Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sharad And Co. P. Ltd. vs Commissioner Of Sales Tax
2007 Latest Caselaw 907 Del

Citation : 2007 Latest Caselaw 907 Del
Judgement Date : 2 May, 2007

Delhi High Court
Sharad And Co. P. Ltd. vs Commissioner Of Sales Tax on 2 May, 2007
Equivalent citations: (2007) 10 VST 100 Delhi
Author: M B Lokur
Bench: M B Lokur, V Gupta

JUDGMENT

Madan B. Lokur, J.

1. The assessed carries on business of resale of photographic goods and is also registered as a dealer in electronic goods.

2. For the assessment year 1990-91 the assessed filed its returns and on 3rd February, 1992, the Assessing Officer, STO, Ward Nos. 35 passed an assessment raising a demand of Rs. 17,91,802/- against the dealer.

3. Thereafter, the assessment was reopened and in the reassessment order dated 25th May, 1992, it is stated that it was later on discovered (after the original assessment order passed) that the dealer was taxed on a lower rate and certain documents sent by the Enforcement Branch also remained unconsidered inadvertently because of rush of time barred cases. In the reassessment proceedings, the dealer was required to pay tax of Rs. 2,34,610/- in addition to the demand already created in the earlier assessment order.

4. Feeling aggrieved, the dealer preferred an appeal which was disposed of by the Additional Commissioner of Sales Tax by his order dated 15th September, 1993. The assessed filed two appeals, one against the original assessment order and the other against the reassessment order. Both the appeals were dismissed by the Additional Commissioner of Sales Tax.

5. The dealer then approached the Appellate Tribunal, Sales Tax in appeal No. 704/STT/93-94 and by an order dated 23rd October, 2002 the appeal was dismissed.

6. The assessed then made an application under Section 45(1) of the Delhi Sales Tax Act, 1975 seeking reference of as many as seven questions for the opinion of this Court. By an order dated 20th March, 2003, the Appellate Tribunal, Sales Tax came to the conclusion that no question of law as suggested or otherwise needed to be referred to this Court. Accordingly the reference application being Reference No. 28/STT.02-03 was rejected.

7. In this petition under Section 45(2) of the Delhi Sales Act, 1975, the assessed has sought the framing of questions of law which arise out of the Tribunal's order.

8. It is submitted that the reassessment itself was invalid since the basis for reopening the assessment was that certain documents received from the Enforcement Branch remained unconsidered inadvertently because of rush of time barred cases. It is also submitted that both the original assessment order as well as the reassessment order cannot stand together and one must give way to the other.

9. We have heard learned Counsel for the parties and are of the opinion that the following two questions of law arise out of the order passed by the Appellate Tribunal, Sales Tax Delhi:

1) Whether on the facts and in the circumstances of the case, the Appellate Tribunal Sales Tax correctly interpreted Section 24 of the Delhi Sales Tax Act, 1975 for upholding the reopening of the assessment of the Petitioner on the ground that documents sent by the Enforcement Branch inadvertently were not considered by the Assessing Officer because of the rush of time barred cases?

2) If question No. 1 is answered in the affirmative, whether on the facts and in the circumstances of the case, two assessment orders can stand together in respect of the same assessment year?

10. No other question is pressed or argued.

11. In view of the above, we issue writ of mandamus directing the Appellate Tribunal, Sales Tax, to refer the aforesaid questions of law for the opinion of this Court.

12. The parties will appear before the Appellate Tribunal, Sales Tax for settling the statement of case.

13. Ten copies of the paper book containing the statement of case as well as all relevant documents be sent to this Court in accordance with the Rules.

14. The petition stands disposed of.

 
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 : IJJ

 
 
Latestlaws Newsletter