Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Jaypee University Of Information ... vs State Of H. P. & Ors
2025 Latest Caselaw 5875 HP

Citation : 2025 Latest Caselaw 5875 HP
Judgement Date : 22 May, 2025

Himachal Pradesh High Court

M/S Jaypee University Of Information ... vs State Of H. P. & Ors on 22 May, 2025

Bench: Tarlok Singh Chauhan, Sushil Kukreja

2025:HHC:15313-DB

IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA.

Civil Revision Nos. 41 to 44 of 2015 Reserved on: 19.05.2025 Date of decision: 22.05.2025

Civil Revision No. 41 of 2015 M/s Jaypee University of Information Technology ...Petitioner

Versus

State of H. P. & Ors. ...Respondents

Civil Revision No. 42 of 2015 M/s Jaypee University of Information Technology ...Petitioner

Versus

State of H. P. & Ors. ...Respondents

Civil Revision No. 43 of 2015 M/s Jaypee University of Information Technology ...Petitioner

Versus

State of H. P. & Ors. ...Respondents

Civil Revision No. 44 of 2015 M/s Jaypee University of Information Technology ...Petitioner

Versus

State of H. P. & Ors. ...Respondents

Coram The Hon'ble Mr. Justice Tarlok Singh Chauhan, Judge. The Hon'ble Mr. Justice Sushil Kukreja, Judge. Whether approved for reporting? yes For the Petitioner(s): Mr. Rakesh Kumar, Advocate.

For the Respondents: Mr. Anup Rattan, A.G. with Mr. Ramakant Sharma, Mr. Navlesh Verma,

2025:HHC:15313-DB

Ms. Sharmila Patial, Mr. Sushant Kaprate, Addl. A.Gs. and Mr. Raj Negi, Dy. A.G.,lta, Dy. A.G.

Tarlok Singh Chauhan, Judge

Since common question of law and facts arise for

consideration in these revision petitions, therefore, they were

taken up together for hearing and are being disposed of by way

of a common judgment.

2. The instant is a classical example where Dr. Sunil

Kumar AETC, Shimla took law into his own hands and played as a

Prosecutor, Judge and Executor at the same time as would

be evident from the further narration of facts.

3. The revisions petitions were admitted on 23.10.2024

on the following substantial questions of law:-

"i) Whether on the facts and in the circumstances of the case, the Ld. H.P. Tax Tribunal was justified in holding that the petitioner is liable for payment of tax on the supply of foodstuff and other items to the students within its premises even though it has been held that petitioner is predominately existing for education?

ii) Whether the Ld. Tribunal was justified in artificially bifurcating the turnover into exempted and non-exempted goods even though it has been categorically found that the petitioner is not a dealer in view of the law laid down by various courts?

(iii) Whether on the facts and circumstances of the case, the Ld. Tribunal was justified in remanding the case back

2025:HHC:15313-DB

even though the entire proceedings were void ab-initio and the order should have been set aside in toto?

(iv) Whether on the facts and circumstances of the case, the Ld. VAT Tribunal is justified in holding that petitioner would be liable to pay the tax on supply of goods to the students in the course of academic activities even though the same is not in the course of business?

v.) Whether on the facts and in the circumstances of the case the petitioner is entitled to Input Tax Credit for the tax paid on the purchase of goods which have been allegedly sold and held to be taxable by the tribunal?"

4. The facts are not in dispute.

5. The petitioner(s) - University was established in the

year 2002 as a State Government University by virtue of passing

of the Jaypee University of Information Technology Act No. 14 of

2002 by the Government of Himachal Pradesh. The University

was setup under Jaiprakash Sewa Sansthan (JSS) a registered

Public Trust (not for profit basis) and thus falls under the

category of "Private University" within Regulation 2.1 of the

University Grants Commission (Establishment and Maintenance

of Standards in Private Universities) Regulations, 2003 framed

under Clauses (f) 81 (g) of Section 26(1) of the University Grants

Commission Act, 1956.

