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 2, Cited by 107]

Supreme Court of India

Assistant Commissioner Of Commercial ... vs Dharnendra Trading Company, Etc. Etc on 5 May, 1988

Equivalent citations: 1988 AIR 1247, 1988 SCR (3) 946, AIR 1988 SUPREME COURT 1247, (1988) 2 JT 606 (SC), (1988) 3 SCR 946, (1988) 172 ITR 395, 1988 (3) SCC 570

Author: M.H. Kania

Bench: M.H. Kania, R.S. Pathak

           PETITIONER:
ASSISTANT COMMISSIONER OF COMMERCIAL TAXES (ASST.) DHARWAR

	Vs.

RESPONDENT:
DHARNENDRA TRADING COMPANY, ETC. ETC.

DATE OF JUDGMENT05/05/1988

BENCH:
KANIA, M.H.
BENCH:
KANIA, M.H.
PATHAK, R.S. (CJ)

CITATION:
 1988 AIR 1247		  1988 SCR  (3) 946
 1988 SCC  (3) 570	  JT 1988 (2)	606
 1988 SCALE  (1)973
 CITATOR INFO :
 RF	    1991 SC  14	 (11)
 F	    1992 SC 152	 (7)
 RF	    1992 SC1075	 (8)


ACT:
     Karnataka Sales  Tax Act,	1957-Whether Government	 has
power to  notify exemptions and reductions in levy of tax on
sale or	 purchase  of  goods  under  section  8A  of-Whether
Government can	withdraw concessions in sales tax granted by
its earlier order on ground of alleged misuse of concessions
without proof  thereof-Against the  Doctrine  of  Promissory
Estoppel.



HEADNOTE:
     The Government  of Karnataka  issued an order dated the
30th June,  1969, sanctioning in-centives and concessions in
the matter  of sales  tax to  the entrepreneurs for starting
new industries	in the	Mysore State.  On the  12th January,
1977, the  Government  issued  another	order,	presecribing
ceiling limits on the quantum of the sales tax or concession
to  be	 granted.  Thereupon   several	persons	 filed	writ
petitions before  the High  Court, claiming  that  they	 had
started	 new   industries  in	the  State  because  of	 the
concessions granted  to them  under the order dated the 30th
June, 1969 and they could not be deprived of the concessions
given to  them by  the former  order as	 the said  grant  of
concessions constituted	 a promissory  estoppel against	 the
Government and the Government was not entitled to go back on
the promise.  The High	Court upheld  the contention  of the
petitioners and	 allowed the  writ  petitions.	Against	 the
decision of the High Court, these appeals were filed in this
Court by  the Assistant Commissioner of Commercial Taxes and
others.
     Dismissing the appeals, the Court,
^
     HELD:  The	  contention  of  the  appellants  that	 the
doctrine of  Promissory Estoppel  was not applicable in this
case because  the concessions  granted under the order dated
30th June,  1969 were  being misused, could not be accepted.
There was  nothing to  show that  any misuse was made of the
concessions. A	recital in  the order  dated  12th  January,
1977, regarding	 misuse of  the concessions,  could  not  by
itself establish that the concessions were misused. [949F-G]
     There was	no substance  in the  appellants' contention
that the
947
concessions granted by the order dated 30th June, 1969, were
of no legal effect of the contention that the said order was
ultra vires and bad in law, as there was no provision in the
Kranataka Sales	 Tax Act  ("the said  Act") under  which any
refund could  be granted,  and the  State Government  had no
authority  to	provide	 for  refunds.	Though	the  benefit
regarding sales tax granted to the new industries was by way
of refunds  of sales  tax paid to the extent provided in the
order, in  effect, the	benefit granted was in the nature of
an exemption  from the payment of the sales tax or reduction
in the	sales tax  liability to	 the extent  stated  in	 the
Order. The  mere fact  that the order of 30th June, 1969 did
not specify  the power	under which it was issued would make
no difference  because such  a power was there in Section 8A
of the	said Act.  Where the  source of power under which an
order is  issued is not stated in the order but can be found
on the	examination of the relevant Act, the exercise of the
power must  be attributed  to that  source. The appeals were
dismissed. [951C-E]
     Union of  India v.	 M/s Indo  Afghan Agencies  Limited,
[1968] 2  S.C.R. 366;  Century	Spinning  and  Manufacturing
Company Limited	 & Anr.	 v. The Ulhasnagar Municipal Council
and Anr.,  [1970] 3  S.C.R. 854;  M s Motilal Padampat Sugar
Mills Company  Pvt. Ltd. v. State of Uttar Pradesh and Ors.,
A.I.R. 1979  S.C.621 and  State of  Bihar and  Anr. v.	Usha
Martin Industries Ltd., [1987] 65 STC 430, referred to.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Apeal Nos. 2204-47 of 1980.

