Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tvl.Raja Mani Steels Private ... vs The Assistant Commissioner (Ct)
2021 Latest Caselaw 14056 Mad

Citation : 2021 Latest Caselaw 14056 Mad
Judgement Date : 14 July, 2021

Madras High Court
Tvl.Raja Mani Steels Private ... vs The Assistant Commissioner (Ct) on 14 July, 2021
                                                                            W.P.Nos.14614 & 14615 of 2014

                                     IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                      DATED :14.07.2021

                                                           CORAM

                               THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM
                                                W.P.Nos.14614 & 14615 of 2014
                                                            and
                                                    M.P.Nos.2 & 2 of 2014

                     Tvl.Raja Mani Steels Private Limited,
                     Represented by its Managing Director, M.Raja,
                     No.100, Avarampalayam Road, Ganapathy,
                     Coimbatore – 641 006.                         ...Petitioner in both W.Ps

                                                              Vs

                     1.The Assistant Commissioner (CT)
                       Avarampalayam Assessment Circle,
                       Coimbatore – 641 018.

                     2.The Principal Secretary / Commissioner of
                       Commercial Taxes,
                       Ezhilagam,
                       Chepauk, Chennai – 600 005.                     ... Respondents in both W.Ps

Prayer in W.P.No.14614 of 2014 : Writ Petition filed Under Article 226 of the Constitution of India to issue of Writ of Certiorari, to call for the records on the files of the second respondent herein in VAT Cell/Roc.No./37188/2011 (Circular No.22/2011) dated 20.10.2011 and connected proceedings of the 1st respondent in TIN.No.33402220929/2008-

https://www.mhc.tn.gov.in/judis/ W.P.Nos.14614 & 14615 of 2014

09 dated 28.03.2014.

Prayer in W.P.No.14615 of 2014 : Writ Petition filed Under Article 226 of the Constitution of India to issue of Writ of Certiorari, to call for the records on the files of the second respondent herein in VAT Cell/Roc.No./37188/2011 (Circular No.22/2011) dated 20.10.2011 and connected proceedings of the 1st respondent in TIN.No.33402220929/2011- 12 dated 28.03.2014.

                                      For Petitioner                 : Mr.R.Senniappan
                                                                       [in both W.Ps]

                                      For Respondents                : Mr.V.Veluchamy
                                                                       Government Advocate
                                                                       [in both W.Ps]

                                                   COMMON ORDER

The relief sought for in the present writ petition is to call for the

records on the files of the second respondent in VAT

Cell/Roc.No./37188/2011 (Circular No.22/2011) dated 20.10.2011 and

connected proceedings of the 1st respondent in TIN.No.33402220929/2008-

09 and in TIN.No.33402220929/2011-12 dated 28.03.2014.

2. The petitioner claims that in terms of Section 19(1) read with

Section 19(2)(ii), the petitioner is entitled to input tax credit of the entire

https://www.mhc.tn.gov.in/judis/ W.P.Nos.14614 & 14615 of 2014

amount of tax paid by them on the purchases of yearn from registered

dealers inside the State of Tamil Nadu.

3. It is contended that the petitioner having utilized the yarn

purchased by them from registered dealers inside the State of Tamil Nadu in

the manufacture of knitted garments in their factory at Tirupur, the input tax

credit of the entire tax paid by the petitioner on the purchases of yarn

became available to the petitioner in terms of Section 19(2)(ii) of the VAT

Act 2006.

4. The learned counsel for the petitioner made a submission that the

issues raised in the present writ petition is no more res-integra and a batch

of writ petitions on the same line were decided by this Court on 26.11.2014

in W.P.Nos.13901 of 2013 & etc., batch. In the said batch of writ petitions,

this Honourable Court elaborately considered the issues, which all are

identical and therefore, the petitioner is entitled for the benefit already

granted by this Court.

https://www.mhc.tn.gov.in/judis/ W.P.Nos.14614 & 14615 of 2014

5. In view of the fact that the issues raised in these writ petitions are

already covered in the judgment cited supra, the writ petitioner is also

entitled for the same benefit. The order of this Court dated 26.11.2014

passed in W.P.Nos.13901 of 2013 & etc., batch and the relevant paragraphs

of the judgment cited above are extracted hereunder:

“60. Having held that Section 18 is not an “island” by itself but subject to restrictions and conditions laid down in Section 19 of VAT Act and having observed that there cannot be uniform yardstick in all types of manufacturing process; to ascertain as to whether there is process loss or manufacture loss or invisible loss, there is no necessity to examine as to what is stated to be a loss by the petitioner, whether it is invisible loss or whether it is destruction loss or whether it would be falling within any one of the parameters specified in Sub-Section 9 of Section 19 of VAT Act, this being a question of fact has to be established by the dealer when called upon by the authority. Therefore, those questions are left open. It was contended by the petitioner that there is no power to review of the decision or order passed under Section 18 of VAT Act, since it is an independent provision. This Court has held that Section 18 of VAT Act is subject to the restrictions and conditions under Section 19 of VAT Act. Therefore, if in a

https://www.mhc.tn.gov.in/judis/ W.P.Nos.14614 & 14615 of 2014

given cases of wrong availment, Section 19 provides for reversal. Therefore, it is incorrect to state that once the refund is granted, reopening does not arise. Such interpretation is not in consonance with the scheme of the Act; more so, when what is given to the petitioner is concession or set-off.

61. In the light of the above conclusion, the decision relied on by the learned counsel for the petitioner in the case of Binani Industries Limited v. Assistant Commissioner of Commercial Taxes VI Circle, Bangalore [2007] 6 VST 783 (SC) with regard to reopening of the assessment does not render assistance to the case of the petitioners. Accordingly Question No. 6 is answered against the petitioners.

62. In the result, (1) the challenge to the impugned circular is held to be unnecessary since the circular is a non statutory circular and is in the nature of guideline and the prayer for quashing the circular is rejected.

(2) Section 18 of the TNVAT Act is not an independent or a separate stand alone provision under the provisions of TNVAT Act but subject to other provisions of the Act including Section 19 of the VAT Act.

(3) For the reasons assigned, it is not sufficient for a dealer claiming refund under Section 18(2) of the Act to show that he has paid input tax on the goods purchased; that

https://www.mhc.tn.gov.in/judis/ W.P.Nos.14614 & 14615 of 2014

those goods are used in the manufacture and nothing more but there is duty upon the dealer to satisfy the Assessing Authority that the claim is not hit by any of the restrictions or conditions contained under Section 19 of the VAT Act. In this regard, it is essential for the Assessing Authority to embark upon the fact finding exercise to ascertain the quantum of loss of the goods which were purchased on which tax was paid vis-a-vis the goods manufactured from and out of the goods purchased and to examine as to whether they fall within any of the restrictions contained in Section 19 of the VAT Act. The Assessing Officer has to conduct an exercise by which it is to be ascertained as to whether the representation made by the dealer is justified and is not hit by any any of the restrictions and conditions contained in Section 19 and in particular Section 19(9) of the VAT Act.

(4) It is held that the Assessing Authorities are not justified in adopting uniform percentage as invisible loss and calling upon the dealer to reverse the input tax credit availed to that extent. Consequently, all notices issued to the petitioner for reopening and all consequential order passed reversing the input tax credit to the extent of either 4% or 5% or on adhoc per centage stands set aside. However, liberty is granted to the concerned Assessing Officer to issue appropriate show cause notices to the petitioners clearly setting out under what

https://www.mhc.tn.gov.in/judis/ W.P.Nos.14614 & 14615 of 2014

circumstances they propose to revise or call upon the petitioner to reverse refund sanctioned and after inviting objections proceed in accordance with law.

(5) The undertaking given by the dealer in Form W is with regard to information furnished for the purpose of verification by the Assessing Officer under Rule 11(2) of the VAT Rules for being entitled to refund under Section 18(2). Therefore, it is not as if the Act does not provide a remedy in the event of a wrong or erroneous refund sanctioned when Section 18 cannot be treated as an independent provision but subject to restrictions and conditions under Section 19 of the VAT Act.

63. The Writ petitions are disposed of accordingly. No costs. Connected MPs are closed.”

6. In view of the above directions granted by this Court, the writ

petitions on hand stand disposed of by extending the benefit of the said

judgment in favour of the petitioner. Accordingly, the case of the petitioner

is directed to be reconsidered and appropriate decision is to be taken in

accordance with law and in the light of the observations made in the

judgment cited supra.

https://www.mhc.tn.gov.in/judis/ W.P.Nos.14614 & 14615 of 2014

7. Thus, both the writ petitions stand disposed of. No costs.

Consequently, connected miscellaneous petitions are closed.

14.07.2021

Speaking order/Non-speaking order Index : Yes/No Kak

To

1.The Assistant Commissioner (CT) Avarampalayam Assessment Circle, Coimbatore – 641 018.

2.The Principal Secretary / Commissioner of Commercial Taxes, Ezhilagam, Chepauk, Chennai – 600 005.

https://www.mhc.tn.gov.in/judis/ W.P.Nos.14614 & 14615 of 2014

S.M.SUBRAMANIAM, J.

Kak

W.P.Nos.14614 & 14615 of 2014

14.07.2021

https://www.mhc.tn.gov.in/judis/

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter