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 9, Cited by 4]

Supreme Court of India

Om Prakash Puri Anr vs State Of West Bengal And Ors on 16 February, 1991

Equivalent citations: 1991 SCR (1) 465, 1991 SCC (2) 172

Author: K.N. Saikia

Bench: K.N. Saikia, M.M. Punchhi

           PETITIONER:
OM PRAKASH PURI ANR.

	Vs.

RESPONDENT:
STATE OF WEST BENGAL AND ORS.

DATE OF JUDGMENT16/02/1991

BENCH:
SAIKIA, K.N. (J)
BENCH:
SAIKIA, K.N. (J)
PUNCHHI, M.M.

CITATION:
 1991 SCR  (1) 465	  1991 SCC  (2) 172
 JT 1991 (1)   493	  1991 SCALE  (1)235


ACT:
     Constitution of India, 1950: Article 14-Section 3 and 4
of the West Bengal Entertainments and luxuries (Hotels	 and
Restaurants)   Tax  Act,  1972-Whether	discriminatory	 and
violative of.
     West  Bengal Entertainments and Luxuries  (Hotels	and
Restautants) Tax Act. 1972: Sections 3 and  4-Constitutional
validity of.



HEADNOTE:
     Under  the	 West  Bengal  Entertainments  and  Luxuries
(Hotels	 and Restaurents) Tax Act, 1972 as amended in  1974,
the  appellants were called upon to make ad-hoc	 payment  of
luxury tax calculated at Rs.2,40,000.  A representation from
the Hotel Association to the Respondents having being turned
down,  the  appellants filed Writ Petition before  the	High
Court, challenging the constitutional validity of the Act.
     The Writ Petition was dismissed by a Single Judge.	  On
appeal,	 the  Division Bench declined to  interfere  holding
that  there  was  no dicrimination, and thus  there  was  no
violation of Article 14 of the Constitution.  Aggrieved, the
appellants preferred the present appeal.
     Dismissing the appeal, this Court,
     HELD: 1. The Luxury Tax charged under Section 4 of	 the
West   Bengal  Entertainments  and  Luxuries   (Hotels	 and
Restaurants)  Tax  Act, 1972, is not discriminatory  and  is
constitutionally  valid	 for  the  reasons  stated  in	 the
judgment of this Court in a similar matter wherein the	same
contentions were urged. [467E-F]
     M/s.  Spences Hotel Pvt. Ltd. & Anr. v. State  of	West
Bengal and Ors., [1991] 1 SCR applied.
     2. Whatever has  been stated by this Court in  relation
to  Section  4	of the Act would be  equally  applicable  to
Section 3 of the Act. [467F]
     East  India  Hotels Ltd. v. State of West	Bengal,	 AIR
1990 SC 2029, relied on.
						       466



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 4 of 1977.

From the Judgment and Order dated 3/4.3.1975 of the Calcutta High Court in Appeal No. 156 of 1974.

G.L. Sanghi, Dhruv Mehta, Aman Vachhar and S.K. Mehta for the Appellants.

Tapas Ray and G.S. Chatterjee for the Respondents. Harish N. Salve, Lalit Bhasin, Ms. Nina Gupta, Vibhu Bhakru, Pranab Mullick and Vineet Kumar for the intervener.

The Judgment of the Court was delivered by K.N. SAIKIA, J. This appeal by certificate is from the Judgment of the Calcutta High Court dated 4.3.1975 passed in appeal No. 156 of 1974.

The appellants in partnership have been carrying on business of restaurants under the name and style of Trinca's at No. 17B, Park Street Calcutta, providing food and drinks (alcohol and non-alcohol) to the customers under valid licences. Sometimes musical performences are also arranged. The restaurants are provided with air conditioning plant.

Under the West Bengal Entertainments and Luxuries (Hotels and Restaurants) Tax Act, 1972 as amended by the Act of 1974, hereinafter referred to as 'the Act, the respondents by their Memo No. 4942/A.T. dated 9.12.1972 called upon the appellants to make ad hoc payment of luxury tax calculated at Rs.2,40,000.00. The President of the Hotelers' Association made a representation against this illegal tax which was turned down by the respondents, and thereafter the appellants challenged the validity of this action in the Calcutta High Court by filing Writ Petition No. 358 of 1973 on 16.5.1973. The appelants contended, inter alia before the High Court that the levy was unreasonable restriction on carrying the business; that the levy was unreasonable restriction on carrying the business; the Act was not meaningful and purposeful; the rules were confiscatory in nature; and the mode of the Act. The learned Single Judge of the High Court dismissed the writ petition relying on the Judgment passed on 6.3.1974 in Writ Petition No. 338 of 1973 wherefrom Civil Appeal No. 406 of 1976 was filed in this Court.

467

From the above order of the learned Single Judge, the appellants filed Appeal No. 156 of 1974 on 26.6.1974 before the Division Bench of the Calcutta High Court contending that the legislature cannot enlarge the scope of Entry 62 and seek to impose a tax on expenditure incurred by a customer on services rendered to him including food and drinks. The High Court held that s. 2(b) defined entertainment tax but s. 2(c) defined entertainment tax and under the Act entertainment tax meant tax payable under s. 3 of the Act. A clear distinction had been made between entertainment and entertainment tax and in this case the High Court was concerned only with entertainment tax as defined in s. 2(C). The second submission before the High Court was whether the State legislature had the competence to impose entertainment tax payable under s. 3 of the Act and the High Court held that s. 3 was a valid piece of legislation. The argument of the appellants was that tax imposed by s. 3 was discriminatory and it violated Art. 14 of the Constitution. The High Court held that the differentia made in s. 3 had a rational relation to the object sought to be achieved by the statute. The last submission was whether the persons enjoying the same facilities had been treated differently as the section had imposed a maximum tax of 15% on amount paid or payable by the customer. The High Court held that since a distinction had to be maintained between s. 2(b) and s. 2(c), the learned counsel's argument on discrimination could not be acceded to. The appeal was accordingly dismissed, but certificate of fitness to appeal was granted.

The contentions raised in this appeal are the same as were raised in Civil Appeal No. 406 of 1976 whcih has just been dismissed. In East India Hotels Ltd. v. State of West Bengal, AIR 1990 SC 2029 this Court held that whatever has been said by this Court in relation to s. 4 of the Act will be equally applicable to s. 3 of the Act. Consequently, for the above reason and for the reasons stated in our Judgment in Civil Appeal No. 406 of 1976, we dismiss this appeal also with costs quantified at Rs.5,000 (Rupees five thousand).

G.N.					   Appeal dismissed.
						    468