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 3, Cited by 3]

Supreme Court of India

Food Corporation Of India vs The Sub-Collector, Narsapur And Others on 27 July, 1999

Equivalent citations: AIR 1999 SUPREME COURT 2521, 1999 AIR SCW 2683, 1999 (4) SCALE 285, 1999 (7) ADSC 106, 1999 (6) SCC 80, 1999 (8) SRJ 50, 1999 (2) UJ (SC) 1253, 1999 ADSC 7 106, 1999 UJ(SC) 2 1253, (1999) 5 JT 133 (SC), (1999) 3 LANDLR 7, (1999) 6 SUPREME 255, (1999) 4 SCALE 285, (1999) 2 ANDHWR 178

Author: D.P. Wadhwa

Bench: D.P.Wadhwa, M.B.Shah

           PETITIONER:
FOOD CORPORATION OF INDIA

	Vs.

RESPONDENT:
THE SUB-COLLECTOR, NARSAPUR AND OTHERS

DATE OF JUDGMENT:	27/07/1999

BENCH:
D.P.Wadhwa, M.B.Shah




JUDGMENT:

D.P. Wadhwa, J.

Food Corporation of India ('Corporation' for short) is aggrieved by judgment dated October 31, 1989 of the Andhra Pradesh High Court holding that Corporation is liable to non-agricultural land tax amounting to Rs.20,994.80 for the fasli years 1384 to 1397. The tax is levied under the Andhra Pradesh Non- Agricultural Lands Assessment Act, 1963 (for short the 'Act'). Before the High Court Corporation had challenged the order of the appellate authority under the Act confirming the demand issued for collection of non-agricultural land tax for 14 years. The demand was raised by Palakole Mandal, West Godavari District, Andhra Pradesh.

Two contentions have been raised before us: (1) Corporation is exempt from taxation under Article 285 of the Constitution and (2) assessment has to be made for each year and respondent No. 2 Palakole Mandal could not make assessment for 14 years on one go.

Corporation is constituted by the Food Corporation Act, 1964. In our Judgment in Civil Appeal No. 7054 of 1995 (Food Corporation of India vs. Municipal Committee, Jalabad and another), we have held that Corporation cannot claim exemption from taxation under Article 285 of the Constitution.

Under Section 3 of the Act for levy assessment on agricultural land has to be for each fasli year. If we look at the order impugned before the High Court confirming the demand for 14 years it is not that assessment was not made for each fasli year separately. It is only the demand which has been raised for 14 years. High Court has held that what Section 3 of the Act enjoins is that a tax shall be levied and collected at the rate specified for each fasli year and there is nothing to warrant the contention that the demand cannot be made after the expiry of the fasli year to which it relates. High Court also held that no attempt had been made to say that the claim for tax for any particular year had become barred by time. We do not find error in the reasonings of the High Court.

The appeal is accordingly dismissed with costs.