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 10]

Supreme Court - Daily Orders

Aircel Ltd vs The Commercial Tax Officer on 22 April, 2016

Bench: Dipak Misra, Shiva Kirti Singh

                                                                            1


     ITEM NO.44                   COURT NO.1                  SECTION X

                         S U P R E M E C O U R T O F      I N D I A
                                 RECORD OF PROCEEDINGS

                          Writ Petition(Civil)     No.1055/2013

     AIRCEL LTD & ANR.                                            Petitioner(s)

                                          VERSUS

     THE COMMERCIAL TAX OFFICER & ANR                             Respondent(s)
     (with appln. (s) for stay)

     WITH

     W.P.(C) No. 1057/2013
     (With appln.(s) for stay and Office Report)

     W.P.(C) No. 11/2014
     (With appln.(s) for stay and Office Report)

     W.P.(C) No. 31/2014
     (With (With appln.(s) for permission to file additional documents
     and appln.(s) for stay and Office Report)

     W.P.(C) No. 69/2014
     (With appln.(s) for stay and Office Report)

      W.P.(C) No. 159/2014
     (With (With appln.(s) for permission to submit additional
     document(s) and appln.(s) for stay and Office Report)

      W.P.(C) No. 212/2014
     (With appln.(s) for stay and Office Report)

     W.P.(C) No. 521/2015
     (With appln.(s) for stay and Office Report)

      W.P.(C) No. 524/2015
     (With appln.(s) for ad-interim ex-parte stay and Office Report)

     W.P.(C) No. 525/2015
     (With appln.(s) for interim stay and Office Report)

      W.P.(C) No. 511/2015
Signature Not Verified

     (With appln.(s) for ad-interim ex-parte stay and Office Report)
Digitally signed by
ASHOK RAJ SINGH
Date: 2016.05.05
10:23:22 IST
Reason:

     W.P.(C) No. 732/2015
     (With appln.(s) for stay and Office Report)
                                                             2


W.P.(C) No. 66/2016
(With appln.(s) for directions and Office Report)

W.P.(C) No. 91/2016
(With appln.(s) for stay and Office Report)

SLP(C) No. 7052/2014
(With (With (With appln.(s) for permission to place addl. documents
on record and appln.(s) for exemption from filing O.T. and appln.
(s) for exemption from filing c/c of the impugned judgment and
Interim Relief and Office Report)

SLP(C) No. 37754/2013
(With (With appln.(s) for permission to file additional documents
and appln.(s) for permission to file addl. grounds and Interim
Relief and Office Report)

 SLP(C) No. 37727/2013
(With (With (With (With appln.(s) for permission to file additional
documents and appln.(s) for permission to file additional documents
and appln.(s) for permission to file addl. grounds and appln.(s)
for permission to file addl. grounds and Interim Relief)

SLP(C) No. 7054/2014
(With (With (With appln.(s) for exemption from filing O.T. and
appln.(s) for exemption from filing c/c of the impugned judgment
and appln.(s) for permission to place addl. documents on record and
Interim Relief and Office Report)

SLP(C) No. 4609-4611/2016
(With appln.(s) for permission to file additional documents and
Interim Relief and Office Report)

SLP(C) No. 7015/2014
(With (With (With appln.(s) for permission to place addl. documents
on record and appln.(s) for exemption from filing O.T. and appln.
(s) for exemption from filing c/c of the impugned judgment and
Interim Relief and Office Report)

SLP(C) No. 7066/2014
(With (With (With appln.(s) for permission to place addl. documents
on record and appln.(s) for exemption from filing O.T. and appln.
(s) for exemption from filing c/c of the impugned judgment and
Interim Relief and Office Report)

S.L.P.(C)...CC No. 5014/2016
(With appln.(s) for permission to file SLP and Interim Relief and
Office Report)

SLP(C) No. 31804/2013
Interim Relief and Office Report)
                                                             3


Date : 22/04/2016 These petitions were called on for hearing today.

CORAM :
          HON'BLE MR. JUSTICE DIPAK MISRA
          HON'BLE MR. JUSTICE SHIVA KIRTI SINGH

For Petitioner(s)

                    Mr.   F.S. Nariman, Sr. Adv.
                    Mr.   Sunil K. Jain, Adv.
                    Mr.   Pawanshree Agrawal, Adv.
                    Mr.   Akarsh Garg, Adv.

                    Mr.   S. Ganesh, Sr. Adv.
                    Mr.   Dhruv Agrawal, Sr. Adv.
                    Mr.   Sanand Ramakrishnan, Adv.
                    Mr.   Rajeev Mishra, Adv.
                    Mr.   Kamal Budhiraja, Adv.
                    Mr.   Aman Gupta, Adv.
                    Mr.   Vaibhav Mirg, Adv.
                    Mr.   Abhinav Mukherjee, Adv.

                    Mr. Praveen Kumar, Adv.
                    Mr. Rajiv Agnihotri, Adv.
                    Ms. Babita Sant, Adv.

                    Mr. M.P. Devanath, Adv.
                    Mr. Abhishek Anand, Adv.
                    Mr. Hemant Bajaj, Adv.

                    Mr. K.K. Mani, Adv.
                    Ms. T. Archana, Adv.

                     Mr. Navin Prakash, Adv.

For Respondent(s)

                    Mr.   Bhagaria, Sr. Adv.
                    Mr.   Subramonium Prasad, Sr. Adv.
                    Mr.   B. Balaji, Adv.
                    Mr.   Muthuvel Palani, Adv.
                    Mr.   Ashmeet Singh, Adv.
                    Mr.   Utkarsh Srivastava, Adv.


                    Mr. Aniruddha P. Mayee, Adv.
                    Mr. A. Selvin Raja, Adv.
                    Ms. Charudatta Mahindrakar, Adv.

                    Mr. Kuldip Singh,Adv.
                                                                 4


          UPON hearing the counsel the Court made the following
                             O R D E R

W.P.(C) No.31/2014 W.P.(C) No. 69/2014, W.P.(C) No. 159/2014, W.P. (C) No.212/2014 W.P.(C) No. 521/2015, W.P.(C) No. 524/2015, W.P. (C) No.525/2015 W.P.(C)No.511/2015, W.P.(C) No.732/2015, W.P.(C) No.66/2016, W.P.(C) No.91/2016, SLP (C) No.7052/2014, SLP(C) No.7054/2014, SLP(C) No.4609-4611/2016, SLP(C) No.7015/2014, SLP(C) No.7066/2014, S.L.P.(C)..CC No.5014/2016 and SLP(C) No. 31804/2013 List these matters along with S.L.P.(C)..CC No.5178 of 2016 and SLP (C) No.8491 of 2016 in the third week of July, 2016. S.L.P.(C) No.37727 of 2013 & S.L.P. (C) No.37754 of 2013 Leave granted.

These appeals are allowed in terms of the signed order. WRIT PETITION (C) NO.1055 OF 2013, WRIT PETITION (C) NO.1057 OF 2013 & WRIT PETITION (C) NO.11 OF 2014 In view of the order passed in the civil appeals, these writ petitions also stand disposed off.

(Ashok Raj Singh) (H.S. Parasher) Court Master Court Master (Signed Order is placed in the file) 5 IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. OF 2016 (Arising out of SLP (C) No.37727 of 2013) DISHNET WIRELESS LIMITED ...APPELLANT VS.


 THE COMMERCIAL TAX OFFICER
(ADDL.) & ANR.                                  ...RESPONDENTS


                               WITH

              CIVIL APPEAL NO.                 OF 2016

(Arising out of SLP (C) No.37754 of 2013) WRIT PETITION (C) NO.1055 OF 2013 WRIT PETITION (C) NO.1057 OF 2013 WRIT PETITION (C) NO.11 OF 2014 O R D E R S.L.P.(C) No.37727 of 2013 & S.L.P. (C) No.37754 of 2013 Heard Mr. F.S. Nariman, learned senior counsel along with Mr. Subhash Sharma, learned counsel appearing for the appellant and Mr. Subramonium Prasad, learned senior counsel for the respondents.

Leave granted.

These appeals by way of special leave are directed against the judgment and order dated 09.12.2003 passed by the Division Bench of the High Court of Judicature at 6 Madras in Writ Appeal No.2408 of 2013 whereby it has recorded its concurrence with the order passed by the learned Single Judge in writ petition wherein he has declined to interfere on the ground that alternative remedy under the Tamil Nadu Value Added Tax Act, 2006 (for short “the Act”) is available. Ordinarily we would have accepted the view taken by the High Court that an alternative remedy being available the writ petition could not be entertained. However, the issues that have been raised here being different we take note of the same.

It is submitted by learned senior counsel appearing for the appellant that the High Court has declined to interfere and decided the matter without going into the merits of the case simply on the ground that alternative remedy is available and no questions of law are involved without appreciating the fact that in actuality there are more than three pure questions of law that arise for consideration in the present case. It is submitted by Mr. Nariman that the issues that arise for our consideration are:-

(i) Whether the transfer of one of the businesses claimed by the petitioner as the whole of that business qualifies for exemption under Explanation III to Section 2(41) of the Tamil Nadu Value Added Tax Act, 2006?
(ii) Whether the State of Tamil Nadu has no jurisdiction to levy VAT Tax on telecommunication 7 towers located outside the State of Tamil Nadu (as in the case of the SLP petitioner in the case of Dishnet Wireless Ltd.) even if they are regarded as “goods”?
(iii) Whether the Assessing Authority has jurisdiction to pass an assessment order with regard to a composite transaction as in the case of Aircel Ltd., where part of the telecommunication towers are within the State of Tamil Nadu and part are situated outside the State of Tamil Nadu and, whether there is any provision for bifurcation in the TNVAT Act, 2006, to enable such an assessment to be made as contended by the SLP petitioner.

Mr. Bagaria, learned senior counsel for the respondents would suggest that these questions can be gone into in appeal. However, it is not disputed that these questions are pure questions of law and could be gone into in a writ petition under the peculiar circumstances. In our considered opinion the questions that have been raised by the appellant being absolutely pure questions of law, the High Court should have decided these matters. We may hasten to clarify that as far as these issues are concerned and the facts brought on record which include documents are not disputed. When we say that facts are not disputed it is meant that some transactions have taken place inside the State while the towers are located outside and the documents which are brought on record their existence is not disputed.

8

In view of the aforesaid, the appeals are allowed and the order passed by the High Court is set aside and the matters are remitted back to the High Court. The High Court is requested to dispose of these appeals within six months from the date of passing of this order. Interim orders passed by this Court shall remain in force till the disposal of these appeals by the High Court.

No order as to costs.

WRIT PETITION (C) NO.1055 OF 2013, WRIT PETITION (C) NO.1057 OF 2013 & WRIT PETITION (C) NO.11 OF 2014 In view of the order passed in the civil appeals, these writ petitions also stand disposed off.

..........................J. (DIPAK MISRA) ..........................J. (SHIVA KIRTI SINGH) NEW DELHI, APRIL 22, 2016.