Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 9, Cited by 2]

Kerala High Court

Smt. Achamma Kuriakose And Ors. vs State Of Kerala And Anr. on 7 October, 1987

JUDGMENT

 

 P.C. Balakrishna Menon, J. 
 

1. The petitioners in these O. Ps. are all assessees to agricultural income-tax under the Kerala Agricultural Income-tax Act, 1950. Assessment orders have been passed in all these cases and notices of demand issued under Section 30 of the Act, fixing the time for payment of the tax assessed. As per Section 40 of the Act, the assessees shall be deemed to be in default if they do not pay the tax assessed in accordance with the notice of demand.

2. The petitioners challenge Section 40 as violative of Article 14 of the Constitution as, according to them, the assessing authority is invested with unguided power to fix the time for payment of the tax assessed. Sub-section (1) of Section 40 with its proviso is extracted below:

" Any amount specified as payable in a notice of demand under Section 30 or an order under Sections 31, 32 or 33 shall be paid in such number of instalments, within such time, at such place and to such person, as may be specified in the notice or order, or if a time is not so specified, then on or before the first day of the second month following the date of the service of the notice or order and any assessee failing so to pay shall be deemed to be in default:
Provided that, when an assessee has presented an appeal under Section 31, the Agricultural Income-tax Officer may in his discretion treat the assessee as not being in default so long as such appeal is undisposed of."

3. It is clear from Section 40, Sub-section (1), that if no time is fixed for payment under the notice of demand under Section 30, the assessee gets time till the first day of the second month following the date of service of the notice of demand. Section 30 requires the Agricultural Income-tax Officer to serve a notice of demand on the assessee in the prescribed form specifying the sum payable. Section 40 empowers the assessing authority to fix a time for payment. The argument against Section 40 is that it is open to the assessing authority to fix any shorter time for payment than what is indicated in the section itself and in the absence of any principle or guidance, the time to be fixed is left entirely to the whims and fancies of the officer. I do not see any substance in the argument. The liability for payment of tax is fixed by the order of assessment. The notice of demand is an intimation to the assessee requiring him to pay the tax assessed within a time to be specified by the assessing authority. The proviso to Sub-section (1) enables the assessee, on filing an appeal under Section 31, to apply to the assessing authority not to treat him as in default during the pendency of the appeal and the assessing authority is invested with jurisdiction not to treat the assessee as in default. Sub-section (l) of Section 40 allows a discretion to the assessing authority to fix the time for payment of the tax assessed. As earlier stated, once the liability is fixed by the order of assessment, it is a matter of discretion for the assessing authority to fix a time within which the liability is to be discharged by payment of the tax assessed. It is not an uncanalised power of treating the assessee as in default to enable the assessing authority to initiate penal proceedings against the assessee. If in any particular case the discretion is not exercised in a judicial manner, it is open to the higher authorities under the Act or in appropriate cases for this court to interfere and set aside such orders of the assessing authority passed in abuse of his powers under Sub-section (1) of Section 40. I see no merit in the challenge against the validity of Sub-section (1) of Section 40.

4. No orders of penalty had been passed in these cases except in O. P. No. 2826 of 1987. Exhibit P-l dated March 11, 1987, in 0. P. No. 2826 of 1987 is the order of assessment for the year 1986-87. A notice of demand, exhibit P-2, of the same date was served on the assessee on March 13, 1987, requiring him to pay the tax assessed on or before March 18, 1987. Exhibit P-3 dated March 18, 1987, is a further notice proposing to impose a penalty of Rs. 25,000 if the tax assessed is not paid within five days from the date of that notice. The assessee submitted his reply, exhibit P-4, on March 26, 1987, wherein it is stated that he proposes to file an appeal against the order of assessment. The assessee has raised a contention in exhibit P-4 that by the reason of the uncana-lised power vested in the assessing authority under Section 40(1) of the Act, the section itself is unconstitutional and void. He has in exhibit P-4 made it abundantly clear to the assessing authority that the time granted for payment of the tax assessed is far too short and the notices, exhibits P-2 and P-3, amount to an abuse of the power of the assessing authority. The assessing authority, viz., the second respondent, by exhibit P-6 order dated March 27, 1987, rejected exhibit P-4 objection and on the same day passed exhibit P-5 order imposing a penalty of Rs. 25,000 on the assessee for his failure to remit the tax within the time specified in exhibit P-2.

5. As earlier stated, Sub-section (l) of Section 40 allows the assessing authority a discretion to fix the time for payment of the tax assessed. The section itself gives an indication as to the time to be allowed in the normal course. In the corresponding provisions in Section 220 of the Income-tax Act, 1961, the assessee is required to pay the amount specified in a notice of demand within 35 days of the service of the notice. The proviso to Sub-section (1) of Section 220 of the Act empowers the Income-tax Officer to fix a shorter time if he has reason to believe that it will be detrimental to the Revenue to allow the full period of 35 days. To fix a shorter period, he has also to obtain the previous approval of the Inspecting Assistant Commissioner. The time fixed for payment of the tax demanded should be reasonable and should not be oppressive against the assessee. Section 40 cannot be construed as an instrument of oppression in the hands of the assessing authority and any misuse of power by the assessing authority is liable to be set aside by the appellate or revisional authorities under the Act, as the case may be, or in appropriate cases by this court under Article 226 of the Constitution. The petitioner in 0. P. No. 2826 of 1987 gets only five days' time under the notice of demand, exhibit P-2, served on him on March 13, 1987. The assessing authority was not justified in granting such a short time for payment and in imposing a penalty for non-compliance with the demand. The order imposing penalty amounts to a clear abuse of power vested in the assessing authority. Exhibit P-5 order cannot, therefore, be sustained and it is accordingly quashed. In all other cases, no steps have been taken treating the respective assessees as in default. I need only state that the assessees are entitled to a reasonable time for payment of the tax assessed and it is the duty of the assessing authority to fix a reasonable time in the notice of demand for payment of the tax assessed.

6. O. P. No. 2826 of 1987 is allowed to the extent indicated above.

O. P. Nos. 2531, 4567, 4788, 7955 and 7959 of 1987 are dismissed. The parties will suffer their respective costs.