Rajasthan High Court - Jaipur
Miss Alka Agarwal And Ors. vs The State Of Rajasthan And Ors. on 29 January, 1987
Equivalent citations: [1987]66STC204(RAJ)
ORDER P.C. Jain, J.
1. In this writ petition, the petitioners have questioned the validity of Rule 62-A (introduced by notification dated 31st October, 1986) of the Rajasthan Sales Tax Rules, 1955, framed under Section 26 of the Rajasthan Sales Tax Act, 1954 (hereinafter referred to as the State Act). It raises a short question of law. In order to arrive at a proper determination, it is necessary to consider this question in its proper perspective and, therefore, a broad constellation of facts, in which the question arises, may be briefly stated thus:
Petitioner No. 1, Miss Alka Agarwal, is not a dealer under the provisions of the State Act. Petitioner No. 2 is M/s. Lohia Machines Ltd., a private limited company, which is manufacturing scooters in the technical collaboration with the foreign firm, namely, Piaggio & CSPA of Italy. The scooters so manufactured are being sold under the brand names-LML Vespa XE, LML Vespa 150 and LML Vespa 150 NV. M/s. Sanghi Traders and Investments Pvt. Ltd. is the authorised representative of petitioner No. 2, at Jaipur. Petitioner No. 2 is having its registered office at C-3, Panki Industrial Estate, Kanpur, in Uttar Pradesh. The factory of the petitioner for manufacturing of scooter is also at Panki Industrial Estate, Kanpur in Uttar Pradesh. Petitioner No. 1 has placed an order for purchase of Vespa scooter with M/s. Lohia Machines Ltd., Kanpur in 1983. It is the case of the petitioners that petitioner No. 2 announced a scheme for booking of scooters by the intending purchasers from the general public and by the debenture holders of the company, under which the intending purchasers were required to make an application/place an order for booking of scooters to the petitioner-company in a prescribed form along with payment of Rs. 500, by way of booking advance. The applications made by the intending purchasers were thereafter scrutinised and valid applications were accepted by petitioner No. 2. The contention of the petitioners is that thus a contract came into existence between petitioner No. 2 and petitioner No. 1 for purchasing a scooter. The company sells scooters directly from Kanpur to the individual customers who have placed their orders with the company. It is further stated by the petitioners that after acceptance of the booking by the company, a delivery card was sent by the company from Kanpur directly to the purchaser mentioning therein the booking/delivery No., as allotted by the company to the individual customers whose orders were accepted by the company. It is also stated that this delivery No. was to be mentioned in all future correspondence between the petitioner-company and the customers concerned. As and when the turn of a customer matures for delivery of scooter, the petitioner-company informs the customer for making initial payment of a sum of Rs. 1,000 through a demand draft drawn in favour of the petitioner-company payable at Kanpur and to give the option of the said customer with regard to the colour of the scooter and the design and the model. The customer thereafter conveys to the petitioner-company his choice of colour and model and remits the initial payment of Rs. 1,000 to the petitioner-company, which is at Kanpur. It is thereafter that the company allots a particular scooter to the particular customer, by earmarking the same. Such allotment and earmarking are done at company's factory at Kanpur. The scooter allotted to a particular customer is identified and earmarked for that particular customer with reference to engine No. and chassis No. and colour and only that particular scooter is to be delivered to that particular customer. All documents such as, excise gate pass, invoice, goods receipt, sale letters, etc., are simultaneously prepared and sent from Kanpur in the name of the individual customer by specifying the scooter sold to the customer. In all the relevant documents sent from Kanpur, engine No., chassis No., colour of the scooter and the name and address of the customer are specifically mentioned. The case of the petitioners is that the sales of scooters are thus made by the company directly to the customers and the movement of scooters from Kanpur to the customers in the State of Rajasthan was thus made as an inter-State sale which took place in the course of inter-State trade and commerce. It is further stated that the movement of scooter from Kanpur is, thus, in pursuance of the contract entered into between the petitioner-company and the customer and a particular scooter has to be delivered only to its allottee-customer and, thus, such movement/sale is clearly covered under Section 3(a) of the Central Sales Tax Act (for short, the Central Act).
2. The Government of Rajasthan has issued a notification dated 31st October, 1986, under which the provisions of Rule 62-A have been amended and it has made compulsory for any customer importing in the State of Rajasthan, the motor vehicles including scooter, etc., the value of which exceeds Rs. 1,000, to produce a declaration in new form No. ST-18 at the check post in the State of Rajasthan, failing which the scooter is liable to be seized in terms of Section 22-A of the Rajasthan Sales Tax Act. Petitioners' challenge is that the provisions of Rule 62-A are ultra vires as the requirement of furnishing of form No. ST-18 as per Rule 62-A by a person receiving the goods for his personal use is beyond the provisions of Section 22-A of the Act and is also beyond the State's power to make laws as covered by entry 54 of List II of the Seventh Schedule of the Constitution of India.
3. The case of the State is that on the basis of the facts disclosed in the writ petition, no agreement between the company and the intending purchaser is made out for the sale of scooter. In fact, the State has denied that the company sells scooter directly from Kanpur to the customers who are said to have placed their orders with the company. It is further stated by the respondent that the State Government is fully empowered to make provisions to prevent and check the evasion of State tax and, thus, the amendment made in the Rules and the form prescribed is well within the competence of the State Legislature. Section 26 of the Rajasthan Sales Tax Act fully empowers the State Government to frame rules and issue notifications to check and prevent evasion of State tax and, thus, the rule which requires the customers to obtain form No. ST-18 is perfectly legal and valid.
4. There is, thus, controversy between the petitioners and the respondents. The controversy may be summarised in the following way:
(a) Whether there is a contract of sale between petitioner No. 2 and petitioner No. 1 ?
(b) Whether the sale results into inter-State sale which takes place in the course of inter-State trade and commerce ?
(c) Whether the requirement of furnishing form No. ST-18 by a person receiving goods for his personal use in pursuance of the provisions of Rule 62-A is beyond the scope of Section 22-A of the Act and is also beyond the State's power to make laws, as conferred by entry 54 of List II of the Seventh Schedule of the Constitution of India ?
5. These are the following documents on record :
(a) Application for purchase of Vespa scooter.
(b) Intimation of booking and delivery No.
(c) Option letter-cum-pro forma invoice.
(d) Option letter.
(e) Despatch advice.
(f) Invoice.
(g) Sale letter.
(h) Gate pass for removal of excisable goods,
(i) Carriers GR.
6. On the basis of Clauses (11) and (12), mentioned in the application form, for purchase of Vespa XE scooter, Shri Bapna, learned counsel for the respondents, submitted that simply because an application was moved for the purchase of scooter, it does not result into a contract of sale. The said clauses are as follows:
(11) Actual terms of sale, product specification, price, Government taxes, etc., as ruling at the time of delivery will be applicable.
(12) No contractual liability will be created as a result of Lohia Machines Ltd. accepting the advance against booking.
7. It is true that a contract cannot be said to have come into existence for the sale of scooter on the basis of the said application. But, in view of the various documents referred to above, there remains no doubt that there is a contract of sale for selling Vespa scooter, between petitioner No. 2 and petitioner No. 1. I may mention here that in the writ petition there is a generalisation of facts, but without entering into the generalisation as far as the present petitioners Nos. 1 and 2 are concerned, there is a contract of sale between the parties. In the sale letter, it has been mentioned that the vehicle described in it has been sold to the customer whose name is given by M/s. Lohia Machines Ltd., Kanpur, in pursuance of the order of the customer placed with M/s. Lohia Machines Ltd., Kanpur. In the sale letter, engine No.; chassis No., colour, model, etc., are given. In the despatch advice, there is a request for payment of the balance price through an account-payee demand draft in favour of M/s. Lohia Machines Ltd. payable at Kanpur. It also appears that the respondents were satisfied about the bona fide of transaction and after being satisfied form No. ST-18 was issued to petitioner No. 1. In this view of the matter, I am of the opinion that there is a contract of sale between petitioner No. 2 and petitioner No. 1.
8. Coming to the second controversy between the parties, as referred to above, it would be necessary to notice the relevant provisions of the Central Sales Tax Act (No. 74 of 1956). Section 3 of the Central Act provides as follows :
3. When is a sale or purchase of goods said to take place in the course of inter-State trade or commerce.-A sale or purchase of goods shall be deemed to take place in the course of inter-State trade or commerce if the sale or purchase-
(a) occasions the movement of goods from one State to another; or
(b) is effected by a transfer of documents of title to the goods during their movement from one State to another.