6. The object of the University, as defined in section 4

of the aforesaid Act, is as under:

2025:HHC:15313-DB

"The object of the University shall be to disseminate, create and advance knowledge, wisdom and understanding and to offer technical education of high standards by Teaching, Research, Training and extension activities."

7. Thus, the only object of the University is to impart

technical education to the students. The University is to run on

"Not for Profit basis" resulting in reinvestment of the surplus in

the development of educational facilities for the University.

8. In view of above objectives, the Petitioner university

is also exempted from the payment of Income Tax under section

10(23C) (vi) of Income Tax Act, 1961 as ordered by the Chief

Commissioner of Income Tax, Shimla vide order No. DEE

GCIT/HP/10(23C)03/2008-09 dated 18.09.2009.

9. The University is at Waknaghat, District Solan,

Himachal Pradesh. It is located in the hilly terrain of

underdeveloped village Rachhiana, P.O. Dumehar in District

Solan, where basic infrastructural facilities for the population are

still in the process of development. The nearest little developed

local market is Shoghi which is about 15 Kilometres from the

campus of the University. Even, this local market is un-

approachable by the students owing to lack of public transport.

10. Due to non-availability of market for the regular

consumers in the vicinity of the University, it was considered

2025:HHC:15313-DB

essential to establish facility in the University to cater to the

need of the students community. Thus, University has

established a mess, named as "Annapoorna", which is spread

over three premises called as "Annapoorna-A"", "Annapoorna-B""

& "Annapoorna-C". The nature of facilities being provided by

each of the wing of Annapoorna is depicted below:-

Annapoorna

Annapoorna-A Annapoorna-B Annapoorna-C (Food) (Cafeteria) (Tuck Shop) (A) (B) (C) Breakfast Patties, Burger, Chips, Patties, Burger, Chips, Lunch Kurkure, Biscuits, Kurkure, Biscuits, Dinner Coffee, Tea and Cold Coffee, Tea and Cold Drinks, Samosa, Drinks, Soaps, Chinese viz. Momos, Shampoo, Sationery, Fry rice, Noodles, Items etc. Sambhar Dosa etc.

11. A sheet enlisting items sold in the three wings of

mess is enclosed as Annexure P-3. All these Wings are operated

for fixed hours for the benefit of students as per details given

below:

S. No.        Name of Wings                                 Timings
1.            Annapoorna-A (Food)             Breakfast - 7 AM to 9 AM
                                              Lunch - 12.30 PM to 2 PM
                                              Dinner 7 PM to 9 PM
2.            Annapoorna-B (Cafeteria)        9 AM to 5 PM

3. Annapoorna-C Tuck ShopFood) 3 PM to 11 PM

2025:HHC:15313-DB

12. No access is allowed to the outsiders to these

premises. Mess facilities are meant for the students of the

University only and not to the outsiders for business purposes.

13. The details of turnover of mess facility were clearly

reflected in the books of account of the Petitioner(s)-University

and clue accounting was made for each amount expended and

amount collected from the students.

14. On 06.03.2013 a team of officers from respondents-

department visited the University premises of the Petitioner. The

Petitioner was required to produce the information regarding the

Mess facility. The Petitioner accordingly submitted the entire

records including purchases, daily receipt and expenses account

etc. The respondents' officer without affording any opportunity of

being heard, instantly proceeded in a very hasty manner to

impose VAT under Section 21(7) of Himachal Pradesh Value

Added Tax Act 2005 (hereinafter referred to as HPVAT Act) to the

tune of 38,17,348/-.

15. According to the petitioner, the Respondent officers

demanded instant payment of the said amount and threatened

to seal the entire premises in case of non- payment by the

Petitioner. The Respondent authority further demanded blank

papers duly signed, stating the same as part of procedure. The

entire exercise including search of each and every cabins,

2025:HHC:15313-DB

counters, chambers etc. carried out in such a manner, as if, the

petitioner was carrying some serious illegal activities. The

Petitioner, keeping in mind the reputation of the University,

succumbed to the pressure of the department and acted as

directed and on 06.03.2013 itself handed over the cheque for a

sum of Rs.38,17,348/- and blank signed paper. The amount of

Rs. 38,17,348/- includes amount of Rs. 8,36,451/- for the year

2009-10.

