Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Hughes Communications India ... vs Commissioner, Commercial Tax
2014 Latest Caselaw 4684 ALL

Citation : 2014 Latest Caselaw 4684 ALL
Judgement Date : 21 August, 2014

Allahabad High Court
M/S Hughes Communications India ... vs Commissioner, Commercial Tax on 21 August, 2014
Bench: Surya Prakash Kesarwani



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

   A.F.R. 
 
Court No. - 4
 
                                                                                          
 
1. Case :- SALES/TRADE TAX REVISION DEFECTIVE No. - 264 of 2009                  
 

 
Applicant :- M/S Hughes Communications India Ltd
 
Opposite Party :- Commissioner, Commercial Tax
 
Counsel for Applicant :- D.K. Gandhi,R.R. Kapoor
 
2. Sales/Trade Tax Revision Defective No. 956 of 2009
 
3. Sales/Trade Tax Revision Defective No. 977 of 2009
 
4. Sales/Trade Tax Revision Defective No. 983 of 2009
 
5. Sales/Trade Tax Revision Defective No. 994 of 2009 
 
6. Sales/Trade Tax Revision Defective No. 1004 of 2009
 
7. Sales/Trade Tax Revision Defective No. 1015 of 2009
 

 
Hon'ble Surya Prakash Kesarwani,J.

1. Heard Sri Rishi Raj Kapoor, learned counsel for the applicant and Sri B.K. Pandey, learned counsel for the respondents.

2. The controversy involved in all these revisions relate to levy of penalty under section 15 A (1) (a) of UP Trade Tax Act, 1948 (hereinafter referred to as 'the Act') for delayed deposit of trade tax / central sales tax in the month of May, 2003, August, 2003 and February, 2004.

3. These revisions are admitted on the following question of law.

"Whether on the facts of the case, the Tribunal is legally justified in confirming the penalty under section 15 A (1) (a) of the Act?

4. With the consent of learned counsel for the parties, these revisions are being heard finally.

5. It is submitted by Sri Kapoor that the cheque/pay order/Bank Draft was deposited by the applicant alongwith the challan form for the relevant month well in time in the State Bank of India (the 'SBI' for short) and it was merely because of time taken in collection of the amount by the SBI that the alleged delay was caused which is not, in fact, the delay as the payment collected will relate back to the date of receipt of cheque as held by Hon'ble Supreme Court in the case of Commissioner of Income Tax Vs. Oagle Glass Works Ltd; AIR 1954 SC 429. He further submits that the Tribunal and the authorities below have committed manifest error of law and facts to hold the penalty to be levied upon the applicant and submits that the delay was only for 2 or 3 days which was merely because of the period exhausted by the Bank in collecting the amount and in some months it was because of holidays in the intervening period. He submits that firstly there was no delay at all and secondly even if it is assumed for a moment that there was delay of 1 or 2 days, the same was sufficiently explained and, therefore, the penalty under section 15 A (1) (a) of the Act should not have been levied in view of the law laid down by this Court in the Case of Western India Match Co. Ltd. Vs. Commissioner of Sales Tax; 1989 UPTC 1074, Eastern India Transformer & Switch Gear Pvt. Ltd. Vs. Commissioner of Sales Tax, 1993 UPTC 212, M/s Triveni Sheets Glass Works Vs. Commissioner of Trade Tax, 1999 NTN 42 and M/s Premier Vinyl Flooring Ltd, Sikandrabad, Bulandshahr Vs. Commissioner of Sales Tax; 2004 UPTC-468.

6. Sri Kapoor further submits that in view of the undisputed facts and the law laiddown by this Court in the aforementioned cases, the impugned order of the Tribunal is manifestly unjust and therefore deserves to be set aside.

7. Sri B.K. Pandey, learned standing counsel submits that the delay in deposit of tax attracts penalty under section 15 A (1) (a) of the Act. Under the circumstances the levy of penalty is fully justified. There is no error in the impugned order of the Tribunal. The finding recorded by the Tribunal are findings of fact and as such the revisions deserve to be dismissed.