9. There are two explanations to the section, but they have no bearing on the case.
10. Section 9(1) of the Act provides as follows :
9. Levy and collection of tax and penalties.-(1) The tax payable by any dealer under this Act on sales of goods effected by him in the course of inter-State trade or commerce, whether such sales fall within Clause (a) or Clause (b) of Section 3, shall be levied by the Government of India and the tax so levied shall be collected by that Government in accordance with the provisions of Sub-section (2), in the State from which the movement of the goods commenced.
11. In the light of these provisions, what has to be considered is whether the sales effected by petitioner No. 2 occasioned the movement of goods from one State to another State, which on the facts of the instant case would be from the State of Uttar Pradesh to the State of Rajasthan. It is only if a sale occasions the movement of goods from one State to another that it can be deemed to have taken place in the course of inter-State trade or commerce within the meaning of Section 3(a) of the Act. It is true that in the instant case, the contract of sale clearly provided that the scooter could be moved from Kanpur to Jaipur. Section 3(a) of the Central Act covers sales in which movement of goods from one State to another is the result of covenant or incident of contract of sale. The Honourable Supreme Court had the occasion to consider Section 3 of the Central Act for determining as to when sale or purchase of goods can be said to take place in the course of inter-State trade or commerce. Reference may be made to :
(a) Tata Iron and Steel Co. Ltd., Bombay v. S.R. Sarkar [1960] 11 STC 655 (SC);
(b) Cement Marketing Co. of India v. State of Mysore [1963] 14 STC 176 (SC);
(c) State Trading Corporation of India v. State of Mysore [1963] 14 STC 188 (SC) ;
(d) Tata Engineering and Locomotive Co. Ltd. v. Assistant Commissioner of Commercial Taxes [1970] 26 STC 354 (SC) ;
(e) Union of India v. K.G. Khosla and Co. (1979) 2 SCC 242.
12. The said decisions clearly laid down that the only point to be kept in mind in determining the character of the transaction, whether it is inter-State trade or commerce, is to see whether the movement of goods has been occasioned by any contract of sale between the manufacturer and the purchaser. The Supreme Court clearly pointed out that if the movement of goods from one State to another is the result of covenant or an incident of contract of sale, then the sale is inter-State sale. In view of the clear proposition of law laid down by the Supreme Court, it is clear that in the instant case the sale is an inter-State sale.
13. The next controversy that remains to be resolved is about the validity of Rule 62-A of the Rajasthan Sales Tax Rules. Shri Jain, learned counsel for the petitioners, submitted that the provisions of the Rajasthan Sales Tax Act are applicable on the dealers carrying on the business in the State of Rajasthan in respect of any sale or purchase made by them in the State of Rajasthan and, if an inter-State sale is effected by any dealer from the State of Uttar Pradesh to a customer in Rajasthan, the State of Rajasthan has no jurisdiction, authority or right to impose any tax and the purchase by a customer of any commodity from an outside dealer in the course of inter-State trade and commerce is not covered by entry 54, List II of the Seventh Schedule of the Constitution. Shri Jain further submitted that the State Government has no right, authority or jurisdiction to restrict the use/consumption of a commodity which has been purchased by a customer. Shri Jain also urged that when the State has no power, the State Government as a delegated authority cannot have such power. Shri Jain also submitted that the provisions of Rule 62-A and the requirement of furnishing of form No. ST-18 by a person receiving the goods for personal use are beyond the provisions of Section 22-A of the Act and also beyond the State's powers to make laws as conferred by entry 54 of List II of the Seventh Schedule of the Constitution of India. Shri Jain further contended that the provisions of Section 3(a) of the Central Act have overriding effect on the provisions of the Rajasthan Sales Tax Act and, if the transaction is an inter-State sale, as in the present case, then the State of Rajasthan has no jurisdiction or authority to levy any tax. Section 26 of the Rajasthan Sales Tax Act does not authorise the State Government to make any rule or issue any notification thereunder by which the right of a citizen, who is not a dealer under the provisions of the Rajasthan Sales Tax Act, could be curtailed in any manner.
15. On the other hand, Shri G.S. Bapna submitted that Rule 62-A is perfectly valid. Section 26 of the Act fully empowers the State Government to frame rules and issue notification to check and prevent evasion of State tax. Shri Bapna's submission is that the provisions in Rule 62-A have been made simply to check and prevent the evasion of the State tax. His further submission is that by the said amendment no tax is being imposed in respect of inter-State sale made from any place outside the State. He urged that the requirement to obtain form No. ST-18 does not affect inter-State movement of goods. Shri Bapna's entire emphasis is that once it is held that the provisions have been made with a view to prevent and check evasion of tax, the same has to be taken within the competence of the State Legislature.
16. I have given my thoughtful consideration to the submissions made by Shri Jain, learned counsel for the petitioners and Shri Bapna, learned counsel for the State. There is no dispute between the parties that an entry in a legislative list must be read in its widest amplitude and, therefore, the legislature must be held to have power not only to legislate with respect to the subjectmatter of the entry, but also to make ancillary or incidental provisions in aid of the main topic of the legislation. Reference may be made to Kasturi Lal Harlal v. State of U.P. (1986) 4 SCC 704, in which other Supreme Court judgments have been considered and now this question is no longer res Integra.
17. The main attack of Shri Jain is that Section 22-A of the Act clearly provides the powers of the State Government or the Commissioner to issue notification for the purpose of preventing or checking evasion of tax under the State Act and, thus, it is only with respect to the State Act that ancillary provisions for prevention of evasion of tax can be made and not for any other purpose. Shri Jain placed reliance on Hansraj Bagrecha v. State of Bihar (1971) 1 SCC 69. Shri Jain also placed reliance on a Full Bench judgment of the Patna High Court in the case of Harihar Prasad Debuka v. State of Bihar (in Writ Petition No. 990 of 1986 decided on 18th November, 1986) [1987] 66 STC 178 and a Division Bench judgment in the case of Vishnu Auto Distributors v. State of Bihar [1987] 66 STC 192 (Pat) decided on 23rd December, 1986. In Hansraj Bagrecha's case (1971) 1 SCC 69, the validity of Rule 31-B of the Bihar Sales Tax Rules was under challenge. Rule 31-B provides to prohibit transport of goods to any place outside the State of Bihar unless a certificate is obtained from the appropriate authority. It provided to prohibit transport of goods pursuant to transactions which may not even be of the nature of sale or purchase transactions. It restricted transport pursuant to transactions which are in the course of inter-State trade and commerce. The rule authorised restrictions on inter-State transactions. The Honourable Supreme Court while considering the validity of Rule 31-B observed as follows :
The State Legislature is competent in enacting sales tax legislation to make a provision which is ancillary or incidental to any provision relating to levy, collection and recovery of sales tax and purchase tax. A provision which is made by the Act or by the Rules which seeks to prevent evasion of liability to pay intra-State sales or purchase tax would therefore be within the competence of the legislature or the authority competent to make the rules. But the State Legislature has no power to legislate for the levy of tax on transactions which are carried on in the course of inter-State trade or commerce or in the course of export.
18. In the same judgment, their Lordships of the Supreme Court made the following observations :
The power of the State" Legislature is restricted to legislate in respect of intra-State transactions of sale and purchase and to matters ancillary or incidental thereto : it has no power to legislate for levy of tax on sales and purchases in the course of inter-State transactions.
19. In the ultimate analysis, the Honourable Supreme Court held that the rule authorising restriction on inter-State transaction is unauthorised and consequently the same was quashed. A Full Bench of the Patna High Court in Harihar Prasad Debuka v. State of Bihar [1987] 66 STC 178 also considered a question of the same nature, wherein a notification was challenged which prescribed a declaration form to be carried on a goods carrier or in a vessel for transporting goods through the State of Bihar during the course of inter-State trade. The Full Bench considered in detail the case of Hansraj Bagrecha (1971) 1 SCC 69 and ultimately held that such a requirement under the notification is violative of articles 301 and 304 of the Constitution of India. The notification was quashed. In that case, their Lordships of the Patna High Court made the following observations :
15. Now, once it is found as above, it seems plain that the present case cannot be taken out of the ambit of the ratio of Bagrecha's case (1971) 1 SCC 59. Undoubtedly the goods merely passing in transit through the State of Bihar are not exigible to any State sales tax. Consequently, as held in Bagrecha's case (1971) 1 SCC 69 the State of Bihar has no competence or power of ensuring the effective levy of inter-State sales tax or to prohibit the transport of goods pursuant to transactions which may not even be of the nature of sale or purchase transaction. That being so, it follows that the present case is even on a firmer and stronger ground than that in Bagrecha's case (1971) 1 SCC 59. Therein what was sought to be obstructed was the movement of goods from within the State to outside the State. The impugned provisions herein even go further and seek to impose onerous restrictions on goods both being brought into the State and being sent out therefrom. I have already noticed the harsh and stringent, though perhaps not impossible, conditions imposed by the notification and the forms prescribed thereby. These result in impeding and obstructing, though not perhaps, prohibiting the movement of goods which may neither originate in the State nor are intended to be consumed within the State and are not exigible to any State sales tax being primarily in the course of inter-State trade and commerce. The present case, to my mind, comes squarely within the sweep of the rule authoritatively laid in Bagrecha's case (1971) 1 SCC 59 and this Court is bound by the same.
