Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Sree Gowthami Rice Industries P ... vs Commercial Tax Officer
2024 Latest Caselaw 8007 AP

Citation : 2024 Latest Caselaw 8007 AP
Judgement Date : 4 September, 2024

Andhra Pradesh High Court - Amravati

M/S. Sree Gowthami Rice Industries P ... vs Commercial Tax Officer on 4 September, 2024

Author: R. Raghunandan Rao

Bench: R Raghunandan Rao

 APHC010162312023
                     IN THE HIGH COURT OF ANDHRA PRADESH
                                   AT AMARAVATI                                   [3488]
                            (Special Original Jurisdiction)

              WEDNESDAY,THE FOURTH DAY OF SEPTEMBER
                 TWO THOUSAND AND TWENTY FOUR

                                      PRESENT

         THE HONOURABLE SRI JUSTICE R RAGHUNANDAN RAO

                THE HONOURABLE SRI JUSTICE HARINATH.N

WRIT PETITION Nos.8350, 8532, 12519, 13889, 13977, 15291, 16403,
17244, 19153, 19197, 19285, 20023, 20055, 20272, 20273, 20280,
20287,20396, 20471, 20473, 20619, 20624, 20757, 20806, 20887, 20890,
20893, 20960, 20964, 21368, 21370, 22222, 22385, 22651, 23992,
26568&26710 of 2023

Between:

M/s. Adilaxmi Industries                                                ...PETITIONER

                                          AND

Commercial Tax Officer and Others                                 ...RESPONDENT(S)

Counsel for the Petitioner:

   1. SRINIVASA RAO KUDUPUDI

Counsel for the Respondent(S):

   1. GP FOR COMMERCIAL TAX

The Court made the following Common Order:(per Hon'ble Sri Justice R. Raghunandan Rao)

              All these Writ Petitions are being disposed of by way of this

Common Order as they raise similar questions of fact and law.


       2.     Heard Sri Srinivasa Rao Kudapudi, learned counsel for the

petitioners and the learned Government Pleader for Commercial Tax.
                                             2


      3.     The petitioners, in all these cases are rice millers who are

involved in the business of milling of rice and selling the said rice and broken

rice to persons within the State and outside the State. They are registered

under the Central Sales Tax, Act 1956 [for the "the CST, Act"]. The sales, in

the present set of Writ Petitions, relate to sales undertaken under the CST,

Act. The normal rate of tax payable by a dealer selling goods under the CST,

Act would be 4/5% (The rate of 4% was increased to 5% on 15.09.2011).

However, the dealers are permitted to pay tax, under the CST, Act, at a

concessional rate of 2% if they were able to produce C-Forms issued by their

purchasers affirming that the said goods would either be consumed by the

purchasers or would be resold by the purchasers in their respective States.


      4.     A large number of rice millers and persons dealing with rice had

represented to the Government that they were facing immense difficulties in

obtaining C-Forms from their purchasers in other States as some of the States

had exempted the purchase of sale of rice from tax etc. The Government,

after considering such representations had issued a series of memos waiving

payment of tax at the full rate and permitting payment of tax at the rate of 2%,

even in cases where necessary C-Forms was not produced before the

assessing     officers.     The      Government,         had     initially    issued    a

Memo.No.26197/CT-II(1)/2013, dated 10.05.2016. The relevant paragraph

No.2 of the said memo reads as follows:-

      "Paragraph No.2:-Government, after careful consideration of the request and
      in pursuance of the resolution of the Council of Ministers in the reference 4th
      cited, hereby order to waive the tax payable under CST Act over and above
      2% in the absence of C-Forms till 31.05.2014, only for those Rice Millers and
                                              3


      dealers in Pulses &Dalls, who remit the tax completely as per the provisions of
      the CST Act for the period from 01.06.2014 to 31.12.2015 before 30.06.2016
      after getting their assessments completed expeditiously. The waiver shall be
      subject to production of Lorry Receipts/Railway Receipts, CST waybills, proof
      of exit through the last notified check-post in Andhra Pradesh and proof of
      receipt of sale consideration from the buyers to prove that the goods were sold
      to the dealers in other states in the course of inter-state trade. The waiver is
      not applicable to those Rice Millers and dealers in Pulses &Dalls who have
      defaulted in payment of even 2% tax. Taxes already paid shall not be
      refunded under any circumstances."