8. I have carefully considered the submissions of the counsel for the parties.

I find that specific grounds were taken by the applicant with complete disclosure of facts  before the appellate authority that the Bank Draft / Pay order for the tax amount was deposited well  within time in the SBI which was collected by the SBI after 2 or 3 days which allegedly caused delay of 2 or 3 days as evident from the facts mentioned in the grounds of appeal as well as in the written submission filed before the first appellate authority and before the Tribunal.

9. Rule 48 of the UP Trade Tax Rules, 1948 provides for manner of payment as under:

"48. Manner of payment.--Unless expressly provided otherwise, any amount payable under the Act or the Rules as tax, fee, penalty, interest, composition fee or any money for any other purpose may be deposited in any of the following manners :

(a) in cash with challan in quadruplicate in a treasury or sub-treasury or any branch of the State Bank of India authorised to accept deposits under the Act, or

(b) by cheque issued by the assessee himself or bank draft, along with challan in quadruplicate, submitted to the officer or authority concerned on or before the due date of payment; or

(c) by book transfer, in case of Government Departments, if so desired.

Explanation.--Payment of more than rupees five hundred shall be made by cheque or bank draft only."

10. From the aforesaid rule it is crystal clear that the payment of cheque is a recognised mode of payment of sales tax dues. Now question arises that what is the date of payment, when the cheque was given to the department or the date on which it was encashed. This controversy has been set at rest by the judgment of Hon'ble Supreme Court in the case of  Commissioner of Income-Tax vs. Ogale Glass Works Ltd. AIR 1954 SC 429, in which it was held that payment by cheque realised subsequently on the cheque being honoured and encashed relates back to the date of the receipt of the cheque, and in law the date of payment is the date of delivery of the cheque.

11. Again this question arose with reference to payment of rent by tenant to landlord through cheque in Damadilal v. Parashram : AIR 1976 SC 2229 . It was held as follows :

'..............................the defendants tendered the amount in arrears by cheque within the prescribed time. The question is whether this was a lawful tender. It is well-established that a cheque sent in payment of a debt on the request of the creditor, unless dishonoured, operates as valid discharge of the debt and, if the cheque was sent by post and was met on presentation, the date of payment is the date when cheque was posted.'

12. In K. Saraswathy Alias K. Kalpana v. P.S.S. Somasundaram Chettiar (1989) 4 SCC 527, Hon'ble Supreme Court held as under:

"Payment by cheque is an ordinary incident of present day life, whether commercial or private, and unless it is specifically mentioned that payment must be in cash payment by cheque should be taken to be due payment if the cheque is subsequently encashed in the ordinary course. In this case there was nothing to show that if the cheque was presented for encashment on the date it was delivered the cheque would not have been encashed, or that the bank had at anytime declined to honour it for want of funds in the ordinary course, or that under the arrangements made for payment of the cheque, even if it had been put for encashment on the date it was delivered the cheque would not have been encahsed. Therefore, the submission that there was no money on the date of delivery of the cheque to support payment of it and that it was subsequently when arrangements were made that the cheque was realised, cannot be sustained."

13. This view was reiterated by the Supreme Court in the case of Mahendra Raghunathdas Gupta v. Vishwanath Bhikaji Mogul : [1997]3SCR840 .

14. The Andhra Pradesh High Court in the case of K. Venkata Reddy v. Commissioner of Income-tax : [2001]250ITR147(AP) has held with reference to Kar Vivad Samadhan Scheme, 1998 in pursuance of Finance Act No. 2 of 1998 that payment of any amount by cheque would be deemed to have been made on the date of presentation of the cheque, if it is not dishonored.

15. From the above authorities coupled with Rule 48 of the U.P. Trade Tax Rules it is clear that the date of payment through cheque is the date when the cheque was presented provided it is encashed. To put it differently the payment shall relate back to the date of presentation of the cheque to the department.