16. It may be noted here that the department on

06.03.2013, only served with a receipt in Form T-1-A

acknowledging receipt of cheque of Rs. 38,17,348/-towards VAT

charged u/s 21(7) of the HPVAT Act vide AETC Solan order dated

06.03.2013. No assessment order, as mentioned in the aforesaid

receipt, was served on the Petitioner on such date.

17. It is the further case of the Petitioner that its officials

visited the office of the department on 11.03.2013 and

requested for the supply of copy of assessment order whereby

demand of Rs. 38,17,348/- was computed. The Petitioner also

requested for the return of the blank signed papers, which

Assessing Authority has taken during their visit to the University.

The Department did not supply the copy of the order creating

demand of Rs.38,17,348/- and informed that the same shall be

given after expiry of 60 days i.e. after the expiry of limitation

2025:HHC:15313-DB

period prescribed for filing the appeal. The respondent authority

outrightly refused to return signed blank papers. The respondent

authority further advised the petitioner not to resort legal or

appellate recourse to avoid harsh actions in future.

We have heard learned counsel for the parties and

have gone through the material placed on record.

18. A perusal of the Assessment Order would go to show

that the same has been passed by the Assessing Authority

without even caring or bothering to issue mandatory notice in

the prescribed format VAT 29 as required under Rules 67 and 78

of the Act.

19. We have no hesitation to conclude that Dr. Sunil

Kumar, the then AETC acted not only in a unprofessional but in a

total illegal manner by fixing the liability to pay the tax on the

day of the visit as is evident from the Assessment Order dated

06.03.2013, which reads as under:-

"Vat Liability of Jaypee University of Information Technology Waknaghat U/s 21 of the HP. VAT Act-2005 The Jaypee University Campus at Waknaghat is inspected today on 06.03.2013 by the officials of Excise and Taxation Department and two outlets selling eatables (Tea, Coffee, Cold drinks., Chips, Ice-cream and other fast food items) and gift items (Birthday Cards, Toys etc.) were found being run by its managements. Brigadier Balbir Singh, Director of University, pleaded that these outlets were benign run for the benefits of students and no big

2025:HHC:15313-DB

profit was been made out by doing so. It was further pleaded that the University was not aware about its liability to pay VAT and should be exempted from any penalty. He, however, offered to pay VAT and requested for settlement of the issue on the spot itself.

The plea of the dealer that only 50% of its GTO is liable to be taxed @13.75% while the remaining 50% falls under 5% rate is being conceded despite the fact that more than 70% of its purchases for the year 2011-2012 pertaining to one outlet are apparently taxable at 13.75%. On the basis of the figure supplied by the and entries made in Balance Sheets, VAT Liability for the year 2008-2009 to 2011-2012 is determined as follow :-

  Year    Sales         VAT        Sales      VAT           Total Tax
          4%      /5%              12.5%/13.7
          slab                     5%
  2008-09 41,46,529     1,65,861   41,46,529    5,18,316    6,84,177

  2009-10 50,69,400     2,02,776   50,69,400    6,33,675    8,36,451
  2010-11 58,16,806     2,90,540   58,16,806    8,16,068    11,06,908
  2011-12 63,45,667     3,17,283   63,45,667    8,72,529    11,89,812
                                                Total       38,17,348

No Interest is being calculated at this stage. Penalty proceedings will be initiated at a later date. Announced at Waknaghat 06.03.2013

Sd/-

(Dr. Sunil Kumar) AETC, Shimla"

20. The Assessing Officer took the law into his own hand

and played as a Prosecutor, Judge and Executor at the same

time.

2025:HHC:15313-DB

21. It needs to be noticed that in the present case, there

is no material to establish that the ancillary activities of

providing canteen facilities to the children is being conducted by

the petitioner(s) with an independent intention to conduct

business with such activities. Therefore, in the present case, the

ancillary activities of providing canteen facilities to the inmates

of the University would not amount to business as defined by the

Act. Once that be so, obviously, the petitioner was not liable to

pay any tax on the said activities. After all, before imposing any

tax, the authorities, at the first place, are required to see

whether the Act is applicable or not and in such like cases there

cannot be a deemed sale so as to attract the levy of tax. The

burden to prove such intention rests upon the Department. It is

otherwise more than settled that in the absence of profit making,

the activity is not trade, commerce or business within the

meaning of Section 2(15) of the Income Tax Act, 1961.

22. When the main dominant activity of the University is

to impart education, it cannot be termed as business activity. In

coming to such conclusion, we are duly supported by the

Judgment of the Hon'ble Supreme Court in Commissioner of

Sales Tax vs. Sai Publication Fund 2002(4) SCC 57,

wherein the Hon'ble Supreme Court categorically held that

where the main activity is not business, then any incidental or

2025:HHC:15313-DB

ancillary transactions would normally amount business out if an

independent intention to carry on the business in the incidental

or ancillary transaction is established. It was further held that the

burden to prove such intention rests on the department. In the

facts of the case it was held that the main and dominant activity

of the assessee trust was to spread the message of 'Sai Baba',

bringing out Publication and sales thereof by the assessee trust

to its devotees at costs price did not amount to business and did

not make the assessee trust a dealer. (Ref.:- Khoday

Distilleries Ltd. vs. State of Karnataka 1995 (1) SCCC574,

State of Tamil Nadu vs. Port of Madras 1999 (4) SCC 630,

State of Gujarat vs. Shreya Papers Pvt. Ltd. 2006 (1) SCC

615, Ashoka Smokeless Coal India Pvt. Ltd. vs. Union of

India 2007 (2) SCC 640, NDMC vs. State of Punjab 1997

(7) SCC 339, Physical Research Laboratory vs. K. G.

Sharma 1997 (4) SCC 257, CIT vs. Surat Art Silk Cloth

Manufacturers' Assn. 1980 (2) SCC 31, Yograj Charity

Trust vs. CIT 1976 (3) SCC 378, CIT vs. APSRTC 1986 (2)

SCC 391, Queen's Educational Society vs. CIT 2015 (8)

SCC 47).

23. The petitioner(s)-University has reported in the

Income and Expenditure Account, Schedule and Sub-Schedule

2025:HHC:15313-DB

have been listed and the instant demand has been made without

establishing that how these incomes would be liable to VAT.

24. What is still worse is that even the goods for which

VAT is being demanded have not been spelt out in the impugned

demand extracted (supra). Be that as it may, the petitioner(s)-

University has already given the details of the income, which are

listed for tax and also provided the reasons why such income

cannot be subjected to tax.

25. Learned counsel for the petitioner(s)-University is

fully justified in contending that once the canteen is not main

activity of the University, then any incidental or ancillary

transaction held, would normally amount to business only if an

independent intention to carry on the business in the incidental

and ancillary transaction is established.

26. The questions of law are accordingly answered as

under:-.

(i) The learned Tribunal erred in holding that the

petitioner is liable to payment of taxes on supply of

food stuff and other items to the students within its

premises even though it has been held that

petitioner is predominately existing for education. .

(ii) The learned Tribunal erred in artificially

bifurcating the turnover into exempted and non-


                                                             2025:HHC:15313-DB




                      exempted     goods    even    though     it   has   been

categorically found that the petitioner is not a dealer

in view of the law laid down by various courts.

(iii) There was no occasion for the learned Tribunal to

have remanded the case back particularly, when the

entire proceedings were void ab initio and all the

orders ought to have been set aside.

(iv) The learned Tribunal not at all justified in holding

that the petitioner would be liable to pay the tax on

supply of goods to the students in the course of

academic activities even though the same is not in

the course of business.

(v) In view of the answer to substantial questions of

law No. (i) to (iv), substantial question of law No. (v),

does not arise for consideration.

27. In view of the aforesaid discussion and for the

reasons stated above, all the petitions are allowed and pending

application(s), if any also stands disposed of.

(Tarlok Singh Chauhan) Judge

(Sushil Kukreja) nd 22 May, 2025 Judge (sanjeev)

 
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 Partner Event : MAIMS

 
 
Latestlaws Newsletter