Jharkhand High Court
Nirmal Kumar Pradeep Kumar vs The State Of Jharkhand on 21 February, 2023
Author: Aparesh Kumar Singh
Bench: Aparesh Kumar Singh, Deepak Roshan
1
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(T) No. 2222 of 2022
Nirmal Kumar Pradeep Kumar, (A proprietorship concern),
having its office at Chaibasa, West Singhbhum, through
its Proprietor, namely, Pradeep Kumar Jain ..... Petitioner
Versus
1. The State of Jharkhand, through the Commissioner, Commercial Taxes
Department, having its office at Ranchi
2. Deputy Commissioner of Commercial Taxes, Chaibasa Circle, District West
Singhbhum (Jharkhand)
3. Assistant Commissioner of Commercial Taxes (Incharge), Chaibasa Circle,
Chaibasa, West Singhbhum (Jharkhand) ...... Respondents
With
W.P.(T) No. 1151 of 2017
Nirmal Kumar Pradeep Kumar, A proprietorship concern,
having its place of business at Jain Mandir Road, Gandhi Tola, P.O. and P.S.
Chaibasa, Town Chaibasa, District West Singhbhum, through
its Proprietor, namely, Pradeep Kumar Jain, son of Late Nirmal Kumar Jain, resident
of Godrej Show Room, Main Road, Opposite Rospa Tower, Ranchi, P.O. G.P.O. &
P.S. Hindpiri, District- Ranchi (Jharkhand) ...... Petitioner
Versus
1. The State of Jharkhand, through the Secretary, Commercial Taxes
Department, Project Building, Dhurwa, P.O. and P.S. Dhurwa Ranchi 834004,
District Ranchi
2. Deputy Commissioner of Commercial Taxes, Chaibasa Circle, Chaibasa, P.O. and
P.S. Chaibasa, District West Singhbhum (Jharkhand)
3. Assistant Commissioner of Commercial Taxes, Chaibasa Circle,
Chaibasa, P.O. and P.S. Chaibasa, District West Singhbhum
...... Respondents
With
W.P.(T) No. 1152 of 2017
Nirmal Kumar Pradeep Kumar, A proprietorship concern,
having its place of business at Jain Mandir Road, Gandhi Tola, P.O. and P.S.
Chaibasa, Town Chaibasa, District West Singhbhum, through
its Proprietor, namely, Pradeep Kumar Jain, son of Late Nirmal Kumar Jain, resident
of Godrej Show Room, Main Road, Opposite Rospa Tower, Ranchi, P.O. G.P.O. &
P.S. Hindpiri, District- Ranchi (Jharkhand) ...... Petitioner
Versus
1. The State of Jharkhand, through the Secretary, Commercial Taxes
Department, Project Building, Dhurwa, P.O. and P.S. Dhurwa Ranchi 834004,
District Ranchi
2. Deputy Commissioner of Commercial Taxes, Chaibasa Circle, Chaibasa, P.O. and
P.S. Chaibasa, District West Singhbhum (Jharkhand)
3. Assistant Commissioner of Commercial Taxes, Chaibasa Circle,
Chaibasa, P.O. and P.S. Chaibasa, District West Singhbhum
...... Respondents
With
W.P.(T) No. 1153 of 2017
Nirmal Kumar Pradeep Kumar, A proprietorship concern,
having its place of business at Jain Mandir Road, Gandhi Tola, P.O. and P.S.
Chaibasa, Town Chaibasa, District West Singhbhum, through
its Proprietor, namely, Pradeep Kumar Jain, son of Late Nirmal Kumar Jain, resident
of Godrej Show Room, Main Road, Opposite Rospa Tower, Ranchi, P.O. G.P.O. &
P.S. Hindpiri, District- Ranchi (Jharkhand) ...... Petitioner
Versus
2
1. The State of Jharkhand, through the Secretary, Commercial Taxes
Department, Project Building, Dhurwa, P.O. and P.S. Dhurwa Ranchi 834004,
District Ranchi
2. Deputy Commissioner of Commercial Taxes, Chaibasa Circle, Chaibasa, P.O. and
P.S. Chaibasa, District West Singhbhum (Jharkhand)
3. Assistant Commissioner of Commercial Taxes, Chaibasa Circle,
Chaibasa, P.O. and P.S. Chaibasa, District West Singhbhum
...... Respondents
With
W.P.(T) No. 2221 of 2022
Nirmal Kumar Pradeep Kumar, (A proprietorship concern),
having its office at Chaibasa, West Singhbhum, through
its Proprietor, namely, Pradeep Kumar Jain ...... Petitioner
Versus
1. The State of Jharkhand, through the Commissioner, Commercial Taxes
Department, having its office at Ranchi
2. Deputy Commissioner of Commercial Taxes, Chaibasa Circle, District West
Singhbhum (Jharkhand)
3. Assistant Commissioner of Commercial Taxes (Incharge), Chaibasa Circle,
Chaibasa, West Singhbhum (Jharkhand) ...... Respondents
--------
CORAM: Hon'ble Mr. Justice Aparesh Kumar Singh
Hon'ble Mr. Justice Deepak Roshan
--------
For the Petitioner : Mr. Sumeet Gadodia, Advocate
Mr. Ranjeet Kushwaha, Advocate
Ms. Akansha Mittal, Advocate
Ms. Prakash Narayan, Advocate
For the Respondents : Mr. Rajiv Ranjan, A.G.
Mr. P.A.S. Pati, G.A.-II
-------
17/ 21.02.2023 W.P.(T) No. 2222 of 2022 & W.P.(T) No. 2221 of 2022 These two writ petitions concerning the same petitioner arise out of the common order dated 1st February, 2022, passed by the learned Commercial Taxes Tribunal, Jharkhand, Ranchi in Revision Case No. JR 04 of 2017 and JR 03 of 2017, whereby the revision petitions of the petitioner have been rejected and the determination of sale price of Iron Ore sold by the petitioner on the basis of average I.B.M. rate in exercise of the powers under Section 35 (7) read with Section 40 (1) of the JVAT Act has been upheld. Since the issue is common in both these writ applications as such the relevant facts of W.P.(T) No. 2221 of 2022 are referred which will suffice to dispose of the issue involved in these cases.
2. The brief facts of the case as pleaded by the petitioner are that the petitioner is having merchant mines of iron ore, namely, Ghatkuri Iron Ore Mines & Bihar Iron Ore Mines. Iron ore extracted from mines is known as "Run of Mines (ROM)" which requires further processing and screening. Petitioner's premise does not have processing and screening facility and therefore, only ROM was being sold by the petitioner. ROM includes Fines & Lumps and the grade of minerals found in 3 petitioner's premises was between 58-60% Fe content, which would be evident from survey report as contained in Annexure-1.