From the Judgment and Order dated 15.10.1979 of the High Court of Karnataka in W.A. No. 1101 to 1144 of 1979.

P.R. Ramasesh for the Appellants.

T.S. Krishnamurthy, Vineet Kumar and H. Raghavendra Rao for the Respondents.

The Judgment of the Court was delivered by.

KANIA, J. These appeals arise from the decision of a Division Bench of the High Court of Karnataka in Writ Appeals Nos. 1101 'to 1144 of 1979. It appears that the Government of Karnataka decided to adopt a policy to encourage rapid industrialisation. An Order No. CI 58 FMI 69 dated 30th June, 1969 was issued which recited that the Government, namely, the Government of Karnataka was committed 948 to a policy of rapid industrialisation and that, in pursuance thereof, the Government had on 30th November, 1966, issued directions indicating the incentives that would be given to entrepreneurs starting new industries in the Mysore State. The material part of the said order, for our purpose, runs thus:

"Consequently, the Governor of Mysore is pleased to sanction the following incentives and concessions to the entrepreneurs for starting new industries in Mysore State:
(1) Sales Tax-A cash refund will be allowed on all Sales Tax paid by a new industry on raw materials purchased by it for the first 5 (five) years from the date the industry goes into production, eligibility to the concessions being determined on the basis of a certificate to be issued by the Department of Industries and Commerce .........."

By an order dated 11th August, 1975, the procedure was prescribed for obtaining the concessions given under the orders referred to earlier. On 12th January, 1977, the Government of Karnataka issued another order which recited that the reasons for making the said order of 12th January, 1977 were that the scheme of concessions adopted by the Government earlier had given room for many types of misuse and the earlier orders had not prescribed any ceiling limits or restrictions on the quantum of refund of sales tax or concessions to be granted. The said order dated 12th January, 1977, inter alia, provided as under:

"(i) The concession of refund of sales tax on raw materials used by new enterprises should be limited to 10 per cent of the cost of fixed assets per year, thus not exceeding the total of 50 per cent over a period of five years for which the concession is available. Where the annual sales tax paid on raw materials is less than 10 per cent of the cost of the fixed assets according to the original value, the concession will be limited to the actual sales tax paid.........."

Several persons claimed that they had started new industrial units in the State on the assurances extended or because of the concessions granted to them, inter alia, under the said order dated 30th June, 1969. They filed writ petitions before the High Court of Karnataka claiming that the industrial undertakings started between 30th June, 1969 when the order dated 12th June, 1969 came into effect and before 949 the order dated 12th January, 1977 was issued could not be deprived of the concessions given to them by the former order as the said grant of concessions constituted a promissory estoppel against the Government on the basis of which they had acted by starting new industries requiring investment of considerable funds and the Government was not entitled to go back or that promise as it had sought to do by the order dated 12th January, 1977. A learned Single Judge of the Karnataka High Court, before whom these writ petitions were filed, upheld the aforesaid contention of the petitioners urged before him relying mainly on the rulings of this Court in Union of India v. M/s. Indo Afghan Agencies Limited, [1968] 2 S.C.R. 366; Century Spinning and Manufacturing Company Limited & Anr. v. The Ulhasnagar Municipal Council & Anr., [1970] 3 S.C.R. 854 and the ruling in M/s. Motilal Padampat Sugar Mills Company Pvt. Ltd. v. State of Uttar Pradesh & Ors., A.I.R. 1979 S.C. 621. In the concluding portion of his judgment, the learned Judge clarified that he had not examined the correctness of the individual claims made by the petitioners and that these claims would have to be examined by the competent authorities. He further clarified that the order dated 12th January, 1977 would undoubtedly apply to industries started after that date. The learned Trial Judge allowed the writ petitions and granted relief on the basis set out earlier. An appeal preferred by the Assistant Commissioner of Commercial Taxes, Dharwar, Deputy Commissioner of Commercial Taxes and the Government of Karnataka before a Division Bench of the Karnataka High Court was dismissed by the Court which agreed with the reasoning of the learned Trial Judge. It is from this decision that the present appeals arise.

