Allahabad High Court
M/S Gondwana Enterprises vs State Of U.P. And 3 Others on 14 July, 2015
Bench: Tarun Agarwala, Surya Prakash Kesarwani
HIGH COURT OF JUDICATURE AT ALLAHABAD A.F.R. Court No. - 37 Case :- WRIT TAX No. - 544 of 2015 Petitioner :- M/S Gondwana Enterprises Respondent :- State Of U.P. And 3 Others Counsel for Petitioner :- N.C. Gupta Counsel for Respondent :- C.S.C. Hon'ble Tarun Agarwala,J.
Hon'ble Surya Prakash Kesarwani,J.
(Per: Tarun Agarwala,J.) Heard Sri N.C. Gupta, learned counsel for the petitioner and Sri C.B. Tripathi, the learned Special Counsel appearing for the Commercial Tax Department.
The petitioner claims to be a registered dealer under the U.P. Trade Tax Act and Central Sales Tax Act and now under the U.P. Value Added Tax Act and is engaged in manufacture, sales and forging of steel and metal fabricated goods. The petitioner is also doing job works for other parties on the basis of labour charge.
For the assessment year 2009-10 under the U.P. Value Added Tax an assessment order dated 9th April, 2013 was passed in which a rebate of entry tax on sale of forging was granted. Subsequently, a notice under Section 29 (7) of the Act was issued proposing to make a re-assessment for the assessment year 2009-10. Since no reply was received, the appropriate authority granted permission to the assessing authority to initiate proceedings for re-assessment under Section 29 of the Act. The petitioner being aggrieved by the issuance of the notice and the granting of the permission by the Additional Commissioner, Gautam Budh Nagar, NOIDA has filed the present writ petition praying for its quashing.
The contention of the learned counsel for the petitioner is, that the assessing authority, after considering the material on record, had granted a rebate of entry tax on the goods brought by the petitioner and sold thereafter. The contention of the learned counsel for the petitioner is, that there was no fresh material before the assessing officer to have any reasons to believe that any tax had escaped assessment which required issuance of a notice inviting re-assessment. The learned counsel further contended that apart from the fact that there was no fresh material, the issuance of notice was based on the same material which was already existing and, consequently, it was a change of opinion which was not permissible.
In support of his submission the learned counsel has relied upon the decision in 2011 TLD (1) Dabur India Ltd, Ghaziabad Vs. State of U.P. and another, wherein the Court held that there being no fresh material, the assessing officer could not initiate reassessment proceedings under Section 21 of the Trade Tax Act. The learned counsel has also relied upon a decision in M/s Radico Khaitan Ltd. Bareilly Road, Rampur Vs. State of U.P. and others 2010 U.P.T.C. 674 which postulated the theory that re-assessment proceedings could not be initiated on the basis of same material which amounts to a change of opinion. The petitioner has also placed reliance upon the decision in M/s Aryaverth Chawal Udyog & others Vs. State of U.P. & others 2008 NTN (Vol. 37) page 231.
On the other hand, Sri C.B. Tripathi, the learned counsel for the State has relied upon the decision of Honble Supreme Court in The Commissioner of Sales Tax, U.P. Vs. Bhagwan Industries (P) Ltd., Lucknow AIR 1973 SC 370 which postulated the theory with regard to "reasons to believe" and the rational basis for the assessing authority to form an opinion that the whole or any part of the turnover of a dealer for any reasons escaped assessment to tax for a particular year. The Supreme Court held that if such basis exist, the assessing authority was justified in proceeding in the manner laid down in the section. The Supreme Court held:
"The controversy between the parties has centered on the point as to whether the assessing authority in the present case had reason to believe that any part of the turnover of the respondent had escaped assessment to tax for the assessment year 1957-58. Question in the circumstances arises as to what is the import of the words "reason to believe", as used in the section. In our opinion, these words convey that there must be some rational basis for the assessing authority to form the belief that the whole or any part of the turnover of a dealer has, for any reason, escaped assessment to tax for some year. If such a basis exists, the assessing authority can proceed in the manner laid down in the section. To put it differently, if there are, in fact, some reasonable grounds for the assessing authority to believe that the whole or any part of the turnover of a dealer has escaped assessment, it can take action under the section. Reasonable grounds necessarily postulate that they must be germane to the formation of the belief regarding escaped assessment. If the grounds are of an extraneous character, the same would not warrant initiation of proceedings under the above section. If, however, the grounds are relevant and have a nexus with the formation of belief regarding escaped assessment, the assessing authority would be clothed with jurisdiction to take action under the section. If, however, the grounds are relevant and have a nexus with the formation of belief regarding escaped assessment, the assessing authority would be clothed with jurisdiction to take action under the section. Whether the grounds are adequate or not is not a matter which would be gone into by the High Court or this Court, for the sufficiency of the grounds which included the assessing authority to act is not a justiciable issue. What can be challenged is the existence of the belief but not the sufficiency of reasons for the belief. At the same time, it is necessary to observe that the belief must be held in good faith and should not be a mere pretence."
In M/s Shyam Babu Vausgta and company and another Vs. Assistant Commissioner of Trade Tax, Khand-2 Banda and others 2004 UPTC 210 a Division Bench of this Court held that the term "turn over has escaped assessment to tax", which includes under assessment, may as well be as a result of lack of care on the part of the Assessing Officer or by reasons of inadvertence on his part. The Division Bench further held that Section 21 does not prohibit obtaining of information from the material on the record of the original assessment.
In Moser Baer India Ltd. Vs. State of U.P. and others 2014 NTN (vol. 55) page 26 another Division Bench held that if the exemption was wrongly allowed, it would be permissible to reopen the re-assessment proceedings and such re-opening would not amount to change of opinion.
The learned counsel for the State has further relied upon a decision in Catalysts Vs. State of U.P. and others 2014 NTN (Vol. 55) page 360 wherein the Court held as follows:
"The contention that no reassessment proceedings can be made on the same material is incorrect. Reassessment on the same material can be permitted for valid reasons. In the instant case, we find that in the original assessment proceedings there has been no discussion nor any finding has been given as to whether enzyme is a chemical or not. Unles and until a discussion is made or a finding is given by the Assessing Officer that enzyme is a chemical, only then, it could be taxed under the entry "chemical of all kinds".
In the absence of any finding being recorded by the assessing Officer on this aspect, we are of the opinion that the respondents were justified in reopening the assessment so that a conclusive finding is given as to whether enzyme is a chemical or not and, consequently, whether it is liable to be taxed at the rate of 4% or as an unclassified item at the rate of 10%."
Section 4 (6) of the U.P. Tax on Entry of Goods Into Local Areas Act, 2007 provides as under:
"Notwithstanding anything to the contrary contained in sub-section (1) or sub-section (3), no tax shall be levied on or collected from a dealer, who brings or causes to be brought into a local area any goods which are-
(i) consigned without using them in the local area to any place outside the State; or
(ii) sold or re-sold either in the course of inter-State trade or commerce or in the course of export out of the territory of India;
EXPLANATION-Section 3, Section 5 and Section 6A of the Central Sales Tax Act, 1956 shall apply for the purpose of determining whether or not any goods has been sold by a dealer in the course of inter-State trade or commerce or in the course of export out of the territory of India:
PROVIDED that where at the time of entry of goods into a local area, the quantity or value of goods to be sold within such local area for the purpose of being taken outside the State without consumption, use or sale in such local area, is not ascertainable, the dealer shall pay the amount of tax on the value of total quantity of goods and after the goods are consigned or sold outside or in the course of, export, the dealer may claim refund or adjustment of the amount so paid as tax in the month in which such goods are transferred outside the State or sold in the course of inter-State trade or commerce or the course of export, in respect of such goods."
From a perusal of the aforesaid it is clear that if the goods are brought into the local area and sold in the same form in the course of inter state trade or commerce, then rebate is permissible.
Section 29 (1) of the Act provides as under:
"29. (1) If the assessing authority has reason to believe that the whole or any part of the turnover of a dealer, for any assessment year or part Assessment of tax of turnover escaped from assessment thereof, has escaped assessment to tax or has been under assessed or has been assessed to tax at a rate lower than that at which it is assessable under this Act, or any deductions or exemptions have been wrongly allowed in respect thereof, the assessing authority may, after issuing notice to the dealer and making such inquiry as it may consider necessary, assess or re-assess the dealer to tax according to law :
Provided that the tax shall be charged at the rate at which it would have been charged had the turnover not escaped assessment or full assessment as the case may be.
Explanation I:- Nothing in this sub-section shall be deemed to prevent the assessing authority from making an assessment to the best of its judgment.
Explanation II:- For the purpose of this section and of section 31, "assessing authority" means the officer or authority who passed the earlier assessment order, if any, and includes the officer or authority having jurisdiction for the time being to assess the dealer.
Explanation III:- Notwithstanding the issuance of notice under this sub-section, where an order of assessment or reassessment is in existence from before the issuance of such notice it shall continue to be effective as such, until varied by an order of assessment or reassessment made under this section in pursuance of such notice."
From a perusal of the aforesaid we find that if the assessing authority has reasons to believe that the whole or any part of turnover had escaped assessment or any deduction or exemption had wrongly been allowed, the assessing authority may after issuing a notice to the dealer and after making such inquiry, as it may consider necessary, assess or re-assess the dealer to tax according to law. The words "any deduction or exemptions have been wrongly allowed" would, in our opinion, also include a rebate which has wrongly been allowed.
We have perused the assessment order and we find that there is no discussion or any finding as to how rebate was permissible to the petitioner. Section 4 (6) of the Entry Tax Act clearly indicates that the goods brought into the local area has to be sold or re-sold in the same form in the course of inter-state trade and commerce in order to be eligible for a rebate. If any manufacturing activity is carried on, rebate is not permissible. What would be the effect of forging is left open to be decided in the assessment proceedings as it requires evidence.
In the light of the aforesaid, we are of the opinion that there was sufficient reasons to believe for the assessing authority to seek permission for reopening the assessment. The belief was based on valid and cogent reasons. We are of the opinion that in the instant case, re-assessment on the same material was permissible for valid reasons inasmuch as we find that there was no discussion or any finding as to whether in the given case rebate was permissible to the petitioner. Consequently, we do not find any reason to interfere in the impugned notice issued under Section 29 (7) of the Act.
The writ petition fails and is dismissed at the admission stage itself. It would, however, be open to the petitioner to place all materials before the assessing authority to show that no manufacturing activity was being carried out and that the petitioner was entitled for rebate under law.
Order Date :- 14.7.2015
MT**
(Surya Prakash Kesarwani,J.) (Tarun Agarwala,J.)