Assessment proceeding of the petitioner was completed wherein, in alleged exercise of power u/s 35(7) r/w Section 40(2) of the JVAT Act, tax and interest imposed upon the petitioner on the alleged ground that petitioner has concealed its Gross Turn Over (for short GTO). The assessing officer despite taking actual figure of sale price, has taken the value of goods sold on the basis of average IBM rate prevalent for the said month as well as average sale price of three mines-M/s. Orissa Manganese & Minerals Ltd., M/s. Rungta Mines Ltd., & M/s. Misri Lal Jain and Sons Co. Ltd. The assessing officer while determining alleged concealed sale price, has even taken into consideration 72280.080 MT sold against Form-H as alleged concealed turnover.
3. Being aggrieved, petitioner filed an appeal before the JCCT (Appeal), Jamshedpur being Appeal Case No. CB-VAT-A-16/2012-13. The learned appellate court set aside the assessment order and remanded the matter back to the assessing officer, wherein it was specifically recorded that:-
(i) GTO of the petitioner cannot be enhanced by comparing sale price of neighboring mines.
(ii) Assessing officer has not found that petitioner has sold its goods lesser than the price shown in sale invoices of the petitioner.
Thereafter, revised assessment order was passed by the assessing officer by stating inter-alia that petitioner has not sold goods at a price higher than the price reflected in its sale invoice; rather the dispute pertains to "under-pricing" by the petitioner which has come to the knowledge of the assessing officer after enquiring from businessmen. However, at the time of passing of revised order, the assessing officer has compared the sale price of the petitioner with IBM Rate only and has proceeded to levy penalty three times of alleged concealment of tax u/s 40(1) of the JVAT Act, 2005. Further, the assessing officer, suo-motu, u/s 81 of the JVAT Act, 2005, passed review order wherein two times penalty has been imposed u/s 40(1) of the JVAT Act, 2005.
4. Being aggrieved, petitioner again filed appeal before the JCCT (Appeal) being Appeal Case No. CB-VAT-A-13/2015-16. However, contrary to its earlier finding, the learned appellate court rejected the appeal of the petitioner. Thereafter, the petitioner filed a revision petition being JR 03 of 2017 before the Commercial Taxes Tribunal, Jharkhand at Ranchi.
During the pendency of revision petition, a notice for recovery of disputed amount was issued by the respondents for which petitioner filed separate 4 interlocutory application for stay of the said notice. Vide order dated 30.01.2017, Tribunal passed a conditional stay order by directing petitioner to deposit 35% of arrear of tax. Petitioner filed Writ Petition, being W.P.(T) No. 1152 of 2017, before this Hon'ble Court against the stay order dated 30.01.2017. This Court vide its order dated 06.03.2017 stayed the conditional order of the Tribunal. This Court vide its order dated 28.03.2018 ordered that pendency of writ petition will not come in the way of disposal of revision petition. Vide order dated 02.02.2019, this Hon'ble Court directed the matter to be listed after disposal of the Revision Petition.
Petitioner filed a written submission before the Commercial Taxes Tribunal. The learned Tribunal partly rejected the revision application of the petitioner and allowed the revision to the extent of claim of export sale.
5. Learned counsel for the petitioner has taken us through the relevant provisions of JVAT Act, 2005, Section 2 (xlvii) Sale and 2 (xlviii) sale price definition, in particular Section 35(7) and Section 40 relating to turn over escaping assessment. Learned counsel for the petitioner has, inter alia, questioned the impugned findings on two-fold legal issues:
(i) Whether sale price of the petitioner company can be determined on the basis of average sale price of I.B.M. as the average sale price of I.B.M. is only for the purpose of determining royalty payable on minerals and the same cannot be the basis of determination of sale price?
(ii) Whether imposition of penalty under Section 40 (1) of the JVAT Act, 2005 is sustainable in the eye of law, especially when the original proceedings were initiated under Section 40 (2) of the JVAT Act, 2005?
In support of the legal issues, the following submissions have been made:
Average sale price determined by the IBM is the sole basis on which GTO of the petitioner has been enhanced and consequently tax and penalty have been imposed upon the petitioner, despite the fact that price notified by the IBM was only for the purpose of determining royalty payable on the minerals and the same cannot be taken as basis for determining the sale price for levy of VAT/Sales Tax which would be itself evident from the Notification dated 10.12.2009 issued by the Government of India, Ministry of Mines (Annexure-8).
Further, assessing officer himself, in the revised order has categorically recorded its finding that petitioner has not sold goods at a price higher than the price 5 shown in its invoice and thus, no tax could have been levied to the petitioner under section 35(7) of the JVAT Act, 2005.
From bare perusal of Section 35(7) of the JVAT Act it would reveal that assessing authority is entitled to determine the market value of the goods sold by the petitioner only and only if the assessing officer comes to a definite finding that the goods have been sold at the rate higher than the rate shown by the petitioner and admittedly in the instant case the assessing officer has himself admitted that petitioner has not sold its goods at higher price than the price shown by the petitioner in its invoices.
Thus, section 35(7) of the JVAT Act which permits the assessing officer to determine the market value of goods is not applicable to the facts of the present case. The learned court below has failed to take into consideration the definition of "Sale" and "Sale Price" occurring in Section 2 (xlvii) & 2(xlviii) respectively of the JVAT Act which in substance provides that the VAT would be levied on the sale of goods and on the consideration received for such sale of goods and not on the basis of market value of the goods in question. Thus, the learned court below has failed to consider the aforesaid provisions of the JVAT Act at the time of deciding the issue of determination of goods sold by the petitioner.
Further finding with respect to "under-pricing" of the goods sold by the petitioner recorded by the assessing officer is totally misconceived and not tenable in the eye of law. It is really un-understandable that why purchaser of petitioner would purchase minerals at a lesser price just in order to evade payment of tax especially when the said purchaser is entitled to avail ITC under the JVAT Act, 2005.
Further, assessing officer in its revised order has stated that "under-pricing" of the petitioner has been derived from the enquiry made from other businessmen, but no details of such enquiry has been mentioned in the revised order. The lower court records itself demonstrates that no such enquiry whatsoever was conducted by the learned assessing officer to conclude under-pricing done by the petitioner.
Even, the petitioner has not been furnished any documents regarding alleged enquiry conducted by the assessing officer. Thus, in absence of relied upon documents, the said finding is not tenable in the facts and is violative of principle of natural justice. Even, petitioner has the right to cross examine the businessmen from whom the assessing officer has come to such conclusion. In this context, petitioner relied upon the judgment of Hon'ble Apex Court passed in the Case of Natwar Singh Vs. Director of Enforcement & Ors. reported in (2010) 13 SCC 255 (Para-30 & 31) & Ayyubkhan Noorkhan Pathan Vs. State of Maharashtra & Ors. (2013) 4 SCC 465 (Para-30).6
However, surprisingly, the Tribunal recorded its finding that the assessing officer has not prepared any enquiry report from the businessmen but rather on the basis of documents which were part of the first assessment order and also the documents which were provided by the dealers. The assessing officer has come to a finding that the petitioner has under-priced its sale price for the transaction in dispute. Thus, the Tribunal has failed to appreciate that the documents which were provided by the neighboring businessmen was not served to the petitioner as being the relied upon documents and, thus, there is a violation of principle of natural justice.
6. Learned counsel for the petitioner further contended that apart from the above, from bare perusal of the chart as contained in revised order, it would be evident that in respect of certain transactions where the price at which the petitioner sold goods was higher than the average price of IBM and the assessing officer did not enhance the GTO in respect of those transactions. However, in cases where the petitioner sold goods at the price lesser than the average price of IBM, the assessing officer enhanced the GTO. This fact itself demonstrate that the average price of the IBM is not the yardstick for selling the goods by one or other dealer and the calculation made by the assessing officer of the alleged concealed GTO is wholly unsustainable in the eye of law.
However, contrary to the records, the Tribunal in the impugned order has recorded its finding that the grade of iron ore was 63% Fe and, petitioner not in a single transaction of sale, reflected the sale of iron ore as a 'Run of Mines' (ROM). Further, the Tribunal has held that the ore of grade 63% Fe was sold at a rate more than Rs.3,000 per MT and the lesser grade of iron ore of 62.95% Fe was sold at a rate of less than Rs.300 per MT. On the basis of the said perverse finding, the Tribunal has held that the petitioner was unable to explain variation of quality of iron ore as well as rate of iron ore and thus; the said transactions of the petitioner are colorable transaction and the provision of Section 35(7) of the JVAT Act has rightly been invoked by the assessing officer as on the basis of the aforesaid finding, the assessing officer was satisfied that the price of goods has been underpriced by the petitioner. Further, in the impugned order, the Tribunal has recorded a specific finding that petitioner was guilty of misrepresenting before the appellate authority. The aforesaid finding of the Tribunal is not justified and such perverse finding is contrary to the records of the case. In this regard, reference may be given to the chart appended to the revised assessment order (Annexure-5) and, from bare perusal of the same, it would transpire that in column 3 of the said chart, the assessing officer has himself recorded name of goods as ROM and only with respect to four transactions, the goods have been reflected as fines. Further, column 5 of the said chart itself 7 demonstrates that goods were not sold for more than Rs. 3,000 per MT and, thus, finding with respect to misrepresentation by the petitioner is perverse as the same is contrary to the records of the case. In fact, on the basis of said perverse observation, the Tribunal has held that provision of Section 35(7) of the JVAT Act is applicable to the case of the Petitioner which is not sustainable in the eye of law.
Learned counsel further submits that the petitioner never misrepresented before the appellate court either in the first round of litigation or in the second round of litigation but on the basis of such perverse finding which is contrary to the records of the case, the Tribunal has recorded that petitioner has misrepresented the learned appellate court which was required to be re-visited by the assessing officer and the assessing officer has not exceeded its jurisdiction while passing the revised order pursuant to the remand order passed by the appellate court.
He contended that from further perusal of the chart contained in revised order, it would be evident that for the period in dispute, the lowest grade of iron ore was 58.14% Fe and in one sale transaction, the higher grade was 63.50% Fe content. Further, petitioner has declared the grade of iron ore on the basis of survey report of IBM to demonstrate that grade of petitioner's ore was inferior to the grade of neighboring mines. Thus, petitioner cannot be held guilty of misrepresentation as admittedly, petitioner was not the author of the said report. This aspect of the matter has not been properly appreciated by the Tribunal while passing the impugned order.
The Tribunal in its impugned order has itself recorded that the rate of IBM is for the purpose of payment of Royalty to the State Government and the same is not the yardstick for determination of sale price of an assessee. However, inspite of the said observation, the Tribunal has proceeded to confirm the revised order/appellate order, wherein the rate of IBM has been taken as the yardstick for determining the sale price of the Petitioner. Thus, the finding of the tribunal is itself contrary.
At this stage, it is categorically stated that the quantity of goods sold has not been disputed either by the assessing officer or the learned appellate court or by the Tribunal. Further, nowhere the returns of the petitioner have been disputed by the learned Court below. In fact, the remand order passed by the learned appellate court was limited remand order and the revised order should have only confined to the facts that whether petitioner has sold its goods at a higher price than shown in invoice. But the assessing officer has exceeded its jurisdiction and has held that the instant case relates to under-pricing of goods sold by the petitioner.
Surprisingly, learned Tribunal has not appreciated it. Without appreciating the above submission, learned appellate court has confirmed the revised order passed by the assessing officer which is itself contrary to the earlier order passed by the learned appellate authority. From bare perusal of the earlier remand order (Annexure-4), it 8 would be evident that the learned appellate court himself has recorded its finding that sale price of the petitioner could not be compared with the average sale price of IBM as IBM rate has been determined by taking average sale price of the mining dealer, majority of whom has better grade of iron ore, but, admittedly, the grade of iron ore of the petitioner is of inferior quality. But, on the contrary, the learned appellate court has upheld the revised order on the basis of same IBM rates. This aspect of the matter has not been appreciated by the Tribunal.
Further, petitioner relied upon the judgment of Hon'ble Apex Court rendered in Morriroku U.T. Indians Pvt. Ltd. Vs. State of U.P. reported in (2008) 15 VST 559 (SC) wherein it has been held that "Sales Tax is a tax on the price received or receivable by the dealer in respect of sale and the dealer is entitled to frame the price structure which is best suited for the type of business with a view to stand the competition".
Petitioner also relied upon the following judgments: -
(i) State of Rajasthan Vs. Rajasthan Chemists Assn. reported in (2006) 6 SCC 773 wherein the Hon'ble Supreme Court has reiterated the principle of levy of "tax on sale of goods" and held that State Legislature does not have legislative competence to give the expression "sale of goods" extended meaning and to enlarge its legislative fields to cover those transaction for taxing which do not properly confirm the element of sale of goods within the Sales Tax.
(ii) M/s. Girdharilal Nanhelal Vs. The Sales Tax Commissioner, M.P. reported in (1976) 3 SCC 701 wherein it has been held that in order to impose liability, onus of proving the ingredients of sale squarely lies upon the department.
(iii) M/s. Devkavai Velji Vs. State of Jharkhand & Ors. reported in 2013(2) JLJR 456, the Hon'ble Jharkhand High Court has observed that tax cannot be levied on differential rate, merely because the petitioner has sold goods at a rate lower than the market rate.
Apart from the above, petitioner is placing reliance upon the judgment of Hon'ble Apex Court passed in the of Commissioner of Income Tax Vs. Calcutta Discount Co. Ltd. reported in (1974) 3 SCC 260 (Para-11) wherein it has been held that a dealer cannot be assessed on the basis of market price of goods sold by the said dealer.
7. Learned counsel contended that prior to amendment carried out in Section 40(2) vide notification bearing no. LG18/2013-08/LJ dated 02.07.2014, only interest was leviable on the alleged concealed turnover. In fact, at the time of original assessment order, the learned assessing officer has imposed interest upon the petitioner under Section 40(2) of the JVAT Act but, just in order to artificially 9 enhance the alleged amount due against the petitioner, penalty under Section 40(1) has been imposed upon the petitioner while passing the revised order which is wholly illegal, untenable in the eye of law.
It is pertinent to mention here that the revised order has been passed in compliance to the limited remand order passed by the learned appellate court and, therefore, penalty under Section 40(1) of the JVAT Act could not have been imposed upon the petitioner. However, learned appellate court has failed to consider this fact which is itself contrary to the earlier order passed by the learned appellate court. To the utter surprise of the petitioner, learned appellate court has recorded its finding that the petitioner has not objected against the initiation of proceeding under section 35(7) read with Section 40(1) and by recording such facts, the learned appellate court has held that no procedural error has been committed by the learned assessing officer while passing the revised order.
Further, initiation of proceeding under Section 40(1) of the JVAT Act is in the nature of re-assessment proceeding and could not have been initiated by converting original proceeding initiated under Section 40(2) which is a before assessment proceeding to a proceeding under Section 40(1) being a re-assessment proceeding. Thus, the Tribunal has misinterpreted Section 40(1) of the JVAT Act while rendering a finding that there is no bar under the statute to start a proceeding in terms of Section 40(1) of the JVAT Act and the assessing officer has not exceeded his jurisdiction by converting the proceeding of Section 40(2) into Section 40(1) of the JVAT Act.
Even, Tribunal failed to consider the fact that prior to Notification No. LG 18/2013-08/LJ dated 02.07.2014, only interest could have been imposed on the alleged concealment of turnover in terms of Section 40(2) of the JVAT Act. It is for the said reasons; proceedings were wrongly converted from Section 40(2) to Section 40(1).
8. Learned Advocate General has argued on behalf of the State. A counter affidavit has been filed on the matter earlier on 13.07.2022 Thereafter, during course of proceedings of the case, pursuant to the order dated 30th November, 2022 and 19th January, 2023, a supplementary counter affidavit has been filed to bring on record entire invoices submitted by the petitioner before the assessing officer. According to the State most of these tax invoices show ROM is mentioned in the bracket where Iron ore has been shown while there is a great difference between iron ore and ROM (Run of Mines). ROM consists of less ferrous content of iron, while Iron Ore consists higher quantity of Ferrous content. This is the reason that there is no mention of ROM in the rate of IBM. Based on the records showing the sale of iron ore filed by the petitioner, it is argued that the petitioner had been producing/raising 10 iron ore as lumps which are more valuable than ROM and fines. It is also pointed out from these invoices that the rate of iron ore lump (ROM) and fines, ferrous wise mentioned in Tax invoices is lower rate than the ferrous wise, grade wise mentioned rate of IBM.
A comparative chart has been furnished by the learned State counsel, culled out from the invoices produced by the petitioner for both periods 2010-11 and 2011- 12 indicating that the quality of ferrous content in most of the invoices issued by the petitioner of the nature of ROM are more than 60% ferrous content, though the invoices indicate the lower price than what was the rate for the iron ore of the quality of fines or lumps having more than 60% ferrous content. The basis for initiation of the proceedings by the assessing officer was this satisfaction that the petitioner has sold the iron ore at a higher price than shown by him in these invoices. Thus, the ingredients of Section 35 (7) of the JVAT Act were satisfied for proceeding against him in terms of Section 40 (1) of the JVAT Act.
Pursuant thereto; notices were issued under Section 40 (1) and 40 (2) upon the petitioner for the relevant assessment years by order dated 17.10.2012 concerning the assessment year 2011-12 and 28th January, 2013 for the year 2010-11. Since the Assessing officer found a case of underpricing, the assessment orders dated 31st January, 2013 was passed imposing tax and penalty upon the petitioner. The same were taken in appeal before the Joint Commissioner (Appeals), who set aside the order and remanded the matter to the assessing officer to take a fresh decision in accordance with law. Thereafter, the revised assessment order was passed by the assessing officer, inter-alia holding that the petitioner has indulged in underpricing of the goods sold at a higher price after enquiries from the businessmen. Since the IBM rates of royalty are determined on average of 10 such mines operating in the area, revised every month for the purposes of payment of royalty, the said yardstick was adopted by the assessing officer to arrive at a best judgment /assessment since the books of accounts of the petitioner were disbelieved. The appellate authority considered the matter once again but rejected the appeals vide orders dated 26 th November, 2016 in both the cases.
9. Learned Advocate General contended that the learned tribunal, vide the impugned judgment, has rightly held that the revised assessment order in detail speaks of various sale invoices and that not in a single sale invoice there is mention of sale of ROM. This, however, according to the learned counsel for the petitioner is a perverse finding. It is further argued by the State counsel that sale of lumps and fines have been made. The dealer was guilty of misrepresenting before the appellate authority that he did not have any screening or processing unit. It is submitted that for the relevant years though the petitioner did not have a screening or processing 11 unit but the petitioner did have such units for the previous years. It is also held by the learned tribunal that the second part of the finding of appellate authority that the grade of iron ore of the petitioner-dealer is of inferior quality between 58 to 60% ferrous grade has also been found to be factually incorrect and the sale invoices of the dealer showed that the grade of iron ore extracted from the mines were above 60% ferrous grade and it was up to 63% ferrous grade. This finding of the appellate authority was also based on incorrect representation made by the dealer.
The learned tribunal has also addressed the issue relating to price variation of iron ore of same grade giving different uses by holding that the I.B.M rate are determined on the basis of average sale price and I.B.M. is a standard government organization. Rates published are reliable and also proper. According to the learned tribunal also there cannot be any evidence of underpricing to the effect that the goods are sold at a price higher than what is reflected in the sale invoices, as such, such sale transactions are generally colourable transaction between the buyer and the seller. The documents available showed that the goods were sold at a higher price and there was no requirement to take recourse to the provision of 35 (7), rather the assessment order could have been passed in terms of Section 35 (5) and 35 (6) of the JVAT Act. Only when such evidence is not there and on the basis of enquiry conducted by the assessing officer, he was satisfied that the goods have been underpriced, then a case under Section 35 (7) is made out.
10. According to the learned tribunal the entire plea of violation of the principles of natural justice also do not have any factual basis. The variance in the sale price compelled the authority to take the average price notified by I.B.M., which does not suffer from any illegality. Therefore, enhancement of gross turnover by enhancing the same value by fixing it with reference to the rate declared by IBM does not suffer from any illegality or impropriety. This plea was rightly rejected by the learned tribunal.
Learned counsel for the State has placed reliance on the decisions of the Hon'ble Apex Court in the case of M/s VEENA THEATRE, PATNA versus THE STATE OF BIHAR reported in 1970 (3) SCC 79, Para 9 and THE COMMISSIONER OF SALES TAX, MADHYA PRADESH versus M/S H.M. ESUFALI, H.M. ABDULALI, SIYAGANJ, MAIN ROAD, INDORE reported in (1973) 2 SCC 137, Para 8 and 11 in support of his submission that in a case where the invoices and books of accounts of the petitioner were not believable the assessing officer had no other option than to make a best judgment/assessment by making an estimate of the sale price relying upon the I.B.M. rates.
12He lastly submits that the revised assessment order does not suffer from any illegality or error. The impugned orders passed by the learned tribunal upholding the same, therefore, needs no interference.
Learned counsel for the petitioner in reply has sought to distinguish these decisions on facts and they relate to case of best judgment assessment when the Books of Account were either rejected or were not produced.
11. Having gone through the rival contentions of learned counsel for the parties and after going through the impugned order and other relevant documents placed before us it appears that revised assessment proceeding of the petitioner was completed and an order has been passed whereby, in exercise of power u/s 35(7) r/w section 40(2) of the JVAT Act, tax and interest has been imposed upon the petitioner on the ground that petitioner has concealed its GTO.
The assessing officer at the first instance despite taking actual figure of sale price, had taken the value of goods sold on the basis of average IBM rate prevalent for the said month as well as average sale price of three mines-M/s. Orissa Manganese & Minerals Ltd., M/s. Rungta Mines Ltd., & M/s. Misri Lal Jain and Sons Co. Ltd.
Aggrieved by the assessment order, the petitioner assailed the same in appeal before the JCCT (Appeal), Jamshedpur being Appeal Case No. CB-VAT-A- 16/2012-13. The learned appellate court set aside the assessment order and remanded the matter back to the learned assessing officer by recording that the GTO of the petitioner cannot be enhanced by comparing sale price of neighboring mines and the AO has not found that petitioner has sold its goods lesser than the price shown in sale invoices of the petitioner.
Thereafter, a revised assessment order was passed. In the revised assessment order though the assessing officer held that the petitioner has not sold goods at a price higher than the price reflected in its sale invoice; however, he observed that the dispute relates to "underpricing" by the petitioner which has come to the knowledge of the learned assessing officer after enquiring from businessmen. However, this time at the time of passing of revised assessment order, the AO has compared the sale price of the petitioner with IBM Rate only and has proceeded to levy penalty three times of alleged concealment of tax u/s 40(1) of the JVAT Act, 2005. The AO further u/s 81 of the JVAT Act, 2005, passed review order wherein two times penalty has been imposed u/s 40(1) of the JVAT Act, 2005.
12. After going through the aforesaid facts and the history of the case it appears that to decide the lis involved in this case, section-35 of JVAT Act play an important role as it deals with assessment and self-assessment.
For brevity, Section 35 is quoted herein below:
13"35. Assessment and Self-Assessment --
(1) Subject to provisions of sub-Section (2), the amount of tax due from a registered dealer or a dealer liable to be registered under this Act shall be assessed in the manner hereinafter provided, for the Tax Period during which the dealer is so liable as prescribed.
(2) Notwithstanding anything contained in this Section, if a registered dealer has failed to furnish return or returns under sub-Section (1) of Section 29 in respect of any tax period or periods, the prescribed authority shall proceed to make provisional assessment under Section 36.
(3) Where a registered dealer having turnover upto 1 (one) crore per annum other than the registered dealer referred to under sub-section 5 has furnished:-
(a) All the returns for any tax period.
(b) Revised returns and annual returns in respect of any tax period within
the prescribed time and in the prescribed manner.
(c) Has paid the tax payable according to such returns or revised returns as
also interest payable if any.
(d) Has furnished the Audit report within the prescribed time if required and
in the prescribed manner.
The returns so filed are found to be in order shall be accepted as self -
assessment in the prescribed manner subject to adjustment of any arithmetical errors apparent on the face of the said return(s) and his assessment shall be deemed to be have been made for the purpose of subsection (1) of Section 35, provided this provision shall not applicable to dealers covered under section 19 of the Act.
(4) The amount of input tax credit, exemptions and other credits or concessions claimed by the dealer in the return(s) for which no supporting declarations, certificates or evidence required under this Act or Central Sales Tax Act is furnished, self assessment shall be made accordingly without such input tax credit, exemption and other claims, treating such sales as taxable by levying appropriate rate of tax, notwithstanding the fact that the dealer may have been prevented by sufficient cause to produce such declarations, certificates or evidence in support of his claim. (5) If a dealer has furnished all the returns and the revised returns, if any, within the prescribed period and in the prescribed manner or within next fifteen days thereafter and -
The prescribed authority is satisfied that the returns or the revised returns as the case may be, and self assessment claim are prima-facie correct, consistent and complete, he shall accept the self assessment as filed by the dealer and shall assess the amount of tax and interest due from the dealer on the basis of such returns, after making prima-facie adjustment in the nature of arithmetical errors, if any, in the returns and the self assessment;
(6) In the circumstances, if the self-assessment under sub-section (1), (2), (3), (4) and (5) has not been filed within the prescribed time, the prescribed authority shall serve on such dealer a notice in the prescribed manner requiring him on a date and at a time and place to be specified therein either to attend in person or through an authorised representative or to produce or to cause to be produced any accounts and other evidences on which such dealer may rely in support of such returns and claims thereof and assess the dealer, the amount of tax and interest due from the dealer on the basis of such returns which have come on records and after making such adjustments as may be necessary including -
(i) disallowance of claim of input tax credit, exemptions, discounts and deductions and any other concessions or rebates not supported by requisite evidence as required under the Act or the rules made thereunder; and
(ii) disallowance of claims of tax payments and refund adjustment not verified or otherwise not admissible; and
(iii) withdrawal of claim of tax credit including carry forward of tax credit not admissible under the Act; and
(iv) levying of interest applicable under this Act.
Provided, notwithstanding anything contained in Section 36 if registered dealer fails to comply with the terms of the notice under this sub-section or accounts and other evidence produced by him are, in the opinion of the prescribed authority incorrect, incomplete or unreliable either wholly or partly the said authority shall assess, to the 14 best of its judgment, the amount of tax and interest due from the dealer which have come on records and after making such adjustments as may be necessary".
(7). If the prescribed authority is satisfied that goods have been sold a price higher than that shown by the dealer, he may determine value of goods at the time of the sale and proceed to assess the tax on such price.
Provided before initiating such proceedings, the prescribed authority shall record his reasons for doing so and no orders shall be passed under this sub-section without giving the dealer an opportunity of being heard."
Section 40(1) and (2) are also quoted herein below:
40. Turnover escaping Assessment --(1) Where after a dealer is assessed under Section 35 or Section 36 for any year or part thereof, and the Prescribed Authority, upon information or otherwise has reason to believe that the whole or any part of the turnover of the dealer in respect of any period has -
(a) escaped assessment; or
(b) been under assessed; or
(c) been assessed at a rate lower than the rate on which it is assessable
(d) been wrongly allowed any deduction therefrom; or
(e) been wrongly allowed any credit therein;
the prescribed authority may, serve or cause to serve a notice on the dealer and after giving the dealer reasonable opportunity of being heard and making such inquiries as he considers necessary, proceed to assess to the best of his judgement, the amount of tax due from the dealer in respect of such turnover, and the provisions of this Act shall so far as may be, apply accordingly.
Provided, for clause (a), where the prescribed authority has reasons to believe that the dealer has concealed, omitted or failed to disclose willfully, the particulars of such turnover or has furnished incorrect particulars of his such turnover and thereby return figures are below the real amount, the prescribed authority shall proceed to assess or reassess the amount of tax due from the dealer in respect of such turnover and the provisions of this Act, shall so far as may apply accordingly and for this purpose, 'the dealer shall pay by way of penalty, a sum equal to thrice the amount of additional tax assessed.
" (2) If the prescribed authority in the course of any proceeding or upon any information, which has come into his possession before assessment or otherwise, under this Act, and is satisfied that any registered dealer or a dealer to whom the registration certificate has been suspended under sub-section (7) of Section 25 -
(a) has concealed any sales or purchases or any particulars thereof, with a view to reduce the amount of tax payable by him under this Act, or
(b) has furnished incorrect statement of his turnover or incorrect particulars of his sales or purchases in the return furnished under sub-section (1) of Section 29; or otherwise, the prescribed authority shall, after giving such a dealer an opportunity of being heard, by an order in writing direct that he shall, in addition to any tax payable which is or may be assessed under Section 35 or 36 or 38, pay by way of penalty a sum equal to thrice the amount of tax on the concealed turnover or on concealed or incorrect particulars* for each month of such suppression or concealment or for furnishing incorrect particulars;
on the amount of tax payable under the Act or on the suppressed turnover or on concealed turnover or for furnishing incorrect particulars.
The interest shall be payable before the completion of the assessment and for determining the amount of penalty payable, the prescribed authority shall quantify the amount of tax payable provisionally under this Act."
13. After going through the proviso to Section 35 (7) of the Act it appears that the statute specifically postulates that prescribed authority shall record his reason before initiating the proceedings and no order shall be passed under this sub section without giving the dealer an opportunity to be heard. Section 40(1) provides for Assessment in cases where turnover has escaped assessment on account of reasons indicated under Clause (a) to (e). In cases of concealment or failure to 15 disclose willfully etc. the penal provisions under proviso to 40(1) provide imposition of three times the amount of additional tax assessed. Section 35(7) contemplates of such a proceeding against an assessee regarding whom the Assessing Officer is satisfied that he has resorted to selling of goods at a higher price than shown in his invoices.
Therefore, the proviso to Section 35 (7) of the JVAT Act firstly stipulates that the reasons must be recorded by the prescribed authority for initiating the proceeding and secondly, the principles of natural justice should be followed.
Though in the instant case the second ingredient of the proviso has been fulfilled; however, there is no document to suggest that the assessing officer has recorded his reason before initiating the proceeding. The order sheet of the first assessment proceedings has been produced by the learned Advocate General. The relevant parts of the assessment orders dated 17.10.2012 for the period 2011-12 and 28.01.2013 for the period 2010-11 are quoted hereunder :-
"2011-12 ORDER SHEET Schedule V-Form No. 29 SI XXIX Sales Tax Office- DCCT, Chaibasa Circle Name of the dealer with address: M/s Nirmal Kumar Pradeep Kr.
Jain Mandir Road, xkWa/kh Vksyk
Registration number: 20941200746
No. of Brief Order How
order Complied
and date with date of
compliance
26/1/12 O;olk;h }kjk foojf.k;kWa fuEuor nkf[ky dh x;h gS%&
vof/k nkå frå Input Tax Out put Tax Tax Payable
April 2011 21/5/11 NIL 114825/-
May 2011 25/6/11 1385175/- 737828/-
June 2011
June 2011 22/8/11 NIL 1487961/-
July 11
August 11 7.10.11 NIL 275780/-
Sept 11 - NIL 616571/-
Oct 11 7.10.11 NIL 2461571/-
Nov 11 31.12.11 NIL 475928/-
Dec-11 25.01.12 NIL NIL
5@6@12 ßekbZfuax foHkkx ls izkIr vkadMksa dk lR;kiu gsrw lwpuk&fuxZr
djsA frfFk 27@6@12 fuf"pr A
Sd/-
mik;qDr
17@10@12 ;Fkk o'kZ 2006&07 ds izkUrh; vkns"kkuqlkj JVAT, Act & 05
dh /kkjk 40¼1½ & 40¼2½ ds rgr lwpuk fuxZrA frfFk
17@10@12-
Sd/-
ACCT
17@10@12
28@1@13 ;Fkk o'kZ 09&10 ds vfHkys[kk vuqlkj 31@1@13 fuf"pr dj
JVAT, Act 40¼2½ dh lwpuk fuxZr djsAß
Sd/-
ACCT"
16
"Part-File
2010-11
Schedule V-Form No. 29
SI XXIX
ORDER SHEET
Sales Tax Office- DCCT Chaibasa Circle
Name of the dealer with address: M/s Nirmal Kumar Pradeep Kumar Serial number in the alphabetical of registered dealers: Chaibasa Registration number: TIN 20941200746 Serial Number of Brief Order How complied order and date with and date of compliance 1@28@1@13 ßekbZfuax foHkkx¸ pkbZcklk ls izkIr vkadMksa (2006&07 ls 11&12 rd) ds vuqlkj vkadM+ks ds lR;kiu gsrq O;olk;h dks JVAT, Act 2005 /kkjk 40¼2½ ds rgr fnukad 31@1@13 fuf"pr dj lwpuk tkjh djsA"
Sd/-
ACCT After passing the assessment order pursuant to such notice under Section 40(2) of the Act, the matter was remanded by the Appellate Authority. Thereafter by invoking provisions of Section 35(7) read with Section 40(1) of the JVAT Act the revised assessment order was passed which has been affirmed up to the learned Tribunal and is impugned herein.
14. The relevant case of the petitioner has been recorded in the order dated 05.07.2022 which is extracted hereunder for both the periods 2010-11 & 2011-12:
"05.07.2022: The two writ petitions relate to assessment years 2010-11 and 2011-12 and arise out of the common order passed by the learned Commercial Taxes Tribunal, Jharkhand, Ranchi dated 01.02.2022. Regarding the third revision application No. JR 02 of 2017 for the period 2009-10, the learned Tribunal has held that the assessment proceedings were time barred.
Learned counsel for the petitioner submits that after making an assessment under Section 40(2) of the JVAT Act, 2005, on an erroneous pricing index obtained by comparing prices of three neighbouring mines, the petitioner was levied with enhanced tax liability. The matter was remanded to the Assessment Officer by the Appellate Authority clearly observing that the Assessing Officer has not given a finding that the assessee has sold the goods at higher price. On remand the Assessing Officer has without any notice, conducted reassessment proceeding under Section 40(1) read with Section 35(7) of the JVAT Act and this time relied upon the IMB pricing to levy enhanced tax upon the petitioner. The Assessing Officer upon remand has rendered a clear finding at para 2 of the order dated 09.01.2016 concerning assessment year 2010-11 (Annexure-5 to W.P.(T) No. 2221 of 2022) that the books of account for the instant period do not evidence sale at a higher price. However, he has also gone on to observe that the it was the case of underpricing. However, learned Tribunal has failed to take note of the apparent infirmity in the second assessment order as confirmed by the Appellate Authority. No case of suppression or escaped assessment was made out to pass a reassessment order under Section 40(1) read with Section 35(7) of the JVAT Act and that too without any notice to the petitioner.
............................................................"
15. At this stage on going through the materials on record, it is noteworthy that even after remand by the appellate authority in the revised assessment order the 17 assessing officer has not correctly applied its mind to the requirement of law under Section 35(7) of the Act and rather observed that it is not a case where the assessee has sold the goods at a price higher than what is shown by him.
16. The principles regarding concept of 'Sales Tax' as compared to Income Tax or Excise Duty have been explained in the case of Morriroku U.T. Indians Pvt. Ltd. (supra) at paragraphs 19 and 23 quoted hereunder :-
"19. Before analysing Section 3 of the 1948 Act, it is important to keep in mind that in income tax cases, tax is exigible on "real income" which means the actual income received by or which accrues to the assesses. In case of sales tax, tax is exigible on real price received or receivable by the dealer in respect of a sale. A dealer is entitled to frame his price structure in a manner conducive to the type of his business or with a view to withstand the competition. In a given case, cost may be more than the price. The dealer may base his price structure to give an incentive to his clients, agents, distributors, etc., particularly if he is a manufacturer. In such cases, his price structure has to be scrutinized by the Department under the sales tax law to find out the real sale price receivable by him. There may be cases where he is required to give a discount on account of defect in quality or delay. The important thing to be noted is that "price" is the amount of consideration which a seller charges the buyer for parting with the title to the goods. It comprises of the amount which the dealer himself has to pay for the purchase of the goods, the expenditure, which he is to incur for transporting the goods from the place of purchase to the place of sale, the duties, if any, levied on the particular goods bought by him, the octroi duty, which he may have had to pay and his own margin of profit after meeting handling charges including interest on the capital invested. The cost price of the goods actually paid by him under various heads of accounts would no doubt constitute the consideration for which he would part with his title to the goods. The entire amount of consideration, including the sales tax component, which the purchaser pays, would constitute the price of goods. To this extent, there is no difficulty. The difficulty comes in when by law or by legal fiction the Department seeks to introduce a notional concept as an element of the "real price". This is particularly important when there is no rule to that effect in the sales tax law. Even under the definition of turnover in Section 2(i) one has to take into account only the aggregate amount for which goods are bought or sold. It is this aggregate amount which is taxable under Section 3 read with Section 2(i) of the 1948 Act."
xxx xxx xxx "23. On the other hand, excise duty is a levy on a taxable event of "manufacture" and it is calculated on the "value" of manufactured goods. Excise duty is not concerned with ownership or sale. The liability under the excise law is event based and irrespective of whether the goods are sold or captively consumed. Under the excise law, the liability is there even when the manufacturer is not the owner of law material or finished goods (as in the case of job-workers). Excise duty, therefore, is independent of ownership [see Ujagar Prints (II) v. Union of India]. Therefore, for sales tax purposes, what has to be taken into account is the consideration for transfer of property in goods from the seller to the buyer. For this purpose, tax is to be levied on the agreed consideration for transfer of property in the goods and in such a case cost of manufacture is irrelevant. As compared to the sales tax law, the scheme of levy of excise duty is totally different. For excise duty purposes, transfer of property in goods or ownership is irrelevant. As stated, excise duty is a duty of manufacture. The provisions relating to measure (Section 4 of the 1944 Act read with the Excise Valuation Rules, 2000) aim at taking into consideration all items of costs of manufacture and all expenses which lead to value addition to be taken into account and for that purpose Rule 6 makes a deeming provision by providing for national additions. Such 18 deeming fictions and notional additions in excise law are totally irrelevant for sales tax purposes. Therefore, in any event, these notional additions cannot be read into Clause 5.1 and Clause t.2 of the General Agreement for Purchase of Parts dated 31.7.1997."
In the case of M/s. Girdharilal Nanhelal (supra) cited by the petitioner, the Apex Court has at para-7 held that for the purpose of levy of Sales Tax it would be necessary not only to show that the source of money has not been explained but also to show existence of some material that such acquisition of money has resulted from transactions liable to Sales Tax and not from other sources.
17. The relevant part of the revised assessment order is quoted herein below:
ßv/kksgLrk{kjh }kjk ;gkWa Li'V djuk U;k;ksfpr gksxk fd vkyksP; ekeyk ys[kkiqLrksa essa iznfZ"kZr fcdz; ewY; ls vf/kd ewY; ij eky cspus dk ugha gSA oLrqr% vkyksP; ekeyk eky dk voewY;u (Under Pricing) djds fcdzh n"kkZus ,oa dj vioapuk djus dk gSA bl ekeysa esa Under Pricing ls dzsrk dks Hkh dj vioapuk dk vk/kkj izkIr gks jgk gSA bl ekeysa esa fcdzsrk vkSj dzsrk ds fefyHkxr ls de nj ij dz;&fcdz; fn[kk;k tk jgk gS ,oa nksuks ds }kjk dj vioapuk fd;k tk jgk gSA ;g ,d Colourful Transaction gSaA vkyksP; ekeys esa v/kksgLrk{kjh larq'V gS fd O;kikjh }kjk Under pricing djds dj vioapuk dh x;h gSAÞ From the above extracts of the revised assessment order, it clearly transpires that the Assessing Officer has come to the finding that it is a case of 'underpricing'. The finding with respect to "underpricing" of the goods sold by the petitioner recorded by the assessing officer is not tenable in the eye of law. Further, assessing officer in its revised order has stated that "underpricing" of the petitioner has been occasioned due to connivance of the seller and the purchaser, but no details of such enquiry has been mentioned in the revised order. The lower court records do not show that any such enquiry was conducted by the learned assessing officer to conclude underpricing done by the petitioner before proceeding to impose tax and penalty under Section 40(1) based on the IBM rates. Even the appellate authority on the second occasion in its order dated 26.11.2016 accepted the above finding of the Assessing Officer in the revised assessment order that it is not case of the assessee having sold goods at a higher price than shown by him in the invoices but a case of 'underpricing'.
In the absence of tangible materials to support such a finding, it is difficult to assume that a purchaser of petitioner would purchase minerals at a lesser price under an invoice in order to evade payment of tax especially when the said purchaser is entitled to avail ITC under the JVAT Act, 2005. It is only after recording of reasons for initiation of proceedings under Section 35(7) the exercise for determination of value of goods at the time of sale and assessment of tax on such price is to be done by giving the dealer an opportunity of being heard.
18. At this stage it is pertinent to observe that the condition of recording satisfaction under proviso to Section 35 (7) is a prerequisite before initiation of 19 proceedings and cannot be dispensed with by the Assessing Officer. In other words, the assessing officer is duty bound to record his reasons before initiating any proceeding. It appears that the petitioner had also specifically raised this plea before the Assessing Officer before passing of the revised assessment order and also before the appellate authority thereafter at the second instance.
It is reiterated that recording of satisfaction is sine qua non before proceeding to impose tax and penalty upon the assessee under Section 35(7) read with Section 40(1) of the JVAT Act. Any such satisfaction is to be based on tangible materials as are found by the assessing officer as the provisions are penal in nature where an assessee is found to be indulging in tax evasion by suppression or concealment of actual sales or turnover by selling goods at a higher price than shown by him. The matter is therefore required to be remanded to the assessing officer to comply the provisions of Section 35(7) of the Act for initiating the proceeding, if he finds any evidence that the goods have been sold at higher price than shown by the dealers.
Though several contentions have been raised by the parties on the merits of the matter regarding the levy of tax and penalty but since the matter is being remanded for the assessing officer on the point of recording of satisfaction under Section 35 (7) of the JVAT Act before initiation of the proceedings, we consciously refrain from making any observation on the merits of the case regarding the levy of tax and penalty upon the petitioner under Section 35 (7) r/w Section 40 (1) of the JVAT Act. The judgment relied upon by the learned Advocate General i.e. M/s VEENA THEATRE, PATNA and THE COMMISSIONER OF SALES TAX, MADHYA PRADESH (supra) relate to cases of best judgment assessment after the rejection of Books of Account of the Assessee. Since in the present case the requirement of law for initiation of the proceedings have not been fulfilled, these decisions are not of assistance to the present cases.
19. As such, on remand, the AO shall proceed strictly in accordance with law. The petitioner shall be at liberty to raise all the grounds available to him before the AO which shall be considered accordingly.
20. Learned Tribunal has completely failed to consider that the requirement of law for initiating a proceeding under Section 35(7) by recording reasons has not been fulfilled by the Assessing Officer even after remand by the Appellate Authority on the first instance. Consequently, the common impugned order dated 1st February, 2022, passed by the learned Commercial Taxes Tribunal, Jharkhand, Ranchi in Revision Case No. JR 04 of 2017 and JR 03 of 2017 is quashed.
2021. As a result, W.P.(T) No. 1151 of 2017, W.P.(T) No. 1152 of 2017 & W.P.(T) No. 1153 of 2017 are dismissed as infructuous and W.P.(T) No. 2221 of 2022 and W.P.(T) No. 2222 of 2022 are, hereby, allowed in the manner and to the extent indicated above on contest. Pending I.A., if any, is also disposed of.
22. Before parting, it is observed that during the proceedings of this case the Assessing Officer has at the first instance relied upon the sale price of neighbouring mines and also the IBM rates and after remand by the appellate authority in the revised assessment order relied upon the IBM rates. Similar instances have been noticed in other cases by this Court as in W.P.(T) No.4425 of 2017 (The Rameshwara Jute Mills Limited through its Sr. Vice President (Mines) K.K. Dubey, Ranchi Vs. State of Jharkhand & Ors.). Therefore, it would be desirable that the Department lays down guidelines which provide for uniform yardsticks for the assessing officer to deal with such matters.
(Aparesh Kumar Singh, J.) (Deepak Roshan, J.) sm/pramanik/Shamim