Andhra HC (Pre-Telangana)
Sri Srinivasa Theatre, ... vs Commercial Tax Officer, ... on 10 July, 2001
Equivalent citations: 2001(4)ALD747, 2001(4)ALT725
ORDER S. Ananda Reddy, J.
1. This writ petition is filed praying for the issue of mandamus declaring that Section 5(3)(b) of the A.P. Entertainment Tax Act as stood in 1977-78 does not prohibit downward revision of entertainment tax consequent upon the reduction of gross collection capacity and consequently to quash the order of the Commissioner of Commercial Taxes dated 31-5-1984 confirming the order of the 3rd respondent dated 21-2-1984.
2. The petitioner, a partnership firm was carrying on the business of exhibition of films in its theatre of Gollalamamidada village, having population below 15,000. For the period from 4-10-1977 to 3-10-1978, the petitioner entered into an agreement with the 1st respondent for payment of Entertainment Tax of Rs.94,490-84 under Section 5 of the A.P. Entertainment Tax Act (hereinafter referred to as the Act), which shall be payable in weekly instalments. It is stated that the Exhibitors situated in areas having population less than 25,000 are liable to pay tax under Section 4(c) at a percentage of notional gross collection capacity for every show screened irrespective of actual number of tickets sold. In lieu of the tax payable under Section 4(c), it was provided for payment of compounded tax under Section 5 of the Act, by agreement irrespective of the actual number of shows screened. According to the petitioner, before entering into the agreement for the period from 4-10-1977 to 3-10-1978, it applied for reduction in the number of seats to the licensing authority under the A.P. Cinemas (Regulation) Act, 1955 (for short 'the Cinemas Act') read with the rules made therein. The reduction in number of seats, will reduce the notional gross collection capacity and consequently the tax payable thereon for the purpose of Sections 4(c) and 5 of the Act. The licensing authority passed orders reducing the number of seats, which was received by the petitioner on 1-11-1977, which was passed pursuant to an appellate order of the Government dated 22-10-1977. According to the petitioner, it had reduced the seating accommodation with effect from 1-11-1977- Before entering into agreement on 1-10-1977, the petitioner did not apply in the Form 1II-B as required under Rule 33(7) and it has only intimated to the Entertainment Tax Officer its willingness to renew the agreement entered into. According to the petitioner, the provisions of the Act do not contemplate renewal of the agreement but after the expiry of every agreement, fresh agreement has to be entered into depending upon the number of shows screened in the previous year as on the date of application and the status of the local authority. Thus, the agreement entered into on 1-10-1977 with effect from 4-10-1977 to 3-10-1978 is not valid in law. As the petitioner had entered into an agreement with reference to the seating capacity of 917 agreeing to pay Rs.94,491/-for the entire year, it approached the 1st respondent to determine the tax liability as per the seats determined by the licensing authority. Accordingly, on 1-11-1977 the petitioner entered into another agreement with the 1st respondent for the period from 7-11-1977 to 6-11-1978. As per the said agreement, the tax liability of the petitioner is determined at Rs.63,848/-. In effect, the agreement dated 1-10-1977 was superseded by the fresh agreement dated 1-11-1977. The fresh agreement was not a substitute for the un-expired portion but it was an agreement superseding the earlier agreement effective for full year from 7-11-1977 to 6-11-1978. The petitioner had also paid the tax as determined under the said agreement. While so, the 3rd respondent herein, purporting to exercise the revisional powers under Rule 49 of the A.P. Entertainment Tax Rules (hereinafter referred to as Rules), proposed to revise the proceedings and the agreement dated 1-11-1977 and accordingly issued a show-cause notice dated 26-8-1983, calling upon the petitioner to file its objections. Thereafter the petitioner filed its objections on 29-11-1983, objecting to the proposed revision. The 3rd respondent, however, passed orders on 24-2-1984, rejecting the objections of the petitioner and revising the proceedings and the agreement dated 1-11-1977 and directed the petitioner to pay the differential amount of tax, basing on the agreement dated 1-10-1977 for the period from 4-10-1977 to 3-10-1978. Aggrieved by the said order of revision, the petitioner preferred appeal to the 4th respondent. The 4th respondent also rejected the contentions of the petitioner and confirmed the order of revision. Aggrieved by the said action, the petitioner is before this Court.
3. The learned Counsel for the petitioner contended that under the provisions of the Act or the rules, there is no prohibition for downward revision of seating capacity and consequently the downward revision of gross collection capacity, so as to reduce the liability of the petitioner under the provisions of the Act is proper and just. It is stated that the petitioner has informed the 1st respondent before entering into the agreement on 1-10-1977 that its application for reduction of seating capacity is pending before the licensing authority. As soon as the licensing authority passed orders reducing the seating capacity from 917 to 632, the petitioner has approached the 1st respondent and the 1 st respondent accepted the request of the petitioner and accordingly proceedings were issued and a fresh agreement was entered into between the petitioner and the 1st respondent, refixing the gross collection capacity as well as the tax liability for the fresh period, which is effective from 7-11-1977 to 6-11-1978 and accordingly the petitioner paid the tax. After more than 6 years, the 3rd respondent initiated the proceedings to revise the proceedings of the 1st respondent. According to the learned Counsel the said proposed action is illegal and without jurisdiction, apart from being barred by limitation. The contention of the learned Counsel for the petitioner is that there is no prohibition for downward revision of the Entertainment Tax consequent on the reduction in the seating capacity and reduction in the gross collection capacity of the theatre. When once there is no prohibition under the provisions of the Act or the rules thereunder, the action of the 1st respondent is perfectly correct and valid and there is no illegality warranting revision of the said order. In any case, it is contended that as fresh agreement was entered in pursuance of the proceedings of the 1st respondent and accordingly paid the tax, the revisionary action initiated by the 3rd respondent, after more than a period of six years, is clearly barred by limitation. Even though, no time limit was fixed under the said rule, still the revisional powers have to be exercised within a reasonable time and in any manner the period of six years could not be considered as reasonable period for exercising the revisional jurisdiction.
4. The learned Counsel relied upon the following judgments in support of his contentions :
Maruthi Talkies v. Entertainment Tax Officer, 71 STC 96; Swamy Theatre v. Dy. Commercial Tax Officer, 15 APSTJ 63; State of Orissa v. Debaki Devi, 15 STC 153; Gurbaksh Singh v. Union of India, 37 STC 425 and Commissioner of Income-tax v. Maracayar & Co., ATR 1928 Mad. 257.
5. The learned Special Government Pleader for Taxes, on the other hand, supported the impugned order. It is stated that under the existing provisions as on the relevant date, there is only provision for upward revision of the gross collection capacity either due to the increase in the seating capacity or increase in the rates of admission. There is no provision for downward revision of gross collection capacity under the provisions of the Cinemas Act and the rules thereunder. In the absence of any provision for downward revision, the fresh agreement entered into by the 1st respondent with the petitioner on 1-11-1977 superseding the earlier agreement, which was in operation for the period from 4-10-1977 to 3-10-1978, is illegal and without jurisdiction. The provisions prohibit the variation in the gross collection capacity during the existence of an agreement entered into between the parties. Therefore, the action of the 1st respondent is clearly illegal and without jurisdiction. Therefore, the revisional authority has rightly exercised the revisional powers to annul the erroneous and illegal action of the 1st respondent. With reference to the limitation, the learned Counsel contended that there is no stipulation under Rule 49 of the Rules. In fact, the provisions contemplate a suo motu revision at any time. Insofar as the exercise of such revisional powers, on an application preferred by the party, it was limited for a period of three months from the date of communication of such order or proceeding. In the absence of any time limit for suo motu revision and especially when it was specified that such powers could be exercised at any time, there is no justification to limit such powers of the authorities by prescribing any artificial period. In any case, as the revisional powers were exercised within a period of six years, it could not be said that such exercise was after lapse of unreasonable period.
6. From the above rival contentions, the issue to be considered is whether the revisional order, which was confirmed by the 4th respondent, is sustainable or not?
7. Before considering the merits of the rival contentions, it is appropriate to refer to the relevant provisions of the Act and the rules at the relevant point of time.
Section 5: Agreement to compound tax payable under Section 4-C :--(1) In lieu of the tax payable under sub-section (1) of Section 4-C in respect of any entertainment referred to therein, the proprietor thereof may, at his option, enter into an agreement with the prescribed authority to compound the tax payable for a fixed sum, which shall be aggregate of-
(i) Such percentage as is referred to in sub-section (2) of the gross collection capacity per show at the place of entertainment; and
(ii) An amount calculated at two rupees for every show; multiplied by the total number of shows in a year as determined by such authority and in such manner as may be prescribed.
(3)(a) The fixed sum referred to in subsection (1) shall be payable by the proprietor, irrespective of the actual number of entertainment shows held by him in a year.
(b) It shall be open to the prescribed authority to vary the fixed sum payable by the proprietor under subsection (1) during the subsistence of the agreement entered into under this section at any time, if there is an increase in the gross collection capacity per show in respect of the place of entertainment by virtue of an upward revision of the rate of payments for admission therein or of the seating capacity or accommodation thereof.
(c) Every proprietor who has entered into an agreement for compounding the tax under this section shall intimate to the prescribed authority forthwith such increase in the gross collection capacity per show in respect of the place of entertainment, failing which, it shall be open to the prescribed authority, by giving fifteen clear days' notice, to terminate the agreements.
(4)(a) The fixed sum referred to in subsection (1) shall be paid in advance in such number of instalments and in such manner as may be prescribed.
(b) Where a proprietor fails to pay any instalment on the due date, such instalment shall be recoverable with interest calculated at one rupee per every hundred rupees or part thereof per month or part thereof from the said date.
(5) Subject to the provisions of clause (c) of sub-section (3), the agreement entered into under this section shall be in force for a period of twelve months from such date as may be prescribed.
(6) Nothing in Section 9 shall apply to proprietors who have entered into agreements under this section and so long as such agreements are in force.
Rule 33(10) :--The proprietor or the licensee shall inform the Commercial Tax Officer when there is a change in the gross collection capacity of his place of entertainment by virtue of the upward revision of the rates of admission or of additional accommodation as approved by the competent authority.
Rule 43-D:
(1) Where, for any reason, any payment for admission to any entertainment has escaped assessment to tax under Section 4 or any entertainment show has escaped assessment to tax under Section 4-A of the Act, the Entertainments Tax Officer may, within a period of six years from the expiry of the period to which the tax relates, take action under sub-section (1) of Section 9-A. (2) Where, for any reasons, any payment for admission to any entertainment or entertainment show has been assessed to tax at a rate lower than the rate at which it is assessable under Section 4 or Section 4-A of the Act, the Entertainments Tax Officer, may, within a period of six years from the expiry of the period to which the tax relates, take action under sub-section (2) of Section 9-A of the Act.
Rule 49(2):
(a) The Entertainments Tax Commissioner, subject to the control of the Government and the Entertainments Tax Deputy Commissioner of the range concerned, subject to the control of the Entertainments Tax Commissioner shall have power to superintendent the administration of the Act and the collection of the tax thereunder.
(b) In particular and without prejudice to the generality of the foregoing power, the Entertainments Tax Commissioner or the Entertainments Tax Deputy Commissioner of the range concerned may, in his discretion call for and examine the records relating to any order passed by, or any proceedings of any Entertainment Tax Officer, or any other officer or person under the Act or these rules including cases where an inferior officer has exercised powers under the rules either suo motu at any time, or an application preferred within six months from the date of communication of such order or proceeding for the purposes of satisfying himself as to the legality or propriety of such order as to the regularity of such proceedings and may pass such order with respect thereto as he thinks fit.
8, From the above provisions, it is clear that in lieu of tax payable under Section 4(c) of the Act, the theatre owner is given option to enter into an agreement with the Entertainments Tax Officer for compounding the tax payable under Section 5 at his option. As per the said agreement, the tax would be determined basing on the gross collection capacity multiplied by the number of shows irrespective of the shows screened and at a particular percentage of the gross collection capacity as per the table annexed to Section 5 of the Act, depending upon the category of the municipalities or the population of the Gram Panchayat etc. Insofar as fixation as per the table is concerned there is no dispute. Under clause (b) of Section 5(3), the authority concerned is given the discretion to vary the fixed sum payable by the proprietor under sub-section (1), during the subsistence of the agreement entered into under this section at any time, if there is an increase in the gross collection capacity per show in respect of the place of entertainment by virtue of an upward revision of the rate of payments for admission therein or of the seating capacity or accommodation thereof. The proprietor of the theatre is also under an obligation to intimate the concerned assessing authority forthwith such increase in the gross collection capacity per show in respect of the place of entertainment; failing which, it shall be open to the assessing authority by giving fifteen clear days' notice, to terminate the agreement and such agreement entered into under Section 5(1) shall be in force for a period of twelve months. Similarly, sub-rule (10) of Rule 33 also provides only for upward revision of the tax determined either by virtue of the revision of rates or of additional accommodation. There is absolutely no provision for downward revision. However, the learned Counsel for the petitioner contended that there is no express prohibition either in the provisions of the Act or the rules thereunder. Therefore, it is permissible for the assessing authority to permit such downward revision and enter into a fresh agreement superseding the agreement already entered into. In support of his contention the learned Counsel relied upon a judgment of this Court in the case of Maruthi Talkies (supra). No doubt a perusal of the judgment shows that the same would support the contention of the learned Counsel but the said judgment was rendered with reference to the provisions of Rule 27(10) of the Entertainments Tax Rules, as they stood during the year 1984-85. The old rules of Entertainments Tax were amended by G.O. Ms. No.1664, dated 12-10-1984, which were published in the A.P. Gazette dated 21-11-1984, as a result of it the original Rule 33 was substituted by Rule 27. The said amended Rule 27(10) was considered by this Court in the above judgment. In fact, the said amended rule, which was inserted as per G.O. Ms. No. 1664, was further amended by substituting a new rule by G.O. Ms. No.794, dated 28-11-1988 and in fact the amended rule with effect from 28-11-1988 provides that if the revised or modified gross collection capacity results in decrease over the existing gross collection capacity, the proprietor shall continue to pay the amount of tax payable under Section 5 of the Act, before such revision or modification till the end of financial year in which change has taken place. Therefore, even the present Rule 27(10) is in conformity with the old rule, which was in existence prior to 1984. It is only during the period from 21-11-1984 till 1988 when the said rule substituted by the present rule, which fell for consideration of this Court in the above judgment. It would be appropriate to refer to Rule 27(10), which reads:
"The proprietor shall intimate in writing to the Entertainment Tax Officer, every proposed change or variation in the gross collection capacity of the place of entertainment either by virtue of any modification or revision of the rate or rates of admission or any change in the accommodation or class or classes of accommodation as approved by the competent authority not less than fifteen days prior to such change. Where the rates of admission are modified or revised the tickets bearing the modified or revised rates shall not be issued until they are intimated in writing to the Entertainment Tax Officers. The tax as per the revised or modified gross collection capacity shall be payable for the shows held thereafter".
A perusal of the above rule clearly shows that there is no bar for the authorities concerned to revise the tax as per the revised or modified gross collection capacity, payable for the shows held thereafter. This Court relied upon the above-said provision and held as under :
"We would have fully agreed with the contention of the learned Government Pleader, but for the fact that Rule 27(10), in terms, provides for payment of tax in accordance with the modified or revised rate depending upon the gross income capacity where there is a change. This is not in contrast to the position, which existed before the amendment of the rule on 21st November, 1984..... So long as there is no prohibition against granting the reduction in tax depending upon the reduction in the gross income capacity, and so long it does not run counter to any statutory provision or any rule made thereunder, it would be within the right of the rule-making authority to make such a provision. The rule-making authority, for giving effect to the intention of the Legislature, having framed the rules, the Government cannot be heard to say that the rules are ultra vires the section, and that they would not be bound by the rules".
Therefore, the said judgment was rendered by this Court while interpreting the rule, as it stood during the relevant point of time and it was specifically pointed out that the amended rules, after 21st November, 1984 were in contrast to the earlier provisions. Therefore, the judgment of this Court referred to above is not of any assistance to the petitioner.
9. The next decision is in the case of Swamy Theatre (supra). In this case the demand for the differential tax as a result of upward revision was assailed. The petitioner theatre therein is situated in Fathenagar, which was a Gram Panchayat prior to 19-2-1987, paying tax under Section 5 of the Act. The State Government by G.O. Ms. No.232, dated 19-2-1987 upgraded the Kukatpally Municipality into a Grade-I Municipality and merged the Fathenagar Gram Panchayat within the local area of Kukatpally Municipality. The Deputy Commercial Tax Officer by notice dated 7-5-1988 called upon the proprietor of the theatre to remit the difference in tax, as a result of the merger of the Gram Panchayat with the local area of the Municipality for the period from 19-2-1987 to 31-12-1987. Again by notices dated 5-8-1989 and 2-9-1989, the Deputy Commercial Tax Officer called upon the proprietor of the theatre to pay differential tax for the period from 19-2-1987 to 31-3-1989 and therefore those two notices were questioned. It was contended on behalf of the petitioner that the power of the prescribed authority to vary the amount of tax is confined to the period of option covered by Form-IV and therefore the said authority cannot retrospectively vary the amount of tax. The same was opposed by the Government Pleader contending that sub-rule (13) of Rule 27 of the APET Rules confers power on the authority to revise the amount of tax 'at any time' and the retroactive power must be sustained having regard to the specific language in Section 16(2-A) of the Act. The Court while interpreting the words 'at any time' occurring in Rule 27(13) held, that it should be interpreted limiting the power to vary the tax 'during the period of option'. Therefore, the demand was restricted to the existing agreement exercising the option, which commenced with effect from 1-4-1988 to 31-3-1989. But, this judgment also is not of any help to the petitioner, as in the present case there was admittedly an existing agreement, which was in operation for the period from 4-10-1977 to 3-10-1978. Therefore, the contention of the learned Counsel that the downward revision is permissible in the absence of any specific prohibition is devoid of merit, as it is very clear in the context of the provisions of the Act as well as the rules, which contemplate only an upward revision as a result of the increase either in the seating capacity or the admission rates, which could only be taken into account for making an upward revision of the gross collection capacity and not for any downward revision.
10. Coming to the other contention of the learned Counsel that the revisional order of the Deputy Commissioner, Entertainments Tax, is barred by limitation, as it was exercised beyond six years after the proceeding issued by the 1st respondent-Commercial Tax Officer. It is not in dispute that as a result of the reduction in the seating capacity by order of the Joint Collector dated 1-11-1977, the petitioner approached the lst respondent and the 1st respondent issued proceedings on the same day i.e., on 1-11-1977 accepting the claim of the petitioner. Thereafter a fresh agreement was executed by the petitioner for the period from 7-11-1977 to 6-11-1978. According to the learned Counsel the proceedings were issued by the Deputy Commissioner revising the proceedings of the 1st respondent by an order dated 24-2-1984. Therefore, the revisional order was passed beyond the period of six years. Hence, the same is barred by limitation. But a perusal of the material on record shows that there is no dispute as far as the proceedings issued by the 1st respondent, with reference to the second agreement dated 1-11-1977. But, the revisional authority, the 3rd respondent issued show-cause notice dated 26-8-1983 proposing to revise the proceedings of the 1 st respondent to which the petitioner filed its reply on 29-11-1983. In the reply also it is clearly stated that the 3rd respondent has issued notices on 26-8-1983 as well as on 27-10-1983. After considering the objections, the final order was passed on 24-2-1984. This clearly shows that the revisionat proceedings were initiated not after the expiry of six years but before the expiry of six years, as is evident from the dates of the proceedings as well as the date of the show-cause notice i.e., the proceedings issued by the 1st respondent is dated 1-11-1977 whereas show-cause notice issued by the 3rd respondent was on 26-8-1983. However, according to the learned Counsel for the petitioner the revisional powers have to be exercised within a period of four years and if such revisional powers are exercised beyond the said period, it should be presumed that the same is barred by limitation. The learned Counsel relied upon the decision of the Supreme Court in the case of Debaki Debt (supra). In the said case the Supreme Court considered the provisions under the Orissa Sales Tax Act (14 of 1947) and the majority view was-
"That the second proviso to Section 12(6) of the Orissa Sales Tax Act, 1947, which lays down that no order "assessing the amount of tax shall be passed after the lapse of 36 months from the expiry of the period" is in substance not a real proviso to that section but an independent legislative provision of the Act. It is not in terms limited only to orders of assessment made under Section 12 but on its language applies to and governs any order assessing the amount of tax which would include an assessment under any provision of the Act besides Section 12. Therefore even if an order of assessment made in exercise of the powers of revision under Section 23 be held not to be an order under Section 12 the limitation provided by the proviso will be applicable to such an assessment. But any order of assessment made by the revising authority under Section 23(3) is an order passed under Section 12 as well as Section 23(3) and therefore the period of limitation prescribed in the second proviso to Section 12(6) applies to such an assessment".
The above decision was rendered by the Supreme Court while considering the limitation for assessment and not with reference to the revisional powers in respect of a completed assessment, where revisional powers were exercised for correcting the error or to bring to tax the escaped income, as a result of the omission or error committed by the subordinate officers. Therefore, the above judgment is not of much help to the petitioner.
11. The other decision relied upon by the learned Counsel for the petitioner is in the case of Gurbaksh Singh (supra). Here, the Apex Court considered the question of limitation with reference to the suo motu revisional powers exercised by the Commissioner under the Bengal Finance (Sales Tax) Act, 1941 as extended to the Union Territory of Delhi. It was held-
"Although no limitation has been provided for the exercise of the suo motu power of revision by the Commissioner under Section 20(3) of the Bengal Finance (Sales Tax) Act, 1941, as extended to the Union Territory of Delhi, the revisional authority has to initiate the proceeding within a reasonable time. Any unreasonable delay in exercise may affect its validity. What is reasonable time, however, will depend upon the facts of each case.
The appellant was carrying on the business of execution of building contracts and he was assessed to sales tax under the Act for the year 1955-56 by an order of assessment made on November 23, 1959. On appeal, the Assistant Commissioner held that the assessment for the first two quarters of the year 1955-56 was invalid, as having been made out of time, and remanded the matter to the Sales Tax Officer, dated February 11, 1960 for fresh assessment in respect of the 3rd and 4th quarters. The Sales Tax Officer passed a fresh assessment order on March 21, 1960. The Commissioner, in exercise of his power under Section 20(3) issued a notice to the appellant on July 21, 1960 and by his order dated July 29, 1960, held that no part of the assessment for the year 1955-56 was barred and directed a fresh assessment to be made. The Sales Tax Officer, accordingly, made a fresh assessment on September 24, 1960. On a writ petition filed in the High Court challenging the revisional order and the fresh assessment order passed in pursuance thereof, a learned single Judge allowed the writ petition. The respondents took the matter in Letters Patent Appeal and succeeded before a Division Bench of the High Court.
On further appeal, the Supreme Court held that the order of the High Court holding that the Commissioner exercising the revisional powers in the present case had npt made any undue or unreasonable delay".
12. The next decision relied upon the learned Counsel is in the case of Commissioner of Income-Tax v. Marcayar & Co. (supra). In this case the Madras High Court held that :
"Even though no limitation of time is prescribed for interference by way of revision under Section 33, the Court would almost always incline in favour of taking the view that such exercise of power should be within a reasonable time of the proceedings sought to be revised, reasonable time being computed by the Court having regard to all the other provisions of the Act, to the facts of the particular case and the special features, if any, in it".
13. Relying upon the above decisions the learned Counsel contended that the revisional powers exercised by the 3rd respondent are beyond the period of limitation. It is not in dispute that when the limitation is not prescribed under the provisions of the Act or the rules made thereunder, then the delay with reference to the initiation of the revisionat powers either suo motu or otherwise have to be considered, with reference to the facts of each case and under the relevant provisions.
