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 1]

Madras High Court

M/S.Selvam Electronics vs Commercial Tax Officer on 23 March, 2017

Author: K.Ravichandrabaabu

Bench: K.Ravichandrabaabu

        

 
In the High Court of Judicature at Madras
Dated:  23.03.2017
Coram
The Honourable Mr.JUSTICE K.RAVICHANDRABAABU

W.P.No.6087 of 2017
and
WMP No.6519 of 2017
						
M/s.Selvam Electronics,
Rep. By its Proprietor,
No.769-A, Alapakkam Main Road,
Kullanchavadi,
Cuddalore.							                  .... Petitioner
						Vs.
Commercial Tax Officer,
Cuddalore Taluk Assessment Circle,
Cuddalore.								       ...Respondent
 
Prayer:Writ petition filed under Article 226 of the Constitution of India for issuance of a writ of certiorarified mandamus to call for the records of the respondent and to quash the assessment proceedings in TIN No.33564403244/2012-13 dated 31.10.2016 as illegal and direct the respondent to furnish the details of informations obtained from the departmental WEB SITE for the alleged mismatch purchases of the petitioner based on the recent decision of the batch cases of the Madras High Court in W.P.105/2016 and other relating to M/sJKM Graphics Solutions Pvt Limited & Others Vs. Commercial Tax Officer, Vepery Assessment Circle and Others dated 01.03.2017 after providing an opportunity of personal hearing to the petitioner..


		For Petitioner     : Mr.C.Baktha Siromoni			       

		For Respondents : Mr.K.Venkatesh
				       Government Advocate



O R D E R

The petitioner is aggrieved against the order of assessment dated 31.10.2016.

2.Heard the learned counsel appearing for the petitioner and the learned Government Advocate appearing for the respondent.

3.The petitioner is a registered dealer under the Tamilnadu Value Added Tax Act, 2006. Originally, an order of assessment was made for the Assessment Year 2012-2013 and the petitioner challenged such assessment before the appellate authority. Upon hearing the parties, the appellate authority remanded the matter back to the respondent herein to pass fresh orders after verification of accounts and after providing an opportunity of personal hearing to the petitioner. Consequently, the respondent issued a notice on 03.10.2016, calling upon the petitioner to file the objections within 15 days of receipt of such notice and also to appear for personal hearing on 14.10.2016. The petitioner claims that the very notice dated 03.10.2016, was served on the petitioner only on 15.10.2016 and therefore, they were not in a position to appear for the personal hearing on 14.10.2016. However, the respondent passed the impugned order of assessment on 31.10.2016, stating that the petitioner did not file any objections and also not attended the personal hearing on the date fixed.

4.When the matter was taken up on 13.03.2017, the learned Government Advocate appearing for the respondent was directed to get instruction as to when the notice dated 03.10.2016 was served on the petitioner. Today, when the matter is taken up for hearing again, the learned Government Advocate produced the file. Perusal of the file would show that the notice dated 03.10.2016 was served on the petitioner only on 15.10.2016. The acknowledgement made available in the file clearly shows that the petitioner received notice only on 15.10.2016. When that being the factual position, I do not think that the respondent is justified in concluding that the petitioner has not filed their objections and attended the personal hearing, inspite of receipt of the notice dated 03.10.2016. Therefore, it is evident that the principles of natural justice is violated in this case. On that ground, the order of assessment has to be set aside and the matter needs to be remitted back to the respondent for passing fresh order after hearing the petitioner.

5.Learned counsel appearing for the petitioner further pointed out that since the whole assessment is based on web report, the respondent has to follow the guidelines/directions issued by this court in a batch of cases made in W.P.No.105 of 2016 dated 01.03.2017, wherein this court, while dealing with similar issue, has directed the authority to evolve a centralised mechanism to deal with the cases of mismatch. Paragraph Nos.56 to 58 of the said order reads as follows:

56.The procedure adopted under the Maharastra VAT Act appears to be a more reasonable procedure, the Rules have been so designed to constitute independent authorities, who will in exercise jurisdiction to dispose of the objections etc. However, this Court cannot legislate nor direct the State to legislate in a particular passion and it is for the state to bring about and appropriate rules and set procedures so that when discrepancy is noted while comparing the return with that of the figures available with the Department in their web portal, there should be an exercise carried out by the department within its level before calling upon the dealer to show cause. This can be achieved only if there is a centralised mechanism and if the present practice is allowed to prevail, it would only result in multiplicity of proceedings with more number of cases pending before the Courts and Appellate forums, thus jeopardizing the interest of revenue. Therefore, it is high time the Principal Secretary and Commissioner of Commercial Taxes in consultation with him officers lays out a detailed procedure as to how to take forward cases of mismatch, evolve a central mechanism, which can go into these aspect and furnish details in full form to the respective Assessing Officers, who can decide for themselves as to whether there is a case made out to call upon their dealer to explain. If this centralized mechanism is not put in place exclusively for such purpose, it would result in notices and orders being issued by the respective Assessing Officers without even the knowledge of the Assessing Officer of the other end dealer resultantly no action being taken against other end dealer, assuming, he is at fault. Therefore, it is high time the Department wakes up and stops the one way approach and examine the matter in a holistic manner so that the defaulting dealer is brought to books.
57. Hence, for all the above reasons, all the Writ Petitions are allowed and the notices/orders either original or appellate or revisional are set aside and the matters are remanded to the respective Assessing Officers, to undertake a fresh exercise by conducting a thorough enquiry in consultation with the Assessing Officers of the other end dealer for which purpose the Commissioner of Commercial Taxes shall empower the Assessing Officers to seek information from other circles as well and in the mean time to evolve a centralized mechanism to exclusively deal with the cases of mismatch and while doing so, the Principal Commissioner shall take note of the procedures adopted by the other States, more particularly, in Maharastra, Gujarat and Delhi and if any statutory amendments have to be made, make appropriate recommendations to the State Government, and till then to devise a procedure which is fair and reasonable and afford an opportunity to the dealer to putforth his case and establish that he is entitled to the concession/set-off availed.
58. Since these Writ Petitions have been allowed and the impugned orders have been set aside and the matters have been remanded for fresh consideration the petitioners/dealers are not entitled to raise the plea of limitation, when fresh show cause notices are issued and they are directed to submit their explanation to enable the Assessing Officers to adjudicate their case. The Court places on record the valuable assistance of Ms.R.Charulatha Advocate of M/s.Lakshmikumaran and Sridharan Attorneys. Consequently, connected Miscellaneous Petitions are closed. No costs.

6.Therefore, the respondent, while passing the fresh order, should also follow the guidelines/directions issued by this court in the above said batch of cases. Accordingly, this writ petition is allowed and the impugned order is set aside. Consequently, the matter is remitted back to the respondent for issuing a fresh order of assessment, after giving due opportunity of hearing to the petitioner and considering their objections. The whole exercise shall be completed by the respondent within a period of eight weeks from the date of receipt of a copy of this order. No costs. The connected miscellaneous petition is closed.

23.03.2017 Speaking/Non Speaking Index :Yes/No Note:Issue order copy on 27.03.2017.

vri To Commercial Tax Officer, Cuddalore Taluk Assessment Circle, Cuddalore.

K.RAVICHANDRABAABU,J.

vri W.P.No.6087 of 2017 23.03.2017 http://www.judis.nic.in