20. The contention of Shri Jain further gets support from the Division Bench judgment of the Patna High Court in the case of Vishnu Auto Distributors v. State of Bihar [1987] 66 STC 192.
21. Shri Bapna, learned Counsel for the respondents, placed reliance on Sodhi Transport Co. v. State of U.P. [1986] 62 STC 381 (SC). The contention of Shri Bapna is that Bagrecha's case (1971) 1 SCC 59 is not applicable, but the case of Sodhi Transport Co. [1986] 62 STC 381 (SC) is applicable on all fours in the facts of the case.
22. I have gone through the case of Sodhi Transport Co. [1986] 62 STC 381 (SC) and I am of the view that this case is not at all applicable in the facts and circumstances of the case. In that case, the provisions requiring transit pass for the vehicles carrying goods from the State of Uttar Pradesh to another State to be delivered on check post and exit were under consideration. The dispute was, what are the consequences if transit pass is not delivered. In the Act, there was a provision for presumption under Section 28-B of the U.P. Sales Tax Act, which provided, "failing which it shall be presumed that the goods carried thereby have been sold within the State by the owner or person-in-charge of the vehicle". It raises a rebuttable presumption that the goods must have been sold in the State if the transit pass is not handed over to the officer at the check post or the barrier near the place of exit from the State. In the State Act, there is a provision in the form of Section 22-B, which is of the same nature. Thus, the Sodhi Transport Company's case [1986] 62 STC 381 (SC) may be an authority for interpreting Section 22-B of the State Act but it cannot be said to be an authority for the purpose of interpreting and considering the scope of Section 22-A of the Act. In the Full Bench judgment of the Patna High Court, the case of Sodhi Transport Co. [1986] 62 STC 381 (SC) has been considered and it was distinguished. I am in agreement with the Full Bench judgment of the Patna High Court that Sodhi Transport Company's case [1986] 62 STC 381 (SC) does not in any way advance the case of the respondents. Rule 62-A clearly states about the inter-State sale. The relevant expression is :
1Koi mal rajya ke bahar se kray karna chahe tho wah prarup vi. ka. 18 men goshana karega aur prasthuth karega yaa karvayega.?
23. The contingency, thus, expressed in the rule is that when a person other than the registered dealer purchases goods outside the State of Rajasthan and wants to bring the same in the State of Rajasthan, he is required to give a declaration in form No. ST-18. This contingency is fully covered under Section 3 of the Central Act and such a sale will fall within the inter-State sale as the sale was completed in a State other than Rajasthan and the goods are to be carried to another State. Section 22-A gives powers to the State Government to establish check posts or barrier and inspection of goods while in transit and the purpose is to prevent or check evasion of tax under this Act, which means the State tax. In this view of the matter, the goods which were purchased in the State of Uttar Pradesh were liable to State tax of Uttar Pradesh, or in the case of inter-State sale will liable to be taxed under the Central Act. Section 26 gives power to the State Government for framing of the rules. Rule 62-A, which is under challenge, has been justified by Shri Bapna under Section 26(2)(ee) of the State Act. The only entry under which Rule 62-A was sought to be brought by the respondents was entry 64 in List II of the Seventh Schedule of the Constitution. Clause (3) of Article 246 read with the entry empowers the State Legislature to make laws with respect to taxes on the sale and purchase of goods. As explained above, it is now well-established that an entry in the legislative list must be read in its widest amplitude and the legislature must be held to have power not only to legislate with respect to the subject-matter of the entry, but also to make ancillary or incidental provision in aid of the main topic of the legislation. The question, thus, posed is-can Rule 62-A be justified in exercise of ancillary and incidental power of legislation under entry 64 ? In view of the discussions made above, my answer is in the negative. The power to frame Rule 62-A through the notification dated 31st October, 1986, cannot be justified. It is beyond the rule framing power of the State. It is also beyond the legislative competence of the State Legislature in view of the provisions of law laid down by the Supreme Court in Hansraj Bagrecha's case (1971) 1 SCC 59, wherein the Supreme Court categorically stated that the State Legislature is competent in enacting sales tax legislation to make a provision which is ancillary and incidental to any provision relating to levy, collection and recovery of sales tax and purchase tax. But a provision which is