      5.     Subsequently, the Government of Andhra Pradesh again issued

Memo No.26197/CT-II(1)/2013, dated 27.09.2016, wherein the terms and

conditions for grant of waiver were set out. The relevant part of the said memo

reads as follows:

      "Considering their representations and in pursuance of Resolution
      No.693/2016, Dt.24.08.2016 of the Council of Ministers, Government, in partial
      modification of the terms and conditions set out in the waiver orders issued in
      the reference 5th cited, hereby order to waive the tax payable under the
      Central Sales Tax (CST) Act over and above 2% in the absence of "C"-Forms
      by Rice Millers and the dealers in Pulses &Dalls till 31.05.2014, subject to the
      following terms and conditions:
      i)     The waiver is applicable only to those dealers who remit the tax
             completely as per the provisions of the CST Act for the period from
             01.06.2014 to 31.12.2015 before 31.12.2016 after getting their
             assessments completed.
      ii)    The waiver shall be subject to production of lorry receipts/railway
             receipts and CST way bills.
      iii)   The waiver shall also be subject to production of proof of exit through
             the last notified check-post in Andhra Pradesh or production of ledger
             account or day book entry relating to payment of charges for
             transporting the goods to other States.
      iv)    The waiver shall not be applicable to those dealers who have defaulted
             in payment of even 2% tax.
      v)     Taxes already paid shall not be refunded under any circumstances."

      6.     The     Government        of    Andhra      Pradesh      again     issued   a

Memo.No.REV-35024/37/2016-CTII, dated 09.03.2017. Under this memo, the

cutoff date for completion of assessments for the period from 01.06.2014 to

31.12.2015 was extended till 30.06.2017. The Government again issued

another Memo No.REV-35024/3/2017-CT-II, dated 05.09.2018 extending the

cutoff date from 30.06.2017 to 30.09.2018. These memos also stipulated that
                                           4


the terms and conditions set out in the memo dated 27.09.2016 shall remain

applicable for obtaining waiver of tax.


      7.      The petitioners, herein, who are registered dealers with the

Commercial Tax Officer, Peddapuram Circle, Peddapuram, Commercial Tax

Officer, Ramachandrapuram Circle, Ramachandrapram, Commercial Tax

Officer, Alcot Gardens Circle, Rajahmundry, Commercial Tax Officer,

Jagannaickpur, Kakinada and Commercial Tax Officer, Mandapeta in East

Godavari District had approached these tax officers for waiver. The

applications for such waiver appear have to be made in the year-2019

onwards. The tax authorities had issued endorsements, which are impugned

in the present set of Writ Petitions, rejecting these applications for waiver. The

said orders of rejection were passed essentially on the following grounds:-

      i.      The assessments for the relevant period had already been
completed more than four years prior to the date of endorsement and as such,
the tax authority is not in a position to re-assess the tax as Rules 14(A) sub-
rules 8, 9 & 15 of the Central Sales Tax (Andhra Pradesh) Rules, 1957 [for the
short "the CSTAP Rules"] do not permit a re-assessment beyond four years.
      ii.     The petitioners would be eligible for waiver of tax only if all the
necessary documentary evidence stipulated under the aforesaid memos were
furnished before the last cutoff date on 30.09.2018, whereas the petitioners
have submitted their documents from the year 2019 onwards, along with their
applications for waiver and as such, the documents cannot be looked into by
the taxing authorities and consequently, no waiver can be granted.

      iii.    In some of the cases, the taxing authorities also took the view
that the necessary documents which are necessary for grant of waiver had not
been filed.
                                                            5


              8.       These endorsements are set out in the table below:

Sl.      Name of the Petitioner               CTO circle           Writ      Assessment Years     Endorsement
No                                                              PetitionNu                         /Order date
                                                                   mber
1     Chaitanya Modern Rice Mill         Ramachandrapuram       13889/2023   2011-12 to 2013-14    25.05.2023
2     Chaitanya Agro Industry            Ramachandrapuram       17244/2023   2011-12 & 2012-13     26.06.2023
3     Shree Gowthami Rice Industries     Ramachandrapuram       13977/2023   2010-11 to 2014-15    30.05.2023
4     Sri Lakshmi Ganapathi Rice         Ramachandrapuram       22385/2023              2013-14    05.06.2023
      Industries
 5    Chandrika Rice Mill                Ramachandrapuram       22651/2023   2011-12 to 2014-15    05.06.2023
 6    RamireddyAgro Industry             Ramachandrapuram       23992/2023   2011-12 to 2014-15    05.06.2023
 7    Sri Venkateswara Rice Industries   Ramachandrapuram       20964/2023              2014-15    30.06.2023
 8    Adilaxmi Industries                Peddapuram              8350/2023   2011-12 to 2013-14    27.03.2023
 9    Sri Balaji Biled& Raw Rice Mill    Peddapuram              8532/2023   2011-12 to 2013-14    27.03.2023
10    Sri Venkateswara Rice Industries   Peddapuram             16403/2023   2011-12 to 2014-15    27.06.2023
11    RaghuramaRice Industry             Jagannaickpur circle   20396/2023   2013-14 & 2014-15     04.07.2023
12    Sri Ramalingeswara Modern Rice     Jagannaickpur circle   20806/2023    2011-12 to2013-14    30.06.2023
      Mill
13    Nallamilli Satyanarayana Reddy &   KKD Port circle        15291/2023   2011-12 to 2014-15    17.05.2023
      others
14    Sri Seetharama Raw & Boiled        Mandapeta              20624/2023             2012-13     28.06.2023
      Rice Mill
15    Sri Satyam Rice Mill               Mandapeta              20890/2023   2012-13 & 2013-14     30.06.2023
16    Jayalakshmi Panduranga Rice Mill   Mandapeta              20757/2023              2012-13    28.06.2023
17    AravindaAgro Industry              Mandapeta              20471/2023   2011-12 to 2012-13    31.05.2023
18    NS Reddy & Others                  Mandapeta              19285/2023   2012-13 to 2014-15    19.06.2003
19    Konagalla Satyanarayana            Mandapeta              20619/2023   2011-12 to 2013-14    28.06.2023
      &Others
20    Sri Srinivasa Rice Mill            Mandapeta              20893/2023   2012-13 to 2014-15    28.06.2023
21    Satyanarayana Traders              Mandapeta              21368/2023   2011-12 to 2013-14    06.06.2023
22    Sri Sai Durga Foods                Mandapeta              22222/2023   2011-12 to 2014-15    30.06.2023
23    Satyakrishna Modern Rice Mill      Mandapeta              21370/2023   2011-12 to 2014-15    06.06.2023
24    Ashta Lakshmi Rice Industry,       Mandapeta              26568/2023   2011-12 to 2013-14    12.06.2023
25    Sri Venkateswara Boiled & Raw      Alcot Gardens, RJY     19197/2023   2011-12 to 2014-15   01.06.2023&0
      Rice Mill                                                                                     7.07.2023
26    Padmasri Rice Mill                 Alcot Gardens, RJY     20272/2023   2011-12 to 2014-15    07.07.2023
27    Surya Sri Rice Mill                Alcot Gardens, RJY     20280/2023   2011-12 to 2014-15    07.07.2023
28    Sri Buchiyyamma Rice Mill          Alcot Gardens, RJY     20473/2023   2011-12 to 2013-14    07.07.2023
29    MGR Rice Industries                Alcot Gardens, RJY     19153/2023   2011-12 to 2014-15    07.07.2023
30    Sri Venkateswara Rice Mill         Alcot Gardens, RJY     20273/2023   2011-12 to 2014-15    07.07.2023
31    Sri Srinivasa Rice Mill            Alcot Gardens, RJY     20287/2023   2011-12 to 2014-15    07.07.2023
32    Sri Sapthagiri Foods               Alcot Gardens, RJY     26710/2023   2011-12 to 2014-15    07.07.2023
33    Shir Aaurthor Cotton Modern Rice   Alcot Gardens, RJY     20023/2023   2011-12 to 2014-15    01.06.2023
      Mill
34    Sri Ramalingeswara Rice Mill       Alcot Gardens, RJY     20055/2023   2011-12 to 2013-14    07.07.2023
35    Sri Kodandarama Boiled & Raw       Alcot Gardens, RJY     12519/2023              2011-12    24.04.2023
      Rice Mill
36    Sri Kodandarama Boiled & Raw       Alcot Gardens, RJY     20887/2023    2012-13 & 2013-14    07.07.2023
      Rice Mill
37    Sri Venkateswara Rice Industry     Alcot Gardens, RJY     20960/2023   2012-13 to 2013-14    07.07.2023


              9.       Aggrieved by these endorsements, rejecting the applications for

      waiver, the petitioners have approached this Court, by way of the present set

      of Writ Petitions.
                                          6


      10.    A decision has been taken in regard to these issues by this

Division Bench by an order dated 07.08.2024 in W.P.Nos.23966 of 2023 &

Batch.

      11.    Following the above said Judgment, these Writ Petitions are

disposed of with the following directions:-

      1. The Endorsements issued by the respective tax authorities, which

         are set out in the table above, are set aside.

      2. The respective tax authorities, shall consider the applications of the

         petitioners afresh and grant waiver to those petitioners who are able

         to comply with the requirements of the documents set out in the

         memos.

      3. This exercise shall be completed within a period of two (2) months

         from the date of receipt of this Order.

      4. No coercive steps shall be taken against any of the petitioners, on

         the basis of the earlier assessment orders, until a decision on the

         grant of waiver is completed.

      There shall be no order as to costs.

      As a sequel, pending miscellaneous petitions, if any, shall stand closed.


                                                   ________________________
                                                   R. RAGHUNANDAN RAO, J.

______________ HARINATH.N, J.

BSM

HONOURABLE SRI JUSTICE R RAGHUNANDAN RAO

AND

HONOURABLE SRI JUSTICE HARINATH.N

WRIT PETITION Nos.8350, 8532, 12519, 13889, 13977, 15291, 16403, 17244, 19153, 19197, 19285, 20023, 20055, 20272, 20273, 20280, 20287, 20396, 20471, 20473, 20619, 20624, 20757, 20806, 20887, 20890, 20893, 20960, 20964, 21368, 21370, 22222, 22385, 22651, 23992, 26568 & 26710 of 2023

(per Hon'ble Sri Justice R. Raghunandan Rao)

Date: 04.09.2024

BSM

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter