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 11, Cited by 0]

Gujarat High Court

Vinod Kumar Dugar, Proprietor Of ... vs State Of Gujarat on 30 January, 2023

Author: Sonia Gokani

Bench: Sonia Gokani

    C/SCA/21012/2019                           JUDGMENT DATED: 30/01/2023




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

              R/SPECIAL CIVIL APPLICATION NO. 21012 of 2019

                                  With
              R/SPECIAL CIVIL APPLICATION NO. 21013 of 2019
                                  With
              R/SPECIAL CIVIL APPLICATION NO. 21014 of 2019
                                  With
              R/SPECIAL CIVIL APPLICATION NO. 21015 of 2019

FOR APPROVAL AND SIGNATURE:


HONOURABLE MS. JUSTICE SONIA GOKANI

and
HONOURABLE MR. JUSTICE SANDEEP N. BHATT

==========================================================

1    Whether Reporters of Local Papers may be allowed               NO
     to see the judgment ?

2    To be referred to the Reporter or not ?                        NO

3    Whether their Lordships wish to see the fair copy              NO
     of the judgment ?

4    Whether this case involves a substantial question              NO
     of law as to the interpretation of the Constitution
     of India or any order made thereunder ?

==========================================================
    VINOD KUMAR DUGAR, PROPRIETOR OF ARIHANT ENTERPRISE
                           Versus
                     STATE OF GUJARAT
==========================================================
Appearance:
LD.SR.ADV.MR.TUSHAR HEMANI ASSISTED BY HIREN J TRIVEDI(8808)
for the Petitioner(s) No. 1
ADVANCE COPY SERVED TO GOVERNMENT PLEADER/PP for the
Respondent(s) No. 1
MS POOJA ASHAR, ASST.GOVERNMENT PLEADER for the Respondent(s)
No. 2,3
NOTICE SERVED BY DS for the Respondent(s) No. 1,4
==========================================================


                                Page 1 of 15

                                                    Downloaded on : Wed Feb 01 20:45:57 IST 2023
  C/SCA/21012/2019                                JUDGMENT DATED: 30/01/2023




 CORAM:HONOURABLE MS. JUSTICE SONIA GOKANI
       and
       HONOURABLE MR. JUSTICE SANDEEP N. BHATT

                            Date : 30/01/2023

                    COMMON ORAL JUDGMENT

(PER : HONOURABLE MS. JUSTICE SONIA GOKANI)

1. This are the group of matters involving identical questions of facts and law and therefore, they are being decided by a common judgment, where the facts are drawn from the Special Civil Application No.21012 of 2019.

2. Brief facts leading to the present petition under Articles 226 and 227 of the Constitution of India are as follow:

2.1 The petitioner is in the business of trading of various goods such as scraps, confectioneries, cosmetics, tobacco, etc. The respondent No.1 as the Commissioner of Page 2 of 15 Downloaded on : Wed Feb 01 20:45:57 IST 2023 C/SCA/21012/2019 JUDGMENT DATED: 30/01/2023 the State Tax exercises the jurisdiction under the provision of the Gujarat Value Added Tax Act, 2003 ('the VAT Act' hereinafter) and the Goods and Services Tax Act, 2017 ('the GST Act' hereinafter).
2.2 The petitioner had local registration and central tax registration as well.

During the year under consideration, the petitioner worked out Input Tax Credit on purchases made from registered dealer as per Section 11 of the VAT Act. It had been worked out on sales within the State of Gujarat and sales made outside the State under Section 3(a) of the Central Sales Tax Act, 1956.

2.3 The petitioner had adjusted the output tax liability against the Input Tax Page 3 of 15 Downloaded on : Wed Feb 01 20:45:57 IST 2023 C/SCA/21012/2019 JUDGMENT DATED: 30/01/2023 available and submitted its return by working out the said procedure for the assessment year 2008-09.

2.4 A search operation had conducted at the premise of the petitioner, which continued from 24.01.2012 to 01.02.2012. Numerous files were impounded by officers containing purchase and sales bills, LR, Weigh Slips, Transport receipts, etc. for the period 2008 to 2012.

