Citation : 2016 Latest Caselaw 3117 Del
Judgement Date : 2 May, 2016
IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 02.05.2016
+ W.P.(C) 1625/2014 & CM 3374/2014
TIM DELHI AIRPORT ADVERTISING PVT. LTD. ..... Petitioner
versus
SPECIAL COMMISSIONER - II, DEPARTMENT
OF TRADE & TAXES AND ORS. ..... Respondents
Advocates who appeared in this case:
For the Petitioner : Mr N. Venkatraman, Senior Advocate
with Mr Nand Kishore, Ms Anshul Verma
and Ms Amoha Sharma.
For the Respondents : Mr Satyakam, Additional Standing Counsel
for R-1 to 3.
Mr Rahul Kaushik, Senior Standing Counsel
CBEC with Mr Bhavishya Sharma for R-4.
CORAM:
JUSTICE S.MURALIDHAR
JUSTICE VIBHU BAKHRU
JUDGMENT
VIBHU BAKHRU, J
1. The Petitioner, a company incorporated under the Companies Act,
1956, has filed the present petition under Articles 226 and 227 of the
Constitution of India, inter alia, impugning separate notices of default
assessment dated 5th August, 2013 whereby the Petitioner's entire
turnover for the period 2010-11 and 2011-12 has been assessed to Value
Added Tax (VAT) and penalty and interest has also been levied in
addition to the tax assessed. The Petitioner also impugns an order dated
7th February, 2014 as rectified by an order dated 13 th February, 2014
passed by the Special Commissioner (VAT) directing a deposit of
Rs.3,14,00,000/- - being 20% of the disputed demand of VAT and
interest for the period 2011-12 - as a pre-condition for hearing the
objections filed by the Petitioner in respect of demand raised for the
financial year 2011-12. In addition, the Petitioner also impugns a ruling
dated 6th April, 2011 made by the Commissioner (VAT) under Section 85
of the Delhi Value Added Tax Act, 2004 (hereafter 'the DVAT Act')
whereby the Commissioner has held that advertisement hoardings, panels,
display boards, kiosks etc. are „goods‟ as defined under Section 2(m) of
the Act and the advertisers are liable to pay VAT on the revenue received
on account of deemed sale resulting from transfer of the right to use the
said hoardings, panels, display boards, kiosks etc. A further challenge is
also laid to the notices under Section 59 of the DVAT Act dated 8 th May
2013 and 21st October 2013 requiring the Petitioner to produce the
documents stated therein for the period of 2012-13.
2. The principal controversy involved in this petition is whether the
Petitioner, who is a licensee in respect of certain advertisement display
sites (hereafter 'the Sites'), would be liable to pay VAT on the revenue
earned from display of advertisement at the Sites. According to the
Petitioner, the Sites are being used by the Petitioner itself for rendering
services and there is no transfer of any right to use those sites as alleged
by the Revenue. The Revenue, on the other hand, contends that the Sites
for display of advertisements are „goods‟ and the Petitioner has
transferred the right to use those goods to various advertising
agencies/advertisers, who use the Sites for display of their advertisement
and/or advertisements of their clients.
Factual background
3. The Delhi International Airport Ltd. (hereafter 'DIAL') had entered
into Operations, Management and Development Agreement dated 4th
April, 2006 (hereafter 'OMDA') with the Airport Authority of India
(hereafter 'AAI') whereby AAI has granted DIAL, the exclusive right and
authority to operate, maintain, develop, design, construct, upgrade,
modernize, finance and manage the Indira Gandhi International Airport.
With the view to develop, setup, operate, maintain and manage various
sites for display of advertisement, DIAL issued a Request For Proposal
(„RFP‟) on 11th March, 2010 requesting interested parties to bid for
participating in a joint venture company which would be: (i) licensed for
establishing, setting up, developing, operating, maintaining and managing
the Sites for display of advertisements; and (ii) granted rights to procure
install and maintain Master Antenna Television Screens (MATV) and
wall clocks at certain locations and display of brand logos in terms of the
Sponsorship Agreement. The Petitioner successfully participated in the
bidding process and was granted the licence for designing, setting up,
developing, operating and maintaining the Sites for display of
advertisements in terms of a licence agreement dated 17th August, 2010
(hereafter „the Licence Agreement').