made by the Act or by the Rules, which seeks to prevent evasion of liability to pay intra-State sales or purchase tax would; therefore, be within the competence of the legislature or the authority competent to make the rules, but the State Legislature has no power to legislate for the levy of tax on transactions which are carried in the course of inter-State trade or commerce. Rule 31-B and the notification issued by the State Government in Hansraj Bagrecha's case (1971) 1 SCC 59 were declared ultra vires by the Honourable Supreme Court on the same logic and analogy. There is no escape but to declare Rule 62-A and the notification dated 31st October, 1986 ultra vires. Shri P.N. Bhandari, Commissioner, Commercial Taxes, Rajasthan, Jaipur, appeared in person in this case. While making submissions on his own behalf and on behalf of the State of Rajasthan, he candidly explained the circumstances in which vide notification dated 31st October, 1986, Rule 62-A was amended and a new Rule 62-A, which is under challenge, was introduced by the State in its rule-making power. He urged that, in fact, the State or the officers of the sales tax department did not want to harass any customer. Their entire endeavour is to check evasion of tax. The State Government prescribed five items vide notification dated 6th November, 1986, as it was with respect to those items where there was an apprehension of evasion of tax. Shri Bhandari also sub-mitted that the fairness of the State and its officers is evident by the fact itself that form No. ST-18 was made available to the petitioner. Shri Bhandari also made it clear that since scooters are exempted from the payment of State tax in the State of Uttar Pradesh and the scooters are generally brought from there in the State of Rajasthan to prevent evasion of tax, the State introduced a new Rule 62-A. Shri Jain and Shri Singhal, learned counsel for the petitioners, during their submissions, pointed out that the informations required to be filled in, in the form were such that it was not possible for a customer to complete it. Shri Bapna frankly admitted that, in fact, certain particulars cannot be filled in without difficulties; but he came out with an explanation that filling of all the items is not imperative. This controversy was also considered in the Full Bench judgment of the Patna High Court in Harihar Prasad Debuka v. Stale of Bihar [1987] 66 STC 178. In fact, the controversy is, whether a person carrying his own goods from one State to another, or for consumption can be saddled with some restraint. In the case of Check Post Officer v. K.P. Abdulla AIR 1971 SC 792, the Honourable Supreme Court held that a person carrying his own goods even in his personal luggage from one State to another, or for consumption, because he is unable to produce the documents specified in Clauses (i), (ii) and (iii) of Sub-section (3) of Section 42, stands in danger of his goods being forfeited and the Supreme Court held that under Sub-section (3) of Section 42, power cannot be said to be ancillary or incidental to the power to legislate for levy of sales tax. It is true that in a country like India tax avoidance is not looked down upon. The view is that avoidance of tax is not tax evasion and it carries no ignominy with it for, it is a sound law and not bad morality for anybody to so arrange his affairs as to reduce the brunt of taxation to a minimum. However, whenever it is noticed that a particular provision is being misused to escape from proper incidence of taxation, proper amendments are made in the Act or the Rules made thereunder. In case, the State feels that there are chances of evasion of tax and to check evasion, it requires certain particulars, the particulars may be demanded from the registered dealer, who is in the present case M/s. Sanghi Traders and Investments Pvt. Ltd., who is an authorised representative of M/s. Lohia Machines Ltd. and it is through him that the vehicles are delivered and demand drafts are collected. The particulars which are being sought from the customers may be collected from the authorised representative and the purpose of the State will be fulfilled.
24. In the premises aforesaid, it is held that Rule 62-A of the Rajasthan Sales Tax Rules introduced by the notification dated 31st October, 1986, prescribing a declaration form No. ST-18 and insisting on production of the said form at check post in Rajasthan where scooters are sent by petitioner No. 2 from Kanpur to the customers in Rajasthan who are purchasing them in the course of inter-State transactions is declared ultra vires. A writ is, therefore, issued declaring Rule 62-A and the notification dated 5th November, 1986, by the State Government ultra vires. The writ petition is accordingly allowed.
25. Having regard to the circumstances of the case, there will be no order as to costs.
1. Words in Hindi are transliterated in English.