16. A perusal of the aforesaid rules makes it clear that all dealer may deposit tax, penalty, interest, compensation fees or any other money in cash or by cheque or by bank draft alongwith challan in quadruplicate by submitting it to the officer or authority concerned on or before the last date of payment. The facts of these present cases reveals that the applicants have clearly mentioned the date of respective bank draft / pay order / cheque and the date of deposit thereof alongwith challan form in the SBI which facts have not been disputed or denied by the assessing authority. In the case of Commissioner of Income Tax Vs. Oagle Glass Works Ltd; AIR 1954 SC 429, Hon'ble Supreme Court has laiddown the law that payment of cheque realised subsequently on the cheque being honoured and encashed relates back to the date of receipt of the cheque and in law the date of payment is the date of delivery of cheque. The applicants have submitted their returns well within time and also deposited tax of the relevant months by bank draft / pay order alongwith challan form in the specified bank i.e. SBI. Thus there was no delay in deposit. However, the bank draft / pay orders were collected after 3 or 4 days. The tax for the month of February was deposited by bank draft on 20th of march which was Saturday. The next date was Sunday. The amount could be collected by the SBI on 24th of March. Thus even for this month also, it cannot be said that there was any delay. Even according to the respondents, there was delay of only 2 or 3 days. The same was properly explained by the applicant. There was no occasion before the assessing authority to levy penalty for alleged delay in deposit of tax for the relevant months.

17. In the case of M/S Premier Vinyl Flooring Ltd, Sikandrabad, Bulandshahr Vs. Commissioner of Sales Tax; 2004 UPTC-468, this court while considering similar circumstances held in para-16 as under:

"Rule 41 of the U.P. Sales Tax Rules provides filing of the monthly returns and deposit of tax due thereon on the basis of the monthly returns. Except as provided in the proviso to Rule 41 the return for the month of February all other monthly returns have to be filed before the expiry of the next succeeding month. In pursuance of the proviso to Rule 41, the return of the month of February shall be submitted to the Sales Tax Officer on or before 20th day of March. The return for the month of February 1992 was the applicant's first return as for earlier period the tax holiday under Section 4-A was in operation. It has also come in the order of the Tribunal that the applicant has deposited Rs. 1 lakh as advance for the month of March, 1992, in the month of March, 1992 itself. It was argued before the Tribunal that it should be taken as a mitigating circumstance and the order of penalty should be knocked off in its entirety. The Tribunal has accepted it partially by reducing the penalty amount. This Court in the case of Bahadur Motors v. Commissioner of Trade Tax (1999) 15 NTN 614 has held that it is a settled principle that the law does not take into account trifles. The delay of one day in that case was considered not to be a fit case for imposition of the penalty. In the case in hand there was Sunday intervening in-between March 20, 1992 and March 24, 1992. Therefore the delay is practically of 2-3 days and the default was very trivial."

18. Penalty under Section 15-A(1)(a) is not mandatory. It has been repeatedly held by this Court that for such trifle no penalty can be levied. This is also the ratio of decision in the case of Western India Match Co. Ltd. v. Commissioner of Sales Tax, U.P., Lucknow 1989 UPTC 1074, Eastern India Transformers & Switch Gear (P.) Ltd. v. Commissioner of Sales Tax 1993 UPTC 212. and Premier Vinyl Flooring Ltd (Supra). 

19. Power to levy penalty is a discretionary power and therefore it should be exercised in a reasonable manner. It should not be imposed in each and every case when there is a default. Mechanical imposition of penalty under Section 15-A(1)(a) of the Act cannot be approved. The departmental authorities are supposed to exercise the discretion in a reasonable manner so as to advance the sense of justice. Taking into consideration overall facts and circumstances of the case the levy of penalty in the present case cannot be approved by this Court.

20. In the result all the seven revisions are allowed. Penalty orders under Section 15-A(1)(a) of the Act both under U.P. and Central Acts for the months of May, 2003, August, 2003 and February, 2004 are set aside. Consequently, the impugned common order of the Tribunal dated 29.9.2008 relating to the months of May, 2003, August, 2003 and February, 2004 are hereby set aside. The question of law is answered in favour of the assessee and against the respondents. 

21. In result all the revisions succeeds and are hereby allowed with cost. 

Order Date :- 21.8.2014

SKS

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter