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 3, Cited by 34]

Supreme Court of India

Ram Bharosey Lal Krishan Kumar vs State Of U.P. & Ors on 21 October, 1971

Equivalent citations: 1972 TAX. L. R. 2451, (1972) 2 S C R 146 29 S T C 210, 29 S T C 210

           PETITIONER:
RAM BHAROSEY LAL KRISHAN KUMAR

	Vs.

RESPONDENT:
STATE OF U.P. & ORS.

DATE OF JUDGMENT21/10/1971

BENCH:


ACT:
Uttar Pradesh Sales Tax Act, 1948--Ss. 3AA, 3D--Notification
under  s.  3D imposing purchase tax on goods covered  by  s.
3AA--Validity--Scope of s. 3-D.



HEADNOTE:
Under  s. 3AA of the Uttar Pradesh Sales Tax Act, 1948	"not
withstanding  anything contained in s. 3 or 3A" tax  on	 the
turnover  of  the goods specified therein was  not  leviable
except	at  the point of sale by a dealer to  the  consumer.
Section 3D, incorporated into the Act later, authorised	 the
imposition of a tax on the turnover of first purchase and on
the  issue of a notification under the section no tax  could
be levied under any other section in respect of the goods so
notified.   On the question whether the	 notification  dated
October	 1,  1964 imposing a purchase tax on oil  seeds	 was
invalid	 for  the reason that it contravened s. 3AA  of	 the
Act,
HELD  : It is open to the State Government to levy  purchase
tax,  in exercise of its powers under s. 3D, in	 respect  of
goods  covered	by  s. 3AA.  At	 the  time  the	 legislature
incorporated  into the Act s. 3D it must have been aware  of
the  existence	of s. 3AA, yet, in sub-s. (4) of  s.  3D  it
declared  that	on  the issue of a  notification  under	 the
section,  no tax shall be levied under any other section  in
respect	 of  the  goods	 so notified.	The  ambit  of	this
provision  is  very  wide  and it  clearly  takes  in  goods
mentioned in s. 3AA.  Further, the non-obstante clause	does
not  take  in  s. 3D, and if  the  legislature	intended  to
exclude	 the  operation	 of s. 3D,  in	respect	 of  matters
covered by s. 3AA nothing would have been easier than to say
so.   Therefore,  there	 are  no grounds  to  cut  down	 the
amplitude  of  the power conferred on the  State  Government
under sub-s. (4) of s. 3-D. [150 H-151 D]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeals Nos. 240 and 241 of 1969.

Appeals from the judgment and decree dated December 18, 1968 of the Allahabad High Court in Civil Misc. Writ No. 4697 of 1968.

J. P. Goyal and Sobhag Mal Jain, for the appellant (in both the appeals).

L. M. Singhvi and O. P. Rana, for the respondents ( in both the appeals).

The Judgment of the Court was delivered by Hegde, J. These are appeals by certificate. They are by the same appellant and they raise common question of law. Hence they are considered together.

Two questions of law were urged on behalf of the appellant in support of the appeals. The first contention urged was that 147 Section 3-D(1) of the U.P. Sales Tax Act, 1948 (to be hereinafter referred to as the Act) is ultra vires the Constitution, firstly because that under that section excessive legislative power had been delegated to the State Government and secondly on the. ground that it discriminates between the registered dealers who made their purchases through licensed dealers and the registered-. dealers who made their purchases through dealers who are not licensed. The second contention taken was that-notification No. ST- 7122/X-900(16)64 dated October 1, 1964 issued under S. 3- D(1) of the Act imposing purchase tax on oil seeds is invalidas it contravenes S. 3AA of the Act. We have considered the first ground of attack in Civil Appeals, Nos. 362 and 1692 of 1969 (Mls. Sita Ram Bishambhar Dayal etc. v. State of U.P.) in which we have delivered judgment just now. For the reasons mentioned therein, the contention that S. 3-D(1) is ultra vires the Constitution fails.

The only surviving question is whether the notification re- ferred to earlier is violative of s. 3AA of the Act. Before examining that contention, it is necessary to set out the, relevant facts.

The appellant is a partnership firm. It carries on business as dealers in roundnuts, oil seeds and Arhar. For the assessment years 1965-66, 1966-67, the Sales-tax Officer, Rampur assessed' the appellant to sales-tax on the turnover of the groundnuts oil manufactured by the appellant and to purchase tax on the turnover of the oil seeds and foodgrains. The appellant unsuccessfully appealed against the assessment orders. Thereafter it took up the matter in revision before the revising authority. There, again it substantially failed. Aggrieved by that decision, he moved' the High Court of Allahabad for a writ of certiorari quashing the levy of purchase tax imposed on him in respect of his purchases of oil seeds. The High Court rejected those petitions. Hence these appeals.

We shall now extract the impugned notification to the extent,: it is material for the purpose of this appeal. It reads thus:

"Not. No. ST-7122/X-99(16)64 dated October 1, 1964. In exercise of the powers under sub-section (1) of section 3-D of the Uttar Pradesh Sales Tax Act, 1948 (U.P. Act No. XV of 1948), the Governor of Uttar Pradesh is pleased to notify that with effect from October 1, 1964, the turnover of first purchases in respect 148 of goods mentioned below shall be liable to tax under Section 3-D of the said Act.
------------------------------------------------------------
SI.	       Name of goods	       Rate of tax.
NO.
-------------------------------------------------------------
1. Foodgrains including cereals and pulses1 .5 paisa per rupee
2. Gur 3 paisa per rupee
3. Oilseeds 2 paisa per rupee
------------------------------------------------------------ As per this notification a purchase tax of 2 paise per rupee ,,on the turnover of the first purchase of oil seeds is leviable. It is contended that this notification violates s. 3AA of the Act. Section 3AA says:
"Notwithstanding anything contained in section 3 or 3A, the turnover in respect of the following goods shall not be liable to tax except at the point of sale by a dealer to the consumer, and the rate of tax shall be such, not exceeding the maximum rate for the time being specified in section 15 of the Central Sales Tax Act, 1956, as may be declared by the State Government by notification in the Official Gazette:
(i).........
(ii)........
(iii).......
(iv)........
(v)........
(vi) oil seeds, that is to say, seeds yielding non-volatile oils used for human consumption, or in industry, or in the manufacture of varnishes, soap and the like, or in lubrication, and volatile oils used chiefly in medicines, perfumes, cosmetics and the like.

2. Unless the dealer proves otherwise, every sale 'by a dealer shall, for the purposes of sub-section (1) be presumed to be to a consumer.

Explanation.--A sale of any of the goods specified in sub-s. (1) to a registered dealer who does not purchase them for resale in the same condition in which he has purchased them, or to an unregistered dealer shall, for pur- poses of this section, be deemed to be a sale to the consumer."

149

This section was incorporated into the Act on April 1, 1956. Under this section, on the goods specified therein, sales tax not, exceeding the maximum rate for the time being specified in s. 15 of the Central Sales Tax Act, 1956 can be levied by the StateGovernment on the turnover in respect of sales by dealers to the consumers. From an analysis of this provision, we get the following:

1. that tax to be levied is a sales-tax;
2. levy in question is a single point levy;
3. the point of levy is the sale by the dealer to the consumer and
4. the rate to be fixed by the State Government is not to exceed the maxi mum rate for the time being specified in s. 15 of the Central Sales Tax Act, 1956.

If we hold that provisions contained in s. 3AA continue to be in force in respect of dealing in oil seeds then the appellant's. contention that the impugned levy is an invalid levy succeeds, But the question is whether that contention is correct.

This takes us to s. 3-D. That section reads:

"1. Except as provided in sub-section (2), there shall be levied and paid, food each assessment year or part thereof, a tax on the turnover, to be determined in such manner as may be prescribed, of first purchases made by a dealer or through a dealer, acting as a pur- chasing agent in respect of such goods or class of goods, and at such rates, not exceeding two paisa per rupee in the case of foodgrains, including cereals and pulses, and pulses, and five paisa per rupee in the case of other goods and with effect from such date, as may, from time to time, be notified by the State Government in this behalf. Explanation.-In the case of a purchase made by a registered dealer through the agency of a licensed dealer, the registered dealer shall be deemed to be the first purchaser, and in every other case of a first purchase, made through the, agency of a dealer, the dealer who is the agent shall be deemed to be the first purchaser.
2. x x x x
3. x x x x 150
4. On the issue of a notification under this section no tax shall be levied under any other section in respect of the goods so notified.
5. The provisions of the second and third proviso to Section 3 and of Section 18, shall mutatis mutandis apply in relation to the tax payable under this Section.
6. x x x x
7. Unless the dealer proves otherwise to the satisfaction of the assessing authority, every purchase by or through a dealer shall, for the purposes of sub-section (1), be presumed to be the first purchase by such dealer and every sale through a dealer shall, for the purposes of sub-section (2), be presumed to be sale to a first purchaser."

For our present purpose, it is not necessary to refer to the second and third provisos to S. 3 and S. 18. It may be noted that S. 3-D was incorporated into the, Act on August 1, 1958.

The contention on behalf of the appellant was that s. 3AA is a special provision regarding certain specified class of goods including oil seeds whereas S. 3-D is a general provision. Hence dealings in respect of oil seeds must be held to be governed exclusively by s. 3AA. In support of his contention, the learned ,Counsel for the appellant called into, aid the rule of construction that a special provision excludes the application of a general provision. On the other hand, it was contended on behalf of the Revenue that power was conferred on the State Government to levy purchase tax in place of sales-tax in respect of any goods' that may be notified under s. 3-D(1) subject only to the conditions mentioned therein. According to Dr. Singhvi, learned 'Counsel for the Revenue, the legislature left the questions whether in respect of a class of goods, the appropriate levy is sales tax or purchase tax as well as what is the appropriate point of levy, to the State Government because a decision on that question has to be taken on an assessment of various factors, some of which are not constant. According to him in view of the language employed in sub-s. (4) of S. 3-D, it is not possible to apply the rule of construction that special legislation in respect of any particular topic should exclude the application of general legislation. It may be noted that S. 3-D was incorporated into the Act much later than S. 3AA. As seen earlier S. 3AA was incorpo- rated into the Act on April 1, 1956 whereas S. 3-D was added 151 on August 1, 1958. At the time the legislature incorporated into the Act S. 3-D, it must have been aware of the existence of S. 3AA but yet in sub-s. (4) of S. 3-D, it declared that on the issue of a notification under that section, no tax shall be levied under any other section in respect of the goods so notified. The ambit of this provision is very wide and it clearly takes in goods mentioned in s. 3AA.

Now turning to S. 3AA, it is important to note that it begins by saying "notwithstanding anything contained in section 3 or 3-A". The non-obstante clause does not take in S. 3-D. If the legislature intended to exclude the operation of S. 3-D, in respect of matters covered by S. 3AA, nothing would have been easier than to say so. It could have said "notwithstanding anything contained in s. 3, 3-A and S. 3-D". But it did not choose to do that. Therefore there are no grounds to cut down the amplitude of the power conferred on the State Government under sub-s. (4) of S. 3-D. The High Court of Allahabad has consistently taken the view that it is open to the State Government to levy purchase tax in exercise of its powers under S. 3-D even in respect of goods covered by S. 3AA. We are in agreement with that view.

In the result these appeals fail and they are dismissed with costs. One set.

K.B.N. Appeals dismissed.

152