The first contention of the learned counsel for the appellants is that the doctrine of Promissory Estoppel was not applicable in the present case because it was found by the Government of Karnataka that the concessions granted under the said order dated 30th June, 1969 were being misused and undue advantage was being taken of the same. It was submitted by him that in view of this, it would not be proper to hold the Government to the promises or the assurances it had given under the said order dated 30th June, 1969. We are afraid it is not possible to accept this submission. No counter-affidavit was filed by the appellants before the Trial Court in the writ petition. Beyond the statement of counsel, there is nothing to show that any misuse was made of these concessions or undue advantage taken of the same. It is true that the preamble to the order dated 12th January, 1977 does recite that the concessions given by the earlier order had given room for many types of misuse but such a recital by itself cannot establish 950 that the concessions were, in fact, misused. If that were so, it was the duty of the Government and the concerned authorites to file a counteraffidavit and place the relevant facts establishing the misuse before the Court. This they have totally failed to do. It is well settled that if the Government wants to resile from a promise or an assurance given by it on the ground that undue advantage was being taken or misuse was being made of the concessions granted the Court may permit the Government to do so but before allowing the Government to resile from the promise or go back on the assurance the Court would have to be satisfied that allegations by the government about misuse being made or undue advantage being taken of the concessions given by it were reasonable well established. In the present case, there is nothing on record to show that any such misuse was being made or undue advantage taken of the said concessions by the newly established industries. The Government had, therefore, failed to establish the requisite ground or the basis of which it might be allowed to go back on its promise. The first submission of the learned counsel for the appellants must, therefore, fail.

The next submission of learned counsel for the appellants was that the concessions granted by the said order dated 30th June, 1969 were of no legal effect as there is no statutory provision under which such concessions could be granted and the order of 30th June, 1969 was ultra vires and bad in law. We totally fail to see how an Assistant Commissioner or Deputy Commissioner of Sales Tax who are functionaries of a State can say that a concession granted by the State itself was beyond the powers of the State or how the State can say so either. Moreover, if the said argument of learned counsel is correct, the result would be that even the second order of 12th January, 1977 would be equally invalid as it also grants concessions by way of refunds, although in a more limited manner and that is not even the case of the appellants.

Although, we are of the view that the contention set out in the foregoing paragraph is not open to the appellants at all, we propose to examine the merits of that contention because, in our view, even on merits the contention raised must be rejected. The ground on which it was submitted that the said order of 30th June, 1969 was invalid is that there is no provision under the Karnataka Sales Tax Act, 1957 (referred to hereinafter as "the said Act") under which any refund could be granted. The learned counsel for the appellants pointed out that only relevant provision, in this connection, is Section 8A of the said Act and that Section empowers the State Government to notify exemp-

951

tions and reductions in the levy of tax on sale or purchase of goods that are made exigible under the provisions contained in Chapter-3 of the said Act. Section 8A expressly empowers the State Government to grant exemptions and reductions. Under the said order dated 30th June, 1969 it has been inter alia provided that a cash refund will be allowed on all sales tax paid by a new industry on raw materials purchased by it for the first five years from the date the industry goes into production as set out in said the Order. The only submission made on behalf of the appellants is that since the benefit given is called a refund, it cannot be said to be an exemption or reduction as permitted by Section 8A. In our view, there is no substance in this submission at all. In order to test the validity of the order dated 30th June, 1969, one has to see the substance of the concession granted under the order and not merely certain words used out of context. Although the benefit regarding sales tax granted to the new industries is by way of refunds of sales tax paid to the extent provided in the Order, it is clear that, in effect, the benefit granted is in the nature of an exemption from the payment of the sales tax or reduction in the sales tax liability to the extent stated in the order. In view of this, there is no substance whatever in the contention that the State Government had no authority to provide for the grant of refunds. Again, the mere fact that the order of 30th June, 1969 did not specify the power under which it was issued will make no difference because such a power is clearly there in Section 8A and where the source of power under which it is issued is not stated in an order but can be found on the examination of the relevant Act, the exercise of the power must be attributed to that source. The second submission of the learned counsel for the appellants must, also, therefore, be rejected.

Although at one stage a faint doubt was raised by learned counsel for the appellants as to whether the Doctrine of Promissory Estoppel could be regarded as good law now, he conceded that doctrine must be regarded as good law in view of the recent decision of this Court in State of Bihar and Anr. v. Usha Martin Industries Ltd., [1987] 65 STC, 430 where a Division Bench comprising three learned Judges of this Court upheld and applied that doctrine.

In the result, there is no merit in the appeals and they are dismissed with costs.

S.L.				     Appeals dismissed.
952