4. The Sites are located within or in the vicinity of the Indira Gandhi
International Airport, which is a secured area, and as such, access to the
Sites is highly restricted. The Petitioner asserts that its business model is
that it enters into agreements with various persons including
advertisement agencies in terms of which the advertisement content
and/or advertisement material is provided by the advertiser. The
Petitioner then prints and mounts the advertisement at the Sites and is
remunerated for the same.
5. DIAL has also entered into a Sponsorship Agreement dated 17th
August, 2010 and a supplementary agreement dated 18th August, 2011
with the Petitioner whereby, the Petitioner has been granted a non-
exclusive licence for procuring, acquiring, installing, managing,
maintaining and upgrading 318 nos. MATVs at designated locations at
Indira Gandhi International Airport, New Delhi. The Petitioner is licensed
to display brand logos on the said screens. The Petitioner states that
pursuant to the aforesaid agreement, the Petitioner has entered into an
agreement with M/s LG Electronics India Pvt. Ltd. (hereafter 'LG') for
installation of 318 MATVs at various display sites at Terminal-3 of the
Indira Gandhi International Airport at New Delhi.
6. According to the Petitioner, it is rendering a service which falls
within the taxable services of "sale of space or time for advertisement" as
defined under Section 65(105) (zzzm) of the Finance Act, 1994. The
Petitioner was also duly registered with the Service Tax Department and
regularly filed its returns of service tax in respect of the aforesaid services
for the period August, 2010 to June, 2012.
7. The Finance Act, 1994 was amended w.e.f. 1st July, 2012 and a
negative list of services was introduced by virtue of Section 66D of the
Finance Act, 1994 specifying the services that were not exigible to
service tax. It is asserted that the service pertaining to selling of space or
time slots for advertisements other than advertisements broadcasted by
radio or television, is covered under the said list and, according to the
Petitioner, the services rendered by it in respect of advertisement are thus
exempt from the levy of service tax with effect from 1st July, 2012.
8. In the meantime, on 6th April, 2011, the Commissioner (Trade and
Taxes) Delhi, VAT passed an order under Section 85 of the DVAT Act,
inter alia, holding as under:
"a) The advertisement hoardings, panels, display boards, kiosks etc., whether attached to immovable property/earth or not, are goods as defined under section 2(m) of the DVAT Act, 2004.
b) The advertisers are liable to pay Value Added Tax on the revenue received on account of deemed sale due to transfer of right to use of these hoarding, panels, display, kiosks etc."
9. In the aforesaid order, the Commissioner relied on the decision of
the West Bengal Tax Tribunal in the case of Selvel Advertising Private
Limited v. Commercial Tax Officers, Alipore Charge: (WBTT) (1993)
89 STC 1 as well as the decision of the Tamil Nadu Taxation Special
Tribunal in Upasana Finance Ltd. v. State of Tamil Nadu and Anr.:
(1999) 113 STC 403 wherein the Tribunals had held hoardings to be
goods and letting of such hoardings as constituting a transfer of rights to
use goods and thus, exigible to sales tax as a deemed sale.
10. Thereafter, the Value Added Tax Officer (hereafter „VATO‟)
issued a notice dated 8th May 2013 under Section 59 of the DVAT Act
calling upon the Petitioner to submit details in respect of financial years
2009-10, 2010-11, 2011-12 and 2012-13 for the purposes of assessment
under the DVAT Act. The Petitioner responded to the aforesaid notice by
asserting that it was not engaged in any transaction that would constitute
a sale within the meaning of clause (zc) of Sub-section (1) of Section 2 of
the DVAT Act. The contention advanced by the Petitioner was not
accepted and the VATO issued separate notices of default assessment
dated 5th August, 2013 in respect of the financial years 2010-11 and
2011-12 imposing VAT of Rs.6,46,29,253/- along with interest of
Rs.2,20,18,213/- and a penalty of Rs.7,62,62,456/- for the year 2010-11;
and VAT of Rs.13,21,99,660/- along with interest of Rs.2,51,54,154/-
and a penalty of Rs.8,72,51,736/- for the year 2011-12.
11. The Petitioner filed its objections against the aforementioned
notices for default assessment before the Special Commissioner (VAT)
on 7th October, 2013. The Petitioner also filed an application seeking
complete waiver of pre-deposit for hearing the objections. Whilst, the
matter relating to the financial years 2010-11 and 2011-12 was pending,
the VATO issued another notice under Section 59 of the DVAT Act on
21st October, 2013 calling upon the Petitioner to submit the details for the
financial year 2012-13. The Petitioner filed its detailed response to the
aforesaid notice on 18th November, 2013 and was also afforded a hearing
on 16th December, 2013. We have been informed that the matter relating
to the year 2012-13 is still pending before the VATO.
12. Thereafter, on 7th February, 2014, the Special Commissioner
(VAT) took up the objections and passed an order directing the Petitioner
to deposit a sum of Rs.3,14,00,000/- as a pre condition for hearing the
objections. The order erroneously indicated that the said condition of
pre-deposit of the amount was agreed to by the Petitioner. Therefore, the
Petitioner was constrained to file an application for rectification of the
order dated 7th February, 2014 which was allowed by the Special
Commissioner (VAT) by an order dated 13th February, 2014. Thereafter
on 26th February, 2014, the objections filed by the Petitioner for waiver of
pre-deposit was taken up for hearing and was adjourned.
13. The Petitioner apprehends that its objections would be rejected
and, therefore, has filed the present petition.
14. At the outset, we must state that the question whether the levy of
service tax and VAT/Sales Tax are mutually exclusive, is no longer res
integra.
15. The legislative competence of the Parliament to tax Services is
traced to entry 97 of list I of the Seventh Schedule to the Constitution of
India while the power of a State to levy Sales Tax or VAT is traced to
entry 54 of List II of the Seventh Schedule to the Constitution of India.
Undisputedly, States have the power to levy sales tax/VAT but the same
is subject to the transaction falling within the parameters of a 'sale'.
Taxing a transaction of rendering service would fall outside the
legislative competence of a State legislature and thus, even by a device of
legal fiction, such transactions cannot be subjected to levy of Sales Tax or
VAT.
16. In Gujarat Ambuja Cements Ltd. v. Union of India: (2005) 274
ITR 194 (SC), the Supreme Court had held that "This mutual exclusivity
which has been reflected in Article 246(1) means that taxing entries must
be construed so as to maintain exclusivity. Although generally speaking a
liberal interpretation must be given to taxing entries, this would not bring
within its purview a tax on subject matter which a fair reading of the
entry does not cover. If in substance, the statute is not referable to a field
given to the State, the court will not by any principle of interpretation
allow a statute not covered by it to intrude upon this field."
17. Following the aforesaid decision, the Supreme Court in Bharat
Sanchar Nigam Ltd. v. Union of India: 2006 (3) SCC 1 , held that: "No
one denies the legislative competence of the States to levy sales tax on
sales provided that the necessary concomitants of a sale are present in
the transaction and the sale is distinctly discernible in the transaction.
This does not however allow the State to entrench upon the Union List
and tax services by including the cost of such service in the value of the
goods. Even in those composite contracts which are by legal fiction
deemed to be divisible under Article 366(29-A), the value of the goods
involved in the execution of the whole transaction cannot be assessed to
sales Tax."
18. Insofar as the legislative competence of Parliament or State to
make a particular legislation is concerned, the same has to be considered
in the context of the subject of the legislation. In Union of India v. Shri
Harbhajan Singh Dhillon: (1971) 2 SCC 779, a Constitution Bench of
the Supreme Court applied the doctrine of pith and substance in order to
examine whether imposition of wealth tax on agricultural lands, by virtue
of an amendment to the definition of 'net wealth' under the Wealth Tax
Act brought about by the Finance Act, 1969 fell within the legislative
competence of the Parliament or the States. The Supreme Court has also
in several cases explained the difference between the incidence of tax and
the measure of tax. In several cases, it is seen that the subject and the pith
and substance of two or more taxing statutes are different but the measure
of such taxes is similar or overlapping.
19. In Governor General in Council v. Province of Madras: (1945)
FCR 179 P.C., the Court explained the distinction between the subject of
tax and measure of tax in the context of duties of excise and sales tax in
the following words:
"...The two taxes, the one levied upon a manufacturer in respect of his goods, the other on a vendor in respect of his sales, may, as is there pointed out, in one sense overlap. But in law there is no overlapping. The taxes are separate and distinct imposts. If in fact they overlap, that may be because the taxing authority, imposing a duty of excise, finds it convenient to impose that duty at the moment when the excisable article leaves the factory or workshop for the first time upon the occasion of its sale....."
20. In Federation of Hotel & Restaurant Association of India v.
Union of India: (1989) 3 SCC 634, the Supreme Court referred to the
Aspect doctrine and explained that "the law „with respect to‟ a subject
might incidentally „affect‟ another subject in some way; but that is not the
same thing as the law being on the latter subject. There might be
overlapping; but the overlapping must be in law. The same transaction
may involve two or more taxable events in its different aspect."
21. However, in Bharat Sanchar Nigam Limited (supra), the Supreme
Court explained that the Aspect doctrine only dealt with the issue of
legislative competence. In a later decision in Imagic Creative Pvt. Ltd. v.
Commissioner of Commercial Taxes &Ors.: (2008) 2 SCC 614, the
Supreme Court unequivocally held that the levy of service tax and VAT
were mutually exclusive and even in cases of composite contracts, sales
tax would not be payable on the value of the entire contract irrespective
of the element of service provided.
22. In cases where the contracts are indivisible - other than those
contracts which are by legal fiction deemed to be divisible under Article
366 (29-A) of the Constitution of India - the intention of the parties to the
transaction would be material. While, considering the issue whether
providing SIM (Subscribers‟ Identification Module) Cards would be
chargeable to sales tax, the Supreme Court, in Bharat Sanchar Nigam
Limited (supra) held that: "if the SIM card is not sold by the assessee to
the subscribers but is merely part of the services rendered by the service
providers, then a SIM card cannot be charged separately to sales tax. It
would depend ultimately upon the intention of the parties. If the parties
intended that the SIM card would be a separate object of sale, it would be
open to the Sales Tax Authorities to levy sales tax thereon."
23. In view of the above, if a transaction has been held to be one of
providing services then the same would not be chargeable to VAT. The
dominant object of the transaction (other than those deemed to be
divisible under Article 366 (29-A) of the Constitution of India) would be
determinative of the nature of the transaction and consequently,
dispositive of the question whether the same could be assessed as a 'sale'
within the meaning of Section 2(1)(zc) of the DVAT Act.
24. The question whether a transaction would fall within the
parameters of a deemed sale or a service is essentially a question of fact
and would have to be determined in appropriate proceedings. The fact
that the Assessee has filed its returns for service tax and also paid service
tax may not be determinative of the true nature of the transaction and
certainly, the authorities under the DVAT cannot be precluded from
independently examining the transactions in question.
25. The objections filed by the Petitioner against notices of default
assessment are pending consideration before the Objection Hearing
Authority and, therefore, we do not consider it apposite to determine the
question whether the transaction entered into by the Petitioner or the
revenue earned by it would be assessable to VAT as a deemed sale by
virtue of clause (vi) of Section 2(1)(zc) of the DVAT Act, that is, whether
there is any transfer of the right to use any goods for any purpose
(whether or not for a specified period) for cash, deferred payment or other
valuable consideration. However, we feel that it is necessary to reiterate
certain established principles. In Bharat Sanchar Nigam Ltd. (supra) the
Supreme Court had explained that to constitute a transaction of transfer of
a right to use goods, the transaction must have the following attributes:
"(a) There must be goods available for delivery;
(b) There must be a consensus ad idem as to the identity of the goods;
(c) The transferee should have a legal right to use the goods - consequently all legal consequences of such use including any permissions or licenses required therefore should be available to the transferee;
(d) For the period during which the transferee has such legal right, it has to be the exclusion to the transferor - this is the necessary concomitant of the plain language of the statute - viz. a "transfer of the right to use" and not merely a licence to use the goods;
(e) Having transferred the right to use the goods during the period for which it is to be transferred, the owner cannot again transfer the same rights to others."
26. It is relevant to state that Article 366 was amended by the 46th
Amendment to include Sub-Article 29-A which reads as under:-
"4. Amendment of article 366. - In article 366 of the Constitution, after clause (29), the following clause shall be inserted, namely:-
(29A) "tax on the sale or purchase of goods" includes-
(a) a tax on the transfer, otherwise than in pursuance of a contract, of property in any goods for cash, deferred payment or other valuable consideration;
(b) a tax on the transfer of property in goods (whether as goods or in some other form) involved in the execution of a works contract;
(c) a tax on the delivery of goods on hire-purchase or any system of payment by instalments;
(d) a tax on the transfer of the right to use any goods for any purpose (whether or not for a specified period) for cash, deferred payment or other valuable consideration;
(e) a tax on the supply of goods by any unincorporated association or body of persons to a member thereof for cash, deferred payment or other valuable consideration;
(f) a tax on the supply, by way of or as part of any service or in any other manner whatsoever, of goods, being food or any other article for human consumption or any drink (whether or not intoxicating), where such supply or service is for cash, deferred payment or other valuable consideration, and such transfer, delivery or supply of any goods shall be deemed to be a sale of those goods by the person making the transfer, delivery or supply and a purchase of those goods by the person to whom such transfer, delivery or supply is made;‟."
27. Clause (vi) of Section 2(1)(zc) of the DVAT Act is identically
worded as clause (d) of Article 366 (29-A) of the Constitution of India. It
is important to note that under the expanded scope of „tax on the sale or
purchase of goods‟, tax on transfer of the right to use goods has been
included; this is not the same as a tax on the use of goods and the two
expressions cannot be read synonymously. Therefore, for a transaction to
fall within the meaning of Section 2(1)(zc)(vi) of the DVAT Act, it is
necessary that there should be a transfer of the right to use.
28. In the State of Andhra Pradesh and Anr. v. Rashtriya Ispat
Nigam Ltd.: (2002) 3 SCC 314, the Supreme Court rejected the
contention of the State of Andhra Pradesh that higher charges collected
by Rashtriya Ispat Nigam Ltd. (Respondent therein) for sophisticated
machinery provided to the contractors was liable to be assessed to tax
under Section 5-E of the Andhra Pradesh General Sales Tax Act, 1957.
In that case, the Respondent, Rashtriya Ispat Nigam, had contracted
certain works to contractors and had also undertaken to supply
sophisticated machinery for the purposes of executing the contracted
works in consideration for certain charges. The Supreme Court upheld
the decision of the High Court that the hire charges collected were not
taxable under Section 5-E of the Andhra Pradesh General Sales Tax Act
as the transaction did not involve the transfer of the right to use the
machinery in favour of the contractors. On analysis of the various
clauses of the concerned agreements, the Court was of the view that
although the sophisticated machinery was made available to the
contractors for a charge, they were not free to make use of the machinery
for other works. Even though, the machinery was placed in the custody
of the contractors and they had the effective control of the machinery in
question, the same did not result in the transfer of the right to use that
machinery.
29. In the facts of the present case, it would be necessary for the
authorities to examine the transactions entered into by the Petitioner from
the stand point whether there has been any transfer of the right to use the
Sites under the agreement entered into by the Petitioner with the
advertisers.
30. Prima facie, on a plain reading of the Licence Agreement dated
17th August, 2010 entered into between DIAL and the Petitioner, it is
difficult to accept that the Petitioner acquired any right to transfer any
right to use the Sites in question. The licence granted to the Petitioner is
defined in the Licence Agreement, as under:
"License" shall mean the license for designing, setting up, developing, managing, operating and maintaining the Sites for display of the Advertisements thereat pursuant to the execution of the License Agreement awarded to the Selected Bidder for the License Term."
31. On a plain reading of the aforementioned definition, it is doubtful
whether the Petitioner would have any right to transfer any right to use
the Sites in question. It is also important to examine the Petitioner‟s
contention that the Sites were being used by the Petitioner for rendering
services and no right to use the Sites had in fact been transferred by the
Petitioner. Merely, because the advertisements of the advertisers were
displayed on the Sites would not necessarily lead to the conclusion that
they had acquired the right to use the Sites.
32. In Indus Towers Ltd. v. Commissioner of Income Tax & Ors.:
(2014) 364 ITR 114 (Delhi), a co-ordinate bench of this Court considered
the question whether agreement entered into by a Telecom Tower owning
company to provide passive infrastructure on a sharing basis to other
telecom operators (referred to as „Sharing Telecom Operators‟) could be
understood as transferring the right to use such infrastructure. In that
case, the Petitioner - Indus Towers Ltd. entered into arrangements to
provide passive infrastructure facilities to Sharing Telecom Operators to
the extent permitted within the regulatory framework. In terms of the
arrangements, Indus Towers Ltd. argued to put up shelters at their towers
in which Sharing Telecom Operators were permitted to keep and maintain
their base terminal stations, associated antenna, back-haul connectivity to
the network of the Sharing Telecom Operator and associated civil and
electrical works required to provide telecom services. Indus Towers Ltd.
also provided other facilities such as diesel generator sets, air
conditioners, electrical and civil works, DC power system, battery bank
etc. The Commissioner (VAT) held that the consideration received by
Indus Towers Ltd. from the Sharing Telecom Operators was chargeable
to VAT as it constituted consideration for „sale‟ as defined in Section 2
(1)(zc)(vi) of the DVAT Act. This view was rejected by this Court as it
was held that there was no intention on the part of Indus Towers Ltd. to
part with the possession of its passive infrastructure. The Master Service
Agreement entered into by Indus Towers with Sharing Telecom
Operators merely permitted access to the passive infrastructure and the
Sharing Telecom Operators did not acquire any right, title or interest over
the site or the passive infrastructure.
33. It is also relevant to state that a transfer of the right to use goods
also entails delivery of the goods in question. In Bharat Sanchar Nigam
Ltd. (supra) the Supreme Court opined that "....the essence of the right
under Article 366(29-A)(d) is that it relates to user of goods. It may be
that the actual delivery of the goods is not necessary for effecting the
transfer of the right to use the goods but the goods must be available at
the time of transfer, must be deliverable and delivered at some stage. It is
assumed, at the time of execution of any agreement to transfer the right to
use, that the goods are available and deliverable. If the goods, or what is
claimed to be goods by the respondents, are not deliverable at all by the
service providers to the subscribers, the question of the right to use those
goods, would not arise." In the present case, it is not disputed that the
Sites in question are located in a restricted area and none of the
advertisers have an unmitigated access to those Sites; the Petitioner
affirms that possession of the Sites is retained by DIAL. In the
circumstances, it would be difficult to accept the view that the
transactions entered into by the Petitioner with the advertisers constituted
transfer of the right to use the Sites in question.
34. Insofar as the challenge to the order dated 6th April, 2011 passed by
the Commissioner under Section 85 of the DVAT Act is concerned, it is
obvious that the aforesaid order must be applied keeping in view the facts
of each case. The said order cannot be read to mean that in every case
where advertisements are displayed on hoardings, panels, display boards,
kiosks, etc., the advertisers would be liable to pay VAT on the amount
received for display of such advertisements. The said decision has limited
application and would be applicable only in cases where it is found as a
matter of fact that there has been a transfer of right to use hoardings,
panels, display boards, etc. which constitute goods. Clearly, the said
decision cannot be applied where the necessary concomitants of sale
under Section 2(1)(zc)(vi) are absent - there has been no transfer of the
right to use „goods‟ and/or the possession of the goods in question is
retained by the owner and not transferred to the advertisers.
35. The decision in the case of Selvel Advertising Pvt. Ltd. (supra)
also cannot be read as an authority for the proposition that in all cases
where advertisements are displayed on hoardings, the revenue earned
would be chargeable to VAT. However in cases where the hoardings,
display boards, etc. are found to be movable property (i.e. goods) and
there is a transfer of the right to use such hoardings in favour of the
advertisers, the ratio decidendi of Selvel Advertising (supra) would be
applicable and the consideration received for the right to use hoardings
could undoubtedly be bought to tax if the provisions of the relevant
taxing statute contain clauses, which are similarly worded as Article 366
(29-A) of the Constitution of India.
36. In the case of Upasana Finance Ltd. (supra), the Tamil Nadu
Taxation Special Tribunals had itself clarified that it would have to be
found on facts "whether a person who erects the hoardings only lets on
hire the hoardings for display of advertisements or whether he also
undertakes the job of designing the advertisements and painting the
hoardings. Even here the two transactions are clearly separable. For the
hire-charges of the hoardings, the person who erects is certainly liable to
be taxed under section 3-A. This will depend upon the facts of each case."
Clearly, the question whether a transaction entails transfer of the right to
use would have to be examined by ascertaining the true nature and
intention of the parties and whether the necessary ingredients of sale are
present.
37. The Tribunal‟s decision, in Upasana Finance Ltd. (supra), to the
extent that it holds that possession of the hoardings is not relevant, cannot
be accepted in light of the unequivocal view expressed by the Supreme
Court in Bharat Sanchar Nigam Ltd. (supra).
38. In the given facts of this case, we modify the order dated 7 th
February, 2014 (as rectified by the order dated 13th February, 2014) and
direct the Special Commissioner to consider the objections filed by the
Petitioner in light of the observations made in this order without insisting
on pre-deposit of any amount.
39. With regard to the impugned notices under Section 59 of the
DVAT Act dated 8th May 2013 and 21st October 2013 requiring the
Petitioner to produce documents stated therein for the period of 2012-13,
the court directs the assessment be completed keeping in view the
observations made in this order.
40. The petition is disposed of in the above terms. The pending
application also stands disposed of. The parties are left to bear their own
costs.
VIBHU BAKHRU, J
S.MURALIDHAR, J MAY 02, 2016 RK/MK/pkv
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!