Supreme Court of India
Secretary To Government Of Home ... vs Salem Dharmapuri Omnibus Association ... on 12 November, 1974
Equivalent citations: (1975)4SCC175, 1975(7)UJ56(SC), AIR 1975 SUPREME COURT 1006, 1975 4 SCC 175, 1975 TAX. L. R. 1360, 1975 2 SCJ 395, 1975 SCC (TAX) 252
Author: K.K. Mathew
Bench: A.N. Ray, A. Alagiriswami, K.K. Mathew
JUDGMENT K.K. Mathew, J.
1. The only point in these appeals is whether the High Court was right in striking down the two G.Os., namely G.O.M S. 923. Home dated 19-4-1969 and G.O.M.S. 434-Home dated 27-2-1970 for the reason that the levy of tax under the G.Os. was not an exercise of the power of taxation but was a measure for eliminating competition of the permit-holders of contract carriages.
2. We have already indicated in our judgment in G.K. Krishnan, etc. v. State of Tamil Nadu etc. etc. that if the government has power to impose the tax the motive or the purpose with which that power has been exercised is quiteimmaterial. Section 17 gives power to the State Government to amend Schedule II or III by rules. A draft of any rule has to be laid on the table of the legislative Assembly approves the draft. Neither the draft of the rule approved by the Assembly nor the rule as framed by government contained the purpose of imposing a higher tax on contract carriages. It was only when the rule was published that the purpose of imposing the tax viz., to eliminate the unhealthy competition from contract carriages, was added. If the tax was otherwise legal, it would not become illegal merely because it was intended to be used also as an instrument to regulate an activity within the power of the state.
3. We have already held in our judgment referred to in the preceding paragraph that the tax imposed on contract carriage by notification No. 2044-Home dated 20 9.1971 is compensatory in character and, therefore, the government, in the exercise of its delegated power was competent to impose the same without, in any way, restricting the freedom of trade, commerce and inter-course. If that be so, we see no reason to hold that the tax imposed by the two notifications in question is not commentary in character and it was not contended otherwise before the High Court or here.
4. The High Court was clearly wrong in the declaring that the tax imposed by the two notifications was not an exercise of the power to tax. The judgment of the High Court in these appeals is set aside and the appeals allowed but, in the circumstances, without any order as to costs.