the non-obstante clause in sub-section (2) to Section 12 of TNVAT Act to submit that Section 19 of the TNVAT Act will have no bearing insofar as Input Tax Credit on purchase tax only needs to be noticed to be rejected. It is trite law that a non-obstante clause is appended to a section in the beginning, with a view to give the enacting part of the section in case of https://www.mhc.tn.gov.in/judis 27/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases conflict an overriding effect over the provision or Act mentioned in the non obstante clause.1 It is equivalent to saying that in spite of the provision or Act mentioned in the non obstante clause, the enactment following it will have its full operation or that the provisions embraced in the non obstante clause will not be an impediment for the operation of the enactment.2 Thus a non obstante clause may be used as a legislative device to modify the ambit of the provision or law mentioned in the non obstante clause or to override it in specified circumstances.
15. Keeping the above principles in mind the non-obstante clause contained in Section 12 of the TNVAT Act, is limited in its operation only with reference to definition of Input Tax Credit under Section 2(24) of the TNVAT Act. Apparently, there was an need to provide for a non-obstante clause with reference to Sub-section (24) to Section 2 of the TNVAT Act, inasmuch as “input tax” was defined to mean tax paid by a registered dealer to another registered dealer on the purchase of goods. However in the case of purchase tax under Section 12 of the TNVAT Act, the taxes are not paid by the purchasing dealer to the selling dealer instead the levy/ charge is on the purchasing dealer and he is required to discharge the obligation/liability. But for the non-obstante clause in sub-section (2) to Section 12 of the TNVAT 1 Union of India vs. G.M.Kokil, (1984) (Supp) SCC 196 2 South India Corporation (P) Ltd., vs. Secretary, Board of Revenue, Trivandrum, AIR 1964 SC 207 https://www.mhc.tn.gov.in/judis 28/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases Act the taxes paid under section 12 of TNVAT Act may not qualify as Input Tax Credit within the meaning of Section 2(24) of the TNVAT Act. With a view to give effect to the object of legislature viz., to grant Input Tax Credit of purchase tax under Section 12 of the Act, the non- obstante clause is employed with reference to Section 2 (24). Importantly, the non-obstante clause is limited in its operation to Section 2 (24) of the TNVAT Act and does not cover Section 19 of the TNVAT Act. Thus a construction that the non-obstante clause contained in sub-section (2) to Section 12 of the TNVAT Act, as operating even with reference to Section 19 of the TNVAT Act, would result in extending the scope of the non-obstante clause beyond the purpose for which it was enacted. A construction which ought to be avoided. As a matter of fact, there are provisions under the TNVAT Act which provides for a non-obstante clause which are much wider in its scope and operation. It may also be relevant to note that there are instances/provisions under the TNVAT Act where the legislature intended to give an over-riding effect over more than one provision, it had been expressly provided for as would be evident if one gleans through the TNVAT Act. While Sections 3(1-A), 4 to 10, 13 and 28 of the TNVAT Act employs the expression “nothwithstanding anything contained in this Act”, thereby giving it very wide operation. Importantly the non-obstante clause in Section https://www.mhc.tn.gov.in/judis 29/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases 29 reads as “Notwithstanding anything contained in Sections 27 and 28 of the Act”, thereby giving it an overriding effect which is limited to Sections 27 and 28. Thus if the legislature intended that Section 12 would override Section 19 of the TNVAT Act, it would have been provided for expressly and sub-section (2) to Section 12 of the TNVAT Act would have possibly read “Notwithstanding anything contained in sub-clause (24) to Section 2 and Section 19 of the TNVAT Act”. When the legislature has limited the operation of the non-obstante clause to clause (24) to Section 2 of the TNVAT Act extending its operation to Section 19 of the TNVAT is impermissible and contrary to the following settled rules of construction.
a. Statue to be Constructed to make it Effective and Workable The courts strongly lean against a construction which reduces the statute to a futility. A statute or any enacting provision therein must be so construed as to make it effective and operative3. If one construes the non- obstante clause in sub-section (2) to Section 12 as extending to Section 19 which governs the conditions for claiming input tax credit, it would result in taxes paid under Section 12 of the TNVAT Act, being automatically available as credit thereby neutralizing the charge and thus the provisions meaningless. The above construction thus ought to be avoided.
b. Avoiding additional or substitution of words/Judicial Legislation 3 CIT v S Teja Singh, 1959 (35) ITR 408.
https://www.mhc.tn.gov.in/judis 30/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases The attempt by the revenue to extend the operation of the non- obstante clause in Section 12 (2) of the TNVAT Act, would result in re- writing sub-section (2) to Section 12 which reads as “notwithstanding anything contained in sub-clause (2) to Section 2” as “notwithstanding anything contained in sub-clause (2) to Section 2 and 19”.
Such construction ought to be avoided for the Court cannot aid the legislature, it cannot add or amend the provision4. It is contrary to all rules of construction to read words into an Act5. Similarly it is wrong and dangerous to proceed by substituting some other words for words of the statute6. The court cannot re-frame the legislation for the reason that it has no power to legislate.
c. Different words different meaning This Court had found that the legislature has employed the non- obstante clause differently through the Act, while in some provisions the non- obstante clause is very wide, in some cases it is limited to a particular provision or provisions. The non-obstante clause under sub-section (2) to Section 12 of the TNVAT Act, is limited in its operation to section 2 (24) of the TNVAT Act. If the intention of legislature of employing the non-obstante clause in sub-clause (2) to Section 12 of the Act, was to override Section 19 4 Crawford vs. Spooner, (1846) 6 Moore PC 5 Smt.Renula Bose vs. Rai Manmathanath Bose, AIR 1945 PC 108 6 Pinner vs. Everett, (1969) 2 All ER https://www.mhc.tn.gov.in/judis 31/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases of TNVAT Act it would have provided for it expressly in sub-section (2) to Section 12, as done in various other provisions of the Act. It is settled rule of construction that if in relation to the same subject-matter different words are used in the same statute, there is a presumption that they are not used in the same sense"7 In this regard it may be relevant to refer the precedent laid down by the Hon'ble Supreme Court in the case of CIT v. East West Import and Export (P) Ltd., (1989) 1 SCC 760 which is extracted hereunder:
7. ...... There is abundant authority to support the stand of the counsel for the revenue that when the situation has been differently expressed the legislature must be taken to have intended to express a different intention.
From the above it is clear that input tax credit under sub-section (2) to Section 12 of the TNVAT Act would be governed and subject to the limitations contained in Section 19 of the TNVAT Act.
16. For all the above reasons, I am of the view that the exemption under Entry 68 Part B to the Schedule IV is conditional and the said goods on being despatched to places outside the State would attract the levy of purchase tax under Section 12 of the TNVAT Act. Thus the challenge to the levy of purchase tax is liable to be rejected. Input tax credit of the purchase tax would be subject to Section 19 of the TNVAT Act. 7 Brighton Parish Guardians v. Strand Union Guardians, (1891) 2 QB 156; Member, Board of Revenue v. Arthur Paul Benthall, AIR 1956 SC 842; CIT v. East West Import and Export (P) Ltd., (1989) 1 SCC 760 https://www.mhc.tn.gov.in/judis 32/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases
17. However, insofar as penalty is concerned it was submitted that there was no proposal to levy penalty under the show cause notice in the following cases thus the levy of penalty in the impugned order cannot be sustain in the following cases:
S.No. Writ Petition Nos. Petitioners
1. WP (MD) No. 19298 of 2022 Mr C Marimuthu
2. WP (MD) No. 19299 of 2022 Mr C Marimuthu
3. WP (MD) No. 20363 of 2022 Mr C Marimuthu
4. WP (MD) No. 20364 of 2022 Mr C Marimuthu
5. WP (MD) No. 20365 of 2022 Mr C Marimuthu
6. WP (MD) No. 23516 of 2022 N.V.R. & Co
7. WP (MD) No. 23517 of 2022 N.V.R. & Co The above submission has merit, for levy of penalty ought to be preceded by giving a show cause notice enabling the petitioners to submit their objections. In the absence of any such notice, the proceedings would suffer from violation of natural justice. Therefore, the above impugned orders insofar as it imposes penalty are liable to be set-aside.
18. The Writ Petitions stand disposed of on the above terms. No costs. Consequently, connected miscellaneous petitions are closed.
07.02.2023 https://www.mhc.tn.gov.in/judis 33/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases Index:Yes/No Speaking/Non speaking order Neutral citation: Yes/ No mka MOHAMMED SHAFFIQ, J.
mka/shk To:
1.The Principal Secretary/ The commissioner of Commercial Taxes, Chepauk, Chenai.
2.The Assistant Commissioner (ST) III, Virudhunagar III Assessment Circle, Virudhunagar.
Pre-Delivery Order in W.P.(MD).Nos.25387 of 2022 etc., batch cases https://www.mhc.tn.gov.in/judis 34/35 W.P.(MD).Nos.25387 of 2022 etc., batch cases 07.02.2023 https://www.mhc.tn.gov.in/judis 35/35