Supreme Court of India
Union Of India & Ors vs Playworld Electronics Pvt. Ltd. & Anr on 2 May, 1989
Equivalent citations: 1990 AIR 202, 1989 SCR (2)1023, AIR 1990 SUPREME COURT 202, (1989) 3 JT 11 (SC), (1990) 184 ITR 308, (1989) 3 JT 18 (SC), 1990 SCC(TAX) 85, 1989 24 ECR 209, 1989 22 ECC 297, 1989 SCC (SUPP) 2 239, 1989 (3) SCC 181
Author: Sabyasachi Mukharji
Bench: Sabyasachi Mukharji
PETITIONER:
UNION OF INDIA & ORS.
Vs.
RESPONDENT:
PLAYWORLD ELECTRONICS PVT. LTD. & ANR.
DATE OF JUDGMENT02/05/1989
BENCH:
MUKHARJI, SABYASACHI (J)
BENCH:
MUKHARJI, SABYASACHI (J)
RANGNATHAN, S.
CITATION:
1990 AIR 202 1989 SCR (2)1023
1989 SCC (3) 181 JT 1989 (3) 11
1989 SCALE (1)1186
ACT:
Central Excises and Salt Act, 1944: Sections 4(1)(a),
4(4)(c)/ Central Excise Rules, 1944: Rule 9B.
Assessee--Manufacturing wireless receiving sets, tape
recorders, tape players under brand name 'Bush'--Selling
products exclusively to the Company (Bush India Ltd.) and
its authorised wholesale dealers-price charged--Whether
represents correct assessable value for excise duty.
Company Law--Tax evasion or perpetration of a
fraud--Duty of Court to lift corporate veil.
Taxation--Tax planning within the framework of law is
legitimate--Colourable devices cannot be part of tax plan-
ning.
Words and phrases: 'Related person '--Meaning of.
HEADNOTE:
The respondent company was engaged in the manufacture of
wireless receiving sets, tape recorders, tape players. These
products were assessable under Tariff Items 33A and 37AA of
the Central Excise Tariff. In the classification list and
price lists filed by the respondentassessee company these
goods were shown as unbranded goods. Subsequentiy it was
found that the respondent-assessee company was manufacturing
their products in the brand name of "Bush" and were selling
the same exclusively to M/s Bush India Ltd. or its autho-
rised wholesale dealers only. The appellants-Revenue alleged
that there was wilful suppression of facts by the respondent
company with intention to evade excise duty because this
fact was not mentioned by the company in the price list or
classification list, filed.
A show Cause Notice was issued requiring the respondent
company to show cause as to why, (i) M/s Bush India Limited
should not be treated as .a 'related person' and a favoured
buyer of the respondent company for the purpose of determi-
nation of wholesale cash price, (ii) the concessional rate
of duty under notification No. 358/77-CE should
1024
not be denied to the respondent and, (iii) the differential
duty in respect of the goods cleared should not be recov-
ered.
Instead of executing the surety bond the respondent-
assessee company filed a writ petition in the High Court
praying for quashing of the Show Cause Notice and for a
mandamus to allow it to clear the goods on the basis of the
price at which the goods were sold by it to Bush India
Limited allowing the benefit of the relevant notification.
The High Court following its earlier decision held that
for the purpose of payment of excise duty the market value
of the goods of the respondent-assessee company was the
price charged by it from M/s Bush India Ltd., and not the
market value at which price M/s Bush India Ltd. sold the
goods. It further held that there was no misdeclaration of
the value by the assessee company, and it accordingly
quashed the Show Cause Notice and the Demand Notice for
recovery.
In this appeal by the Revenue it was contended that in
the facts and circumstances of the case the High Court
committed an error in not realising that M/s Bush India Ltd.
was a related person and as such the price charged by the
respondent company from M/s Bush India could not represent
the correct assessable value for the purpose of excise duty.
Dismissing the appeal,
HELD: 1. Tax planning may be legitimate provided it is
within the' framework of the law. But colourable devices
cannot be part of tax planning and it is wrong to encourage
or entertain the belief that it is honourable to avoid the
payment of tax by dubious methods. It is the obligation of
every citizen to pay the taxes honestly without resorting to
subterfuges. In order to create the atmosphere of tax com-
pliance, taxes must be reasonably collected and when col-
lected, should be utilised in proper expenditure and not
wasted. It is too much to expect the legislature to inter-
vene and take care of every device and scheme to avoid
taxation and it is up to the court sometimes to take stock
to determine the nature of the new sophisticated legal
devices to avoid tax and to expose the devices for what they
really are and to refuse to give judicial benediction.
[1034A-B, D]
2. One must find out the true nature of the transaction.
Even though the corporation might be a legal personality
distinct from its members, the court is entitled to lift the
mask of corporate entity if the conception is used for tax
evasion, or to circumvent tax obligation perpetrate a fraud.
[1034E, 1033G]
1025
3. It is unsafe to make bad laws out of hard facts and
one should avoid subverting the rule of law. In the instant
case, facts have not been found with such an approach by the
lower authorities, and the High Court had no alternative on
the facts as found but to quash the Show Cause and Demand
Notices. It appears that the brand name "Bush" was affixed
to the goods produced by the respondent. For the purpose of
excise duty, the market value of such goods was the price
charged from M/s Bush India Ltd. and not the market value at
which price M/s Bush India sold the same. [1034E, 1033C, E]
Juggi Lal Kamlapat v. Commissioner of Income-tax, U.P.,
[1969] 1 SCR 988; Mc Dowell and Co. Ltd. v. Commercial Tax
Officer, [1985] 154 ITR 148; Commissioner of Wealth Tax v.
Arvind Narottam, [1988] 4 SCC 114; Sherdeley v. Sherdeley,
[1987] 2 All E.R. 54 and Greenberg v. IRC. [1971] 47 TC 240
(HL) referred to.
Union of India v. Bombay Tyre International, [1984] 1
SCR 347; Union of India & Ors., v. Atic Industries Ltd.,
[1984] 3 SCR 930; Union of India & Ors. v. Cibatul Limited,
[1985] Supp. 3 SCR 95; Joint Secretary to the Government of
India & Ors. v. Food Specialities Ltd., [1985] Supp. 3 SCR
165 and M/s Sidhosons & Ors. v. Union of India & Ors, [1987]
1 SCC 25 relied on.
JUDGMENT:
CIVIL APPELLATE JURISDICTION: Civil Appeal No. 859(NM) of 1988.
From the Judgment and Order dated 12.1.1987 in the High Court of Delhi at New Delhi in C.W. No. 355 of 1985. A. Subba Rao, P. Parmeshwaran and Mrs. Sushma Suri for the Petitioners.
M. Chandrasekharan, N.M. Popli and V.J. Francis for the Respondent.
The Judgment of the Court was delivered by SABYASACHI MUKHARJI, J. This is an appeal by special leave from the judgment and order of ,the High Court. of Delhi dated 12th January, 1988.
The respondent company manufactured wireless receiving sets, tape recorders, tape players which were assessable under Tariff Items' 1026 33A and 37AA of the Central Excise Tariff and it had filed classification list and price lists in respect of the said goods. On verification of the said lists, it was found that goods were unbranded and on investigation it was alleged to have come to the notice of the Department that the respond- ent company was engaged in the manufacture Of wireless receiving sets and tape recorders in the brand name of "Bush". From the documents filed by the respondent, accord- ing to the appellants, it was revealed that the respondent manufactured their entire products in the brand name of "Bush" from the very beginning and were selling the same exclusively to M/s Bush India Limited or its authorised wholesale dealers only. This fact was nowhere mentioned by the respondent in its price list or its classification lists and this, according to the appellants, amounted to wilful suppression of facts with the intention to evade payment of central excise duty. Certain enquiries were made and to safeguard the interest of revenue the respondent was re- quested time and again to observe the provisions of rule 9B of the Central Excise Rules, 1944 and execute B-13 surety bond. However, it is stated that respondent evaded the execution of the said bond which was, according to the appellants, done deliberately. Thereafter, on 4th January, 1985, a Show Cause Notice was issued for the period 1st April, 1983 to 30th November, 1984 requiring the respondent to show cause as to why M/s Bush India Limited should not be treated as a related person and a favoured buyer of the respondent company for the purpose of determination of wholesale cash price and as to why the concessional rate of duty under notification No. 358/77-CE should not be denied to the respondent and as to why the differential duty in respect of the goods cleared during the period should not be recovered. While the adjudication on the basis of the Show Cause Notice was pending, the respondent company was again requested to execute the surety bond in July, 1984. Respond- ent company thereafter filed a writ petition in the High Court of Delhi under Article 226 of the Constitution praying for quashing of the Show Cause Notice and the communication dated 11th July, 1984 and for mandamus to allow it to clear the goods on the basis of the price at which the goods were sold by it allowing the benefit of the relevant notifica- tion. The High Court by the order dated 12th January, 1987 held that the value of the goods manufactured by the re- spondent company was the price charged by it from M/s Bush India Ltd. and not the market value at which M/s Bush India Ltd. sold the goods to its wholesalers. In the premises, it was held that there was no misdeclaration of the value and the Show Cause Notices were quashed. In passing the impugned order, the High Court followed its decision in C.W. 197/85. It is, therefore, necessary to refer to the said decision of the High Court. The said decision challenged 1027 the notice dated 31st December, 1984 and a demand notice of the same date. It was contended on behalf of the petitioner in that case, who is the respondent in the instant appeal that the said respondent merely manufacture the aforesaid items for Bush India and after manufacturing those,-it sells those to M/s Bush India Ltd. It was contended that for the purpose of finding out the price for payment of excise duty, only the price which was charged by the respondent from Bush India Limited could be taken into account and the price at which M/s Bush India Ltd. further sold those goods in the market was not the price which was to be taken for the excise duty. It was contended that Bush India Ltd. was not a related person of the respondent within the meaning of Section 4(4)(c) of the Central Excises & Salt Act, 1944 (hereinafter referred to as 'the Act') and reliance was placed on the decision of this Court in Union of India v. Bombay Tyre International, [1984] 1 SCR 347. On the merits of the case, reliance was also placed on certain decisions of this Court as well as the decision of the Delhi High Court. The High Court found that the case of the respondent was directly covered by all these decisions. In the prem- ises, the High Court quashed the said Show Cause Notices and the demand notice. The question, therefore, is whether the High Court was right in the view it took.
Unfortunately, in the instant case, apart from the facts recorded hereinbefore, there is no other fact. Learned Counsel appearing for the revenue, Shri A. Subba Rao con- tended before us that the High Court was in error in not realising that in the facts and the circumstances of this case, it was an arranged affair and really M/s Bush India Ltd. was a related person and as such the price charged from it could not represent the correct assessable value for the purpose of excise duty.
As noted hereinbefore, the events in this case happened from 1985 onwards. In the premises, the amended provisions of Section 4 of the Act, as amended by the Amendment Act of 1973, would be applicable. Section 3 of the said Act enjoins that there shall be levied and collected in such manner as might be prescribed duties of excise on all excisable goods other than salt which are produced and manufactured in India. Section 4(1)(a) of the Act provides:
"4. (1) Where under this Act, the duty of excise is chargeable on any excisable goods with reference to value, such value shall, subject to the other provisions of this sec- tion, be deemed to be--(a) the normal price thereof, that is to 1028 say, the price at which such goods are ordi- narily sold by the assessee to a buyer in the course of wholesale trade for delivery at the time and place of removal, where the buyer is not a related person and the price is the sole consideration for the sale:
Provided that--(i) where, in accordance with the normal practice of the wholesale 'trade in such goods, such goods are sold by the asses- see at different prices to different classes of buyers (not being related persons) each such price shall, subject to the existence of the other circumstances specified in clause
(a), be deemed to be the normal price of such goods in relation to each class of buyers ;"
Proviso (iii) to section 4(1)(a) of the Act enjoins that:
"where the assessee so arranges that the goods are generally not sold by him in the course of wholesale trade except to or through a related person, the normal price of the goods sold by the assessee to or through such related person shall be deemed to be the price at which they are ordinarily sold by the related person in the course of wholesale trade at the time of removal, to dealers (not being related per- sons) or where such goods are not sold to such dealers, to dealers (being related persons) who sell such goods in retail."
According to clause (c) of sub-section (4) of section 4 of the Act, "related person" means a person who is so asso- ciated with the assessee that they have interest, directly or indirectly, in the business of each other and includes a holding company, a subsidiary company, a relative and a distributor of the assessee, and any sub-distributor of such distributor. The Explanation to Section 4(4)(c) further provides that in this clause "holding company", "subsidiary company" and "relative" have the same meanings as in the Companies Act, 1956( 1 of 1956). It is in this context that the validity or otherwise of the High Court's view has to be judged.
In Union of India v. Bombay Tyre International, (supra), this Court had to examine this question. This Court examined the scheme of Section 4(1)(a) before the Amendment Act, 1973 and also the position after the amendment. It was contended in that case before this Court that the definition of the expression "related person" was 1029 arbitrary and it included within its ambit a distributor of the assessee. This Court however held that in the definition of "related person" being a relative and a distributor could be legitimately read down and its validity upheld. The definition of related person should be so read, this court emphasised, that the words "a relative and a distributor of the assessee" should be understood to mean a distributor who was a relative of the assessee. The Explanation to s. 4(4)(c) provides that the expression "relative" has the same meaning as in the Companies Act, 1956. The definition of "related person", as being "a person who is so associated with the assessee that they have interest, directly or indirectly, in the business of each other and includes a holding company, a subsidiary company ..... ", shows a sufficiently restricted basis for employing the legal fic- tion. This Court reiterated that it is well-settled that in a suitable case the court could lift the corporate veil where the companies share the relationship of a holding company and a subsidiary company and also to pay regard to the economic realities behind the legal facade. The true position, it was explained by the aforesaid decision, under the said Act is--the price at which the excisable goods are ordinarily sold by the assessee to a buyer in the course of wholesale trade for delivery at the time and place of remov- al as defined in sub-section (4)(b) of section 4 of the Act is the basis for determination of excisable value provided, of course, the buyer is not a related person within the meaning of sub-section (4)(c) of section 4 and the price is the sole consideration for the sale. This aspect was further examined by this Court in Union of India & Ors. v. Atic Industries Ltd., [1984] 3 SCR 930. This Court referred to the decision of Bombay Tyre International (supra) and also referred to the first part of the definition of "related person" in clause (c) of section 4(4) which defines "related person" to mean "a person who is so associated with the assessee that they have interest directly or indirectly in the business of each other". It was not enough, it was held, that the person alleged to be a related person had an inter- est, direct or indirect in the business of the assessee. To attract the applicability of the first part of the defini- tion, the assessee and, the person alleged to be a related person must have interest direct or indirect in the business of each other. Each of them must have a direct or indirect interest in the business of the other. The quality and degree of interest which each has in the business of the other may be different; the interest of one in the business of the other may be direct while the interest of the latter in the business of the former may be indirect. That would not make any difference so long as each has got some inter- est, direct or indirect in the business of the other. In that case, this Court found that Atul Products Ltd. has interest in the business of M/s Atic Industries Ltd. since it held 50% of 1030 the share capital of that assessee and had interest as shareholder in the business carried on by the assessee. But this Court was of the view that it could not be said that the assessee, a limited company, had any interest, direct or indirect in the business carried on by one of its sharehold- ers, namely, Atul Products Ltd., even though the sharehold- ing of such shareholder might be 50%. Secondly, it was noted that Atul Products Ltd. was a wholesale buyer of the dyes manufactured by the assessee but even then, since the trans- actions between them were as principal to principal, it was difficult to appreciate how the assessee could be said by virtue of that circumstances to have any interest, direct or indirect, in the business of Atul Products Ltd. The asses- see, it was observed, was not concerned whether Atul Products sold or did not sell the dyes purchased by it from the assessee nor was it concerned whether Atul Products Ltd. sold such dyes at a profit or at a loss. In those circum- stances, the first part of the definition of related persons in clause (c) of sub-section (4) of section 4 of the amended Act was, therefore, clearly not satisfied both in relation to Atul Products Ltd. as also in relation to Crescent Dves and Chemicals Ltd., a subsidiary company of Atic Industries Ltd., and neither of them could be said to be a "related person" vis-a-vis the assessee within the meaning of the definition of that term in clause (c) of sub-section (4) of section 4 of the amended Act. In those circumstances, the assessable value, it was held, of the dyes manufactured by the assessee could not be determined with reference to the selling price charged by Atul Products Ltd. and Crescent Dyes and Chemicals Ltd. to their purchasers but must be determined on the basis of the wholesale case price charged by the assessee to Atul Products Ltd. and Crescent Dyes and Chemicals Ltd. In that case, the assessee at all material times sold the large bulk of dyes manufactured by it in wholesale to Atul Products and Imperial Chemical Industries (India) Pvt. Ltd. which subsequently came to be known as Crescent Dyes & Chemicals Ltd. at a uniform price applicable alike to both these wholesale buyers and these wholesale buyers sold these dyes to dealers and consumers at a higher price which inter alia included the expenses incurred by them as also their profit. It was noted that the transac- tions between the assessee .on the one hand and Atul Products Ltd. and Crescent Dyes and Chemicals Ltd. on the other were as principal to principal and the wholesale price charged by the assessee to Atul Products Ltd. and Crescent Dyes and Chemicals was the sole consideration for the sale and no extra-commercial consideration entered in the deter- mination of such price. For appreciating how the wholesale price could be the basis of the determination of the assess- able value, a reference may be made to the decision of this Court in Union of India & Ors. v. Cibatul Limited, [1985] Supp. 3 SCR 95. In 1031 that case, the respondent Cibatul Ltd. entered into two agreements with Ciba Geigy of India Ltd. for manufacturing resins by the seller. The joint manufacturing programme indicated that the resins were to be manufactured in accord- ance with the restrictions and specifications constituting the buyer's standard and supplied at prices to be agreed upon from time to time. The buyer was entitled to test a sample of each batch of the goods and after its approval the goods were to be released for sale to the buyer. The products were to bear certain trademarks being the property of the foreign company--Ciba Geigy of Basle. Tripartite agreements were also executed between the buyer, the seller and the foreign company, recognising the buyer as the regis- tered or licensed user of the trade-marks, authorising the seller to affix the trade-marks on the products manufactured "as an agent for and on behalf of the buyer and not of his own account" and the right of the buyer being reserved to revoke the authority given to the seller to affix the trade-marks. The respondent in that case filed declaration for the purposes of levy of excise under the said Act show- ing the wholesale prices of different classes .of goods sold by it during the period May, 1972 to May, 1975. The declara- tion included the wholesale prices of the different resins manufactured under the two aforesaid agreements. The Assist- ant Collector of Custom revised those prices upwards on the basis that the wholesale price should be the price for which the buyer sold the product in the market. According to the Assistant Collector the buyer was the manufacturer of goods and not the seller. The Collector of Central Excise allowed the appeals of the respondent and accepted the plea that the wholesale price disclosed by the seller was the proper basis for determining the excise duty. The Appellate orders were, however, revised by the Central Govt. under sub-section (2) of s. 36 of the Act and the orders made by the Assistant Collector were restored. According to the Central Govt. the buyer was the person engaged in the production of the goods and the seller merely manufactured them on behalf of.the buyer and that under the agreements the seller was required to affix the trade-marks of the buyer on the manufactured goods and that indicated that the goods belonged to the buyer. There is a ring of similarity between the facts of that case and the facts of the instant appeal before us. The orders of the Central Govt. were challenged under Article 226 of the Constitution. The High Court held that the goods were manufactured by the seller as its own goods, and there- fore, the wholesale price charged by the seller must form the true basis for the levy of excise duty. On appeal. this Court held that the High Court was right in concluding that the wholesale price of the goods manufactured by the seller was the wholesale price at which it sold those goods to the buyer, and it was 1032 not the wholesale price at which the buyer sold those goods to others. The relevant provisions of the agreements and the other material on the record showed that the manufacturing programme was drawn up jointly by the buyer and the seller and not merely by the buyer, and that the buyer was obliged to purchase the manufactured product from the seller only if it conformed to the buyer's standard. For this purpose, the buyer was entitled to test a sample of each batch of the manufactured product and it was only on approval by him that the product was released for sale by the seller to the buyer. It was apparent that the seller could not be said to manufacture the goods in those facts, it was held, on behalf of the buyer. It was further found that it was clear from the record that the trade-marks of the buyer were to be affixed on those goods only which were found to conform to the specifications or standard stipulated by the buyer. All goods not approved by the buyer could not bear those trade- marks and were disposed of by the sellers without the advan- tage of those trade-marks.
This question was again examined by this Court in Joint Secretary to.the Govt. of India & Ors. v. Food Specialities Ltd., [1985] Supp. 3 SCR 165. There the respondent used to manufacture certain goods for sale in India by M/s Nestle's Products India Ltd. (for short Nestle's) under certain trade marks in respect of which the latter was registered as the sole registered user in India. The goods were supplied to Nestle's at wholesale price on rail at Moga or free on lorry at factory. The respondent disputed the value of the goods determined by the excise authorities for the purpose of the levy under the said Act and ultimately the respondent filed writ petitions in the High Court. The High Court allowed the writ petitions holding that the value of the trade marks could not form a component of the value of the goods for the purpose of assessment of excise duty. In appeal to this Court, the appellant contended that the value of the goods sold by the respondent to Nestle's should, for the purpose of levy of excise duty, include the value of the trade marks under which the goods were sold in the market and that the value of such trade marks should be added to the wholesale price for which the goods were sold by the respondent to Nestle's. Dismissing the appeal, it was held that the value of Nestle's trade marks could not be added to the wholesale price charged by the respondent to Nestle's for the purpose of computing the value of the goods manufactured by the respondent in the assessment to excise duty. In that case, it was held that what were sold and supplied by the respond- ent were goods manufactured by it with the trade marks affixed to them and it was the wholesale cash price of goods that must determine the value for the purpose of assessment of excise duty. It 1033 was immaterial that the trade marks belonged to Nestle's. What was material was that Nestle's had authorised the respondent to affix the trade marks on the goods manufac- tured by it and it was the goods with the trade marks af- fixed to them that were sold by the respondent to Nestle's. There could, therefore, be no doubt, it was held, that the wholesale price at which the goods with the trade marks affixed to them were sold by the respondent to Nestle's as stipulated under the agreements would be the value of the goods for the purpose of excise duty. That was the price at which the respondent sold the goods to Nestle's in the course of wholesale trade.
Similarly in the instant case, it appears that the brand name "Bush" was affixed to the goods produced by the re- spondent. In M/s Sidhosons and Others v. Union of India and others, [1987] 1 SCC 25, it was held that the excise duty was payable on the market value fetched by the goods, in the wholesale market at the factory gate manufactured by the manufacturers, i.e., the price charged by the manufacturers to the buyer under the agreement. It could not be assessed on the basis of the market value obtained by the buyers who also add to the value of the manufactured goods the value of their own property in the goodwill of the 'brand name'. In view of the facts that have emerged in this case, the High Court came to the conclusion that the market value of the goods of the respondent herein was the price charged from M/s Bush India Ltd. and not the market value at which price M/s Bush India Ltd. sold to its whole-sellers for the purpose of payment of excise duty. The High Court, there- fore, quashed the Show Cause Notice and the Demand Notice. Shri A. Subba Rao on behalf of the Revenue tried to contend before us that the facts of this case revealed that it was a device to under-charge. The respondent herein was brought in to divide the sale price of M/s Bush India Ltd. to be the basis of the assessable value. It is true that the facts of this case do warrant a great deal of suspicion. But it is not possible to hold otherwise than what has been held by the High Court in this case. It is true, as Shri Rao drew our attention, that even though the Corporation might be a legal personality distinct from its members, the Court is entitled to lift the mask of corporate entity if the concep- tion is used for tax evasion, or to circumvent tax obliga- tion or to perpetrate a fraud. In this connection, reference may be made to the observations of this Court in Juggi Lal Kamlapat v. Commissioner of Income-tax, U.P., [1969] 1 SCR
988. In the background of the facts 1034 found we, however, need not get ourselves bogged with the controversy as to judicial approach to tax avoidance devices as tax pointed out in McDowell and Co. Ltd. v. Commercial Tax Officer, [1985] 154 ITR 148, where this Court tried to discourage colourable devices. It is true that tax planning may be legitimate provided it is within the framework of the law. Colourable devices cannot be part of tax planning and it is wrong to encourage or entertain the belief that it is honourable to avoid the payment of tax by dubious methods. It is the obligation of every citizen to pay the taxes honestly without resorting to subterfuges. It is also true that in order to create,the atmosphere of tax compliance, taxes must be reasonably collected and when collected, should be utilised in proper expenditure and not wasted. (See the observations in Commissioner of Wealth Tax v. Arvind Narottam, [1988] 4 SCC 113), It is not necessary, in the facts of this case to notice the change in the trend of judicial approach in England: (Sherdeley v. Sherdeley, [1987] 2 AER 54). While it is true, as observed by Chinnappa Reddy, J. in McDowell and Co. Ltd. v. Commercial Tax Offi- cer, (supra) too much to expect the legislature to intervene and take care of every device and scheme to avoid taxation and it is up to the court sometimes to take stock to deter- mine the nature of the new and sophisticated legal devices to avoid tax and to expose the devices for what they really are and to refuse to give judicial' benediction, it is necessary to remember as observed by Lord Reid in Greenberg v. IRC, [1971] 47 TC 240(HL) that one must find out the true nature of the transaction. It is unsafe to make bad laws out of hard facts and one should avoid subverting the rule of law. Unfortunately, in the instant case, facts have not been found with such an approach by the lower authori- ties and the High Court had no alternative on the facts as found but to quash the Show Cause and the Demand Notices. In that view of the matter, the appeal fails and is accordingly dismissed. But there will be no order as to costs. We dismiss this appeal with reluctance. Our reluc- tance is not to be ascribed to any hesitation to accept the inference flowing from the facts found but reluctance is due to the fact that the facts were not properly found.
T.N.A. Appeal dismissed.
1035