Rajasthan High Court - Jodhpur
C.T.O., Cir.-B,Udaipur vs M/S Metals & Alloys India P Ltd on 16 September, 2008
Author: Vineet Kothari
Bench: Vineet Kothari
C R.(S.T.).538/06-CTO, Circle B, Udaipur vs.M/s.Metals & Alloys India Pvt. Ltd.-(2)CR (S.T.).
286/05-CTO,Circle B, Udaipur vs.M/s.Metals &Alloys India Pvt. Ltd.(3) C.R (S.T.).532/05-CTO,
Circle B, Udaipur vs.M/s.Metals & Alloys India Pvt order dt:16/9/08
1/7
S.B.CIVIL (S.T.)REVISION NO.538/2006
Commercial Taxes Officer, Circle B, Udaipur
vs.
M/s.Metals & Alloys India Pvt. Ltd.
S.B.CIVIL (S.T.)REVISION NO.286/2005
Commercial Taxes Officer, Circle B, Udaipur
vs.
M/s.Metals & Alloys India Pvt. Ltd.
S.B.CIVIL (S.T.)REVISION NO.532/2005
Commercial Taxes Officer, Circle B, Udaipur
vs.
M/s.Metals & Alloys India Pvt. Ltd.
DATE OF ORDER : 16/9/2008
HON'BLE DR.JUSTICE VINEET KOTHARI
Mr.Vineet Mathur standing counsel and Mr.Rishabh Sancheti, for the petitioner-Revenue. Mr.Tribhuvan Gupta, for the respondents-Assessee. REPROTABLE
1. The Revenue has filed these revision petitions being aggrieved of the orders of Tax Board dated 18/6/2003, whereby, the Tax Board allowed the assessee's three appeals for assessment years 1990-91, 1991-92 and 1992-93 and set aside the order dated 16/2/2001 passed by Deputy Commissioner (Appeals). The learned CTO had passed the order on 14/3/1997 for these three assessment years invoking his powers under Section 9 of the CST Act read with Section 12 of the C R.(S.T.).538/06-CTO, Circle B, Udaipur vs.M/s.Metals & Alloys India Pvt. Ltd.-(2)CR (S.T.). 286/05-CTO,Circle B, Udaipur vs.M/s.Metals &Alloys India Pvt. Ltd.(3) C.R (S.T.).532/05-CTO, Circle B, Udaipur vs.M/s.Metals & Alloys India Pvt order dt:16/9/08 2/7 RST Act applicable to escaped turnover on the ground that inter-state sales made by the assessee during these period sales were not supported by `C' form required under Section 8(1) of the CST Act, therefore, exemption under the Notification was not available to the assessee and the exemption wrongly availed was liable to be withdrawn and the assessee was liable to pay due CST applicable on such inter-state sales made by him.
2. In the first appeal before the Deputy Commissioner (Appeals), the Deputy Commissioner (Appeals) held in the order dated 16/2/2001 that the learned CTO could not invoke power under Section 12 of the Act applicable for reassessment but on the basis of judgment of Hon'ble Supreme Court in case of State of Rajasthan & Anr. vs. Sarvotam Vegetable Products etc. (AIR 1996 SC 3178) learned Assessing Authority could invoke jurisdiction to rectify the mistake apparent on the face of record enshrined under Section 17 of the Act and thus the learned Deputy Commissioner (Appeals) rejected the appeal of assessee. The assessee took the matter further in second appeal before the Tax Board which came to be allowed by the impugned order dated 18/6/2003 and learned Tax Board held that learned Deputy Commissioner (Appeals) could not convert the order C R.(S.T.).538/06-CTO, Circle B, Udaipur vs.M/s.Metals & Alloys India Pvt. Ltd.-(2)CR (S.T.). 286/05-CTO,Circle B, Udaipur vs.M/s.Metals &Alloys India Pvt. Ltd.(3) C.R (S.T.).532/05-CTO, Circle B, Udaipur vs.M/s.Metals & Alloys India Pvt order dt:16/9/08 3/7 passed under Section 12 of the Act on 14/3/97 as one under Section 17 of the Act while passing the order dated 16/2/2001 as by that time the limitation under Section 17 had run out. The learned Tax Board also found that since no notice in prescribed form No.33 for invoking the power under Section 17 of the Act was issued by the CTO but only a notice in the form 12-A applicable to invoke the power under Section 12 of the Act was issued, therefore, assessment could not be rectified by resort to Section 17 of the Act. Learned Tax Board, therefore, allowed the assessee's appeal and set aside the order of Deputy Commissioner (Appeals) dated 16/2/2001.
3. Being aggrieved by the said order of learned Tax Board, the Revenue is in revision before this Court.
4. Mr.Rishabh Sancheti for Mr.Vineet Mathur appearing for the Revenue submitted that lack of prescribed form or reference to wrong provision cannot invalidate the assessment and, therefore, the power to reassess or rectify the order to levy the tax in the absence of compliance with the mandatory provision of furnishing `C' form was not complied with by the assessee, the assessment to recover such revenue cannot be invalidated merely on the ground that notice was not issued in the prescribed form. He referred to the decision of C R.(S.T.).538/06-CTO, Circle B, Udaipur vs.M/s.Metals & Alloys India Pvt. Ltd.-(2)CR (S.T.). 286/05-CTO,Circle B, Udaipur vs.M/s.Metals &Alloys India Pvt. Ltd.(3) C.R (S.T.).532/05-CTO, Circle B, Udaipur vs.M/s.Metals & Alloys India Pvt order dt:16/9/08 4/7 Supreme Court in case of Sarvotam Vegetable Products (supra) and submitted that the controversy relating to requirement of furnishing `C' form was put at rest while reversing the decision of Rajasthan High Court in case of Shyam Oil Cake and by holding that such concession could be availed only upon furnishing of `C' form. Admittedly, in the present case, `C' form was not furnished by the assessee despite grant of opportunity in the order dated 14/3/1997 which was passed following the aforesaid decision of Supreme Court with reference to Section 12 of the Act. He also contended that resort to Section 12 by the learned CTO was correct in the facts and circumstances of the case. He, therefore, submitted that the impugned assessment order was wrongly set aside by the learned Tax Board by impugned order dated 18/6/2003 and the present revisions deserve to be allowed.
5. On the side opposite, Mr. Tribhuvan Gupta, learned counsel appearing for the respondent assessee urged that since no notice under Section 17 was given to the assessee the learned Deputy Commissioner (Appeals) had rightly held that assessment could not be rectified under Section 17 of the Act. He submitted that learned Tax Board has not erred in setting aside the order of Deputy C R.(S.T.).538/06-CTO, Circle B, Udaipur vs.M/s.Metals & Alloys India Pvt. Ltd.-(2)CR (S.T.). 286/05-CTO,Circle B, Udaipur vs.M/s.Metals &Alloys India Pvt. Ltd.(3) C.R (S.T.).532/05-CTO, Circle B, Udaipur vs.M/s.Metals & Alloys India Pvt order dt:16/9/08 5/7 Commissioner (Appeals). He also submitted that since the assessee availed the benefit under the Incentive Scheme of 1987, therefore, at a later stage the Revenue Authority could not take back the said benefit on the ground of non-furnishing of 'C' form as the said authority had never any occasion to consider this aspect of the matter. He, therefore, prayed for remand of case to the Assessing Authority.
6. I have heard learned counsels at length and given my thoughtful consideration. Once it is not disputed and cannot be possibly disputed that exemption could not be availed by the assessee without furnishing `C' form in question in respect of inter-State sales, reassessment for recovery of such exemption wrongly granted to the assessee in the original assessment, cannot be questioned. The enactment gives ample powers to the Revenue authority to reassess such cases and it is nothing but escapement of turnover in true sense, if exemption was allowed to the assessee without compliance of mandatory requirement of law by furnishing of `C' form in accordance with Section 8(1) of the CST Act.
7. In the opinion of this Court, learned Assessing Authority was perfectly justified in invoking Section 12 of the Act within limitation to reassess escaped turnover and withdrawing such exemption C R.(S.T.).538/06-CTO, Circle B, Udaipur vs.M/s.Metals & Alloys India Pvt. Ltd.-(2)CR (S.T.). 286/05-CTO,Circle B, Udaipur vs.M/s.Metals &Alloys India Pvt. Ltd.(3) C.R (S.T.).532/05-CTO, Circle B, Udaipur vs.M/s.Metals & Alloys India Pvt order dt:16/9/08 6/7 wrongly granted to the assessee in view of the binding decision of Supreme Court in case of Sarvotam Vegetable Products (supra). Both the learned Deputy Commissioner (Appeals) as well as Tax Board have apparently fallen into error in holding that resort could be had in such circumstance to provisions of Section 17 of the Act applicable for rectification of apparent mistake on the face of record. Though by some stretch of argument, such reassessment could also fall within the scope of rectification of apparent mistake as there is no water tight compartment between the two powers, yet the learned counsel for Revenue rightly contends that mention of wrong provision even it can be said to be so for withdrawing the exemption and recovering such taxes from the assessee would not vitiate the assessment order. A bare perusal of Section 19-A of the RST act would support this contention besides catena of judgments on this point.
8. In view of this, this court is of the opinion that learned Tax Board has wrongly set aside the order of Deputy Commissioner (Appeals) dated 16/2/2001 as well as order of learned Assessing Authority passed Section 12 of the Act dated 14/3/1997. The contention of learned counsel for the respondent assessee that since assessee was availaing benefit under the Incentive Scheme of 1987 C R.(S.T.).538/06-CTO, Circle B, Udaipur vs.M/s.Metals & Alloys India Pvt. Ltd.-(2)CR (S.T.). 286/05-CTO,Circle B, Udaipur vs.M/s.Metals &Alloys India Pvt. Ltd.(3) C.R (S.T.).532/05-CTO, Circle B, Udaipur vs.M/s.Metals & Alloys India Pvt order dt:16/9/08 7/7 and, therefore, no such additional tax could be imposed upon him is also of no avail. The said Incentive Scheme operated in a different field for granting exemption from taxes on the basis of eligible investment made by the assessee during the operative period of the Scheme. Such exemption could not override the exemption wrongly granted to the assessee on account of non-compliance of the mandatory provisions of Section 8(1) of the CST Act by not furnishing `C' form as prescribed in law.
9. Consequently, this revision petition is allowed and the impugned order of Tax Board dated 18/6/2003 is set aside. The Revenue would be entitled to recover the due tax in pursuance of reassessment order dated 14/3/1997. No costs.
(DR.VINEET KOTHARI), J.
item no.9 to 11 baweja/-