2.5 The assessment proceedings for the year 2008-09 were commenced and notice for audit assessment under Section 34(2) of the VAT Act had been issued on 01.02.2012. It is further averred that on 01.02.2012 the residential house belonging to the mother of the petitioner and a shop were attached Page 4 of 15 Downloaded on : Wed Feb 01 20:45:57 IST 2023 C/SCA/21012/2019 JUDGMENT DATED: 30/01/2023 under Section 45(1) of the VAT Act. Totally 93 items were impounded and the list of the same had been annexed.

2.6 Notice had been issued in Form 303 for making assessment under Section 35 of the VAT Act and a show cause notice dated 10.07.2012 was issued wherein it was alleged that the petitioner was engaged in billing activities only. The detail of the purchases and the sales were called for otherwise it was proposed that in absence of production of them, the sales made outside Gujarat were to be construed as local sales.

2.7 It appears that another show cause notice dated 20.09.2012 was issued that has been responded too by the petitioner Page 5 of 15 Downloaded on : Wed Feb 01 20:45:57 IST 2023 C/SCA/21012/2019 JUDGMENT DATED: 30/01/2023 reiterating his submissions that all seized documents have not been released after eight months of the search and unless those details are available with the petitioner, giving of an opportunity will be an empty formality.

2.8 Once again, show cause notice of 01.10.2013 was issued asking the petitioner to remain present with all the details. The petitioner since could not produce the 'C' Forms and other details like Form 402, the Assistant Commissioner of Commercial Tax raised the demand by treating the entire interstate sale as the local sale. 2.9 This was challenged by preferring First Appeal before the Deputy Commissioner of Commercial Tax, Appeal-2, Ahmedabad. The Page 6 of 15 Downloaded on : Wed Feb 01 20:45:57 IST 2023 C/SCA/21012/2019 JUDGMENT DATED: 30/01/2023 petitioner was asked to pay pre-deposit of 20% of the total demand under the VAT Act and under the CST Act, which the petitioner failed to pay and appeal was summarily dismissed on 17.04.2014. Aggrieved petitioner preferred an appeal before the Tribunal. The Tribunal after hearing both the sides also had directed on 08.04.2015 the amount of 20% of the total demand to be paid as pre-deposit thereby confirming the directions of the First Appellate Authority.

2.10 The petitioner was not in a position to pay the amount of pre-deposits and had also closed its business and shifted to Rajasthan owing to the fact that, its registration had been cancelled. Page 7 of 15 Downloaded on : Wed Feb 01 20:45:57 IST 2023 C/SCA/21012/2019 JUDGMENT DATED: 30/01/2023 2.11 In subsequent assessment years for 2010-11 and 2011-12 the similar orders were passed. It appears that the Appellate Authority for the subsequent assessment years 2010-11 and 2011-12 had permitted, acceding to the request of the petitioner, 15% of the tax amount to be paid by way of pre-deposits. The First Appellate Authority also had given a substantial relief to the petitioner where the total demand of Rs.15.81 Crore (rounded off) is reduced to Rs.19.81 Lakh (rounded off) for the assessment year 2010-11 and for assessment year 2011-12 Rs.10.85 Crore to Rs.8.54 Lakh. Therefore, the petitioner is before this Court seeking the following reliefs:

"30...
(A) YOUR LORDSHIPS may be pleased to issue a writ of mandamus or writ in the nature of mandamus or Page 8 of 15 Downloaded on : Wed Feb 01 20:45:57 IST 2023 C/SCA/21012/2019 JUDGMENT DATED: 30/01/2023 any other writ, orders or directions to quash and set aside the impugned order dated 15.06.2015 (at Annexure-I) passed by the Hon'ble Tribunal and relegate the appeals of the petitioner to the First Appellate Authority to be decided on merits without insisting for any further pre-deposit;
(B) During the pendency and Final Disposal of the present petition YOUR LORDSHIPS may be pleased to issue orders or directions to stay further implementation and execution of order dated 15.06.2015 (at Annexure-I) and direct the respondent-authorities not to take any coercive actions pursuant to order dated 15.06.2015; (C) Pass any such other and/or further orders that may be thought just and proper, in the facts and circumstances of the present case."

