Citation : 2023 Latest Caselaw 13181 Bom
Judgement Date : 20 December, 2023
2023:BHC-OS:15256-DB
1/2 927-stal-31716-23.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
SALES TAX APPLICATION (L) NO.31716 OF 2023
M/s Indo Burma Petroleum Co. Ltd. ...Applicant
Versus
The State of Maharashtra & Ors ...Respondents
----
Mr. Sriram Sridharan a/w Mr. Shanmuga Dev for Applicant.
Dr. Birendra Saraf, Ld. Advocate General a/w Mr. Vishal Thadani, Addl.GP,
Ms. Jyoti Chavan, Addl. GP and Mr. Himnashu Takke, AGP for Respondents
State.
----
CORAM : K. R. SHRIRAM &
Dr. NEELA GOKHALE, JJ.
DATED : 20th DECEMBER 2023
P.C. :
1 The following questions of law are proposed:
"(i) Whether, under the facts and circumstances, the Tribunal erred in confirming the levy of surcharge under sub-section (3) of Section 5 of MST Act on sale of Motor Spirit by the applicant to Oil Marketing Companies for the period 01.04.2004 to 31.03.2005 ?
(ii) Whether in facts and circumstances of the present case, the Tribunal erred in not remitting the levy of interest under Section 6A(2) of the Act beyond three years from the end of financial year ?"
2 This is an application by a Government company filed under Section
21(2)(b) of the Erstwhile Bombay Sales of Motor Spirit Taxation Act 1958
(the Act). Applicant is aggrieved by the judgment dated 27 th October 2023
passed by the Maharashtra Sales Tax Tribunal (Tribunal) in Reference
Application No.5 of 2022. Appellant had filed the said Reference
Application in Second Appeal No.71 of 2014 for F.Y.-2004-2005 challenging
the common judgment and order dated 1st September 2022. By the
impugned judgment, the Tribunal has dismissed the said Reference
Meera Jadhav
2/2 927-stal-31716-23.doc
Application No.5 of 2022 filed by applicant and refused to draw up a
statement of case and to refer to this court any questions of law arising out
of the common judgment and order dated 1st September 2022.
3 After the application was heard for sometime, the Learned Advocate
General on instructions and in fairness agreed with the court that the
questions of law, and in particular, first question proposed by applicant
requires consideration. As regards the proposed second question of law, the
court felt that it will be consequential to the answer that this court would
give to the first question proposed and if the answer to first question is in
favour of revenue, at that stage, the court can consider for what period
interest would be payable.
4 Therefore, the Tribunal is directed to draw the statement of case and
refer to this court the first question of law mentioned in paragraph 1 above.
5 At the hearing of the reference, parties may argue on the issue of levy
of interest under Section 6A(2) of the Act and the period. Tribunal shall
draw the reference and refer the same to this court by 31st March 2024.
6 Application disposed.
(Dr. NEELA GOKHALE, J.) (K. R. SHRIRAM, J.) Meera Jadhav
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!