14. The revenue, on the other hand, relied upon an unreported judgment in the case of Sri Venkateswara Picture Home (WP No.3146 of 1977), dated 19th September, 1978. In that writ petition an almost identical issue was considered where the petitioner was sought for a direction to the Commercial Tax Officer to enter into an agreement with the petitioner from 4-10-1976 to 3-10-1977 taking the seating capacity at 793. In that case the petitioner opted for compounding under Section 5 and entered into an agreement basing on the seating capacity of 909. On that day, according to the licensee the seating capacity when he opted for the agreement, in his application he stated that his actual seating capacity is only 778 and therefore an agreement should be entered into taking that figure as the seating capacity. The Commercial Tax Officer refused to do so and adopted the seating capacity as mentioned in the licence. The petitioner accordingly entered into an agreement. Subsequently, the petitioner applied to the authority under the A.P. Cinema (Regulation) Act for amending the licence. The licence was accordingly amended and the searing capacity was mentioned as 793 by an order dated 29-10-1976. The petitioner then filed a revision before the Deputy Commissioner contending that inasmuch as his licence has been corrected, the agreement should also be revised and the composition amount should be refixed with reference to the reduced seating capacity. But even before the said revision was disposed of, the petitioner filed the writ petition. This Court after considering the rival contentions rejected the claim of the petitioner for modification of the agreement entered under the provisions of Section 5 holding that-
"We are of the opinion that the said contention is untenable. We have already held that the Commercial Tax Officer cannot make a collateral inquiry into the correctness or otherwise of the entries in the licence. Moreover, according to Section 5(3)(b), the amount once fixed under the agreement can be varied during the subsistence of the agreement only where there has been an increase in the gross collection capacity per show by virtue of an upward revision of the rate of payments for admission or of the seating capacity. There is no provision for decreasing the amount in case the seating capacity goes down during the period of the agreement".
15. A perusal of the relevant rules shows that the assessing officer was given power under Rule 43-D for bringing to tax any amount escaped from the assessment to tax under Section 4 or Section 4(a) of the Act. A perusal of the said provisions shows that the assessing officer was given a maximum period of six years from the expiry of the period to which the tax relates to take action, under sub-section (1) of Section 9-A to bring to tax any payment for admission to any entertainment has escaped assessment to tax. If the assessing officer is provided with a period of six years to tax the amount that had escaped assessment it would be proper to infer that a similar period could be prescribed even for the revisional authority, though it is not provided by the Legislature in the provision, which gives suo motu revisional powers to the concerned authority. In fact, the judgment relied upon by the learned Counsel for the assessee in the case of Debaki Devi (supra) supports the contention of the Revenue that the suo motu revisional powers exercised by the 3rd respondent within a period of six years was in conformity with the period that was provided under Rule 43-D for the Entertainments Tax Officer to bring to tax any amount that had escaped assessment. No doubt as per the other decision of the Apex Court in the absence of any prescription of limitation provided under the provisions of the Act, the Courts have to infer that such revisional powers have to be exercised within the reasonable time. In the present case, as the suo motu revisional powers were exercised by the 3rd respondent within a period of six years, which were within the period as provided under Rule 43-D for the Entertainments Tax Officer to bring to tax any amount escaped from assessment, it could not be inferred that the suo motu exercise of powers by the 3rd respondent is beyond the period of reasonable time. In fact, in the case of Debaki Debi (supra), the Apex Court held that when limitation was prescribed to the assessing officer to make an assessment, it was construed that even the revisional authority if makes an assessment, it should be done within the period as provided under the second proviso to Section 12(6). If the said ratio is applied to the present case, when six years limitation is provided to the assessing authority to revise the escaped assessment, the same period atleast could be applied even to the revisional authority, who was provided with the suo molu power to revise the assessment or any proceeding. As the 3rd respondent had exercised the revisional powers provided under Rule 49(2) within a period of six years, we do not find that there is any merit in the contention of the learned Counsel that the revisional powers were exercised beyond the reasonable period.
16. Under the above circumstances, the writ petition fails and it is accordingly dismissed, but without costs.