3. Further affidavit on behalf of the petitioner is also on record seeking to urge that the challenge is to the order of Tribunal dated 15.06.2015 directing the petitioner to pay 20% of the entire amount. The petitioner has also expressed his inability to pay this much of amount due to Page 9 of 15 Downloaded on : Wed Feb 01 20:45:57 IST 2023 C/SCA/21012/2019 JUDGMENT DATED: 30/01/2023 the severe physical ailments and of spondylosis at L4 L5 level which compresses the existing nerve system. All other details are not necessary to be gone into. However, he has also given the details of ailment of his father and of a poor financial condition.

4. Affidavit-in-reply is filed by the Assistant Commissioner of State Tax Enforcement, Division-2 is on record where has contended that pursuant to the dismissal of the Second Appeal by the Tribunal on 15.06.2015, the process is initiated for recovery of legitimate dues payable by the petitioner. The respondent already attached the commercial premises in the year 2014 and thereafter, in 2015 they Page 10 of 15 Downloaded on : Wed Feb 01 20:45:57 IST 2023 C/SCA/21012/2019 JUDGMENT DATED: 30/01/2023 have attached the shares of India Info Line Limited, Aditya Birla Limited, etc. 4.1 The Coordinate Bench in case of a sister concern, according to the respondent, had dismissed the petition with cost, where the facts are similar.

5. We have heard the learned senior advocate, Mr.Tushar Hemani assisted by the learned advocate, Mr.Hiren Trivedi for the petitioner and learned AGP, Ms.Ashar for respondents.

6. At the outset, our attention is drawn to the order of the Appellate Authority for the year 2010-11 and 2011-12 as also the order dated 29.06.2019 under Section 73 of the VAT Act, whereby the authority Page 11 of 15 Downloaded on : Wed Feb 01 20:45:57 IST 2023 C/SCA/21012/2019 JUDGMENT DATED: 30/01/2023 concerned had permitted the payment of pre- deposit of 15% of the tax amount. The First Appellate Authority also had adjudicated the matter and as a substantial reduction from the total demand which had been raised the concerned years. There had been no challenge to the direction of 15% of the tax amount during the pendency of the adjudication. There is no reason as to why in the case of the very assessee when for the assessment years 2010-11 and 2011-12 the authority concerned had permitted the payment of pre-deposit of 15% of the tax amount. This be also not applied for the earlier assessment years 2008-09 and 2009- 10 where the total demand made by the assessing officer. These matters are pending for adjudication for a long time on Page 12 of 15 Downloaded on : Wed Feb 01 20:45:57 IST 2023 C/SCA/21012/2019 JUDGMENT DATED: 30/01/2023 account of the fact that these petitions have been pending after the Court issued the notice on 11.12.2019, nothing has moved so far as those two years are concerned and the matter has got entangled in this litigation taking a que from the subsequent year of 2010-11 and 2011-12.

7. Without entering into merit of the matters and also the sheer reflects of time also would necessiate for us to intervene and direct the pre-deposit amount to be quantified at the rate of 15% of the tax demand raised by the respondent rather than 15% of the total amount fixed by the Assessing Officer.

8. Accordingly, these petitions are allowed by quashing and setting aside the Page 13 of 15 Downloaded on : Wed Feb 01 20:45:57 IST 2023 C/SCA/21012/2019 JUDGMENT DATED: 30/01/2023 impugned order dated 15.06.2015 passed by the Tribunal and relegating the petitioner to the First Appellate Authority for the deposit of 15% of the tax amount within a period of four weeks from the date of receipt of a copy of this order. The authority concerned is directed to accept the pre-deposits of 15% of the tax demand. This reduction of 15% of the tax demand rather than of the total demand shall be paid within a period of four weeks from the date of receipt of a copy of this order. Once deposited, let the adjudication take place by affording an opportunity in accordance with law. If not deposited, consequential order shall follow. The order passed by this Court in Special Civil Application Nos.16901 of 2014 with Special Page 14 of 15 Downloaded on : Wed Feb 01 20:45:57 IST 2023 C/SCA/21012/2019 JUDGMENT DATED: 30/01/2023 Civil Application No.6182 of 2015 has been pressed into service. However, that being the case of the sister concern, presently not being dilated as in case of the very assesssee as mentioned hereinabove, the authority concerned has taken a specific stand.

9. None of the observations shall come in the way of either side in the matter to be adjudicated on merit.

(SONIA GOKANI, J) (SANDEEP N. BHATT,J) M.M.MIRZA Page 15 of 15 Downloaded on : Wed Feb 01 20:45:57 IST 2023