Citation : 2023 Latest Caselaw 3769 Ori
Judgement Date : 19 April, 2023
ORISSA HIGH COURT: CUTTACK
W.P(C) NO. 21020 OF 2022
In the matter of an application under Articles 226 and
227 of the Constitution of India.
---------------
AFR M/s. OMJAY EV LIMITED, Bhubaneswar ..... Petitioner
-Versus-
Deputy Commissioner of State Tax, CT & GST Circle, Bhubaneswar & Ors. ..... Opp. Parties
For Petitioner : M/s. B.P. Mohanty, N. Paikray, R.P. Kar, A.N. Ray, S.P. Bhuyan and S.A. Mohanty, Advocates
For Opp. Parties : Mr. Sunil Mishra, Addl. Standing Counsel, CT & GST Department
P R E S E N T:
THE HONOURABLE DR. JUSTICE B.R.SARANGI AND THE HONOURABLE MR JUSTICE M.S. RAMAN Date of hearing:13.04.2023::Date of Judgment: 19.04.2023
DR. B.R. SARANGI,J. The petitioner, by means of this writ
petition, seeks to quash the order dated 02.08.2022, by which the Deputy Commissioner of State Tax, CT &
GST Circle, Bhubaneswwar-1, Bhubaneswar has
rejected the refund application of the petitioner in Form
GST-RFD-06 under Annexure-10, as well as the refund
rejection order dated 02.08.2022 for the period
February, 2022 in Annexure-11, and further to issue
direction to opposite party no.1 to grant refund as per
refund application in Form GST-RFD-01 under
Annexure-2 on account of Input Tax Credit
accumulated due to Inverted Tax Structure and further
to issue direction to opposite party no.1 to pay interest
on the refundable amount.
2. The factual matrix of the case, in brief, is
that the petitioner, a holder of Goods and Services Tax
Registration Number 21AACCO7477Q1ZU under the
CGST/OGST Act, is engaged in the business of
manufacture of e-vehicles in various processes
including chassis punching, colouring, wiring etc., and
subsequent supply thereof. The petitioner procures
domestically and imports various items with different
HSN, which are integral part and parcel of
manufacturing of e- vehicles. The petitioner procures
inputs (goods) for manufacturing of e-vehicles at
various rates, such as, 5%, 12%, 18% and 28% with
separate HSN, whereas the outward supply is of the
new product, namely, "e-vehicles" with different HSN on
which GST is leviable @ 5%. As a result of such reduced
rate of the GST on outward supply of goods, i.e., e-
vehicles, the Input Tax Credit (hereinafter referred to as
"ITC") gets accumulated in the hands of the petitioner,
which is legally and statutorily termed as "Inverted
Duty Structure". Further, the petitioner also procures
and supplies spare parts chargeable to GST @18% and
28% to its channel partners (dealers), as they are
required to provide warranty of their products. As the
input and output rate of GST on spare parts are same,
no ITC gets accumulated in respect of spare parts.
Hence, the supply of spare parts is not treated as
inverted sales.
2.1 During the tax period February, 2022, the
petitioner had filed return in GSTR-1 in respect of
details of outward supplies of goods or services and also
filed return in Form GSTR-3B in respect of details
outward supplies and inward supplies of goods or
services. In accordance with the regular practices
followed by the petitioner for the previous tax periods,
i.e., filing of periodic refund application, it filed refund
application on 03.06.2022 in respect of accumulated
unutilised ITC of the input goods in Form GST-RFD-01
to the tune of Rs.1,03,85,341.00 for the period
February, 2022 and it was issued with receipt of refund
application, i.e., Refund ARN Receipts. On 22.06.2022,
the petitioner submitted all the relevant documents in
support of its refund application claiming refund of
Rs.1,03,85,341.00 for the period February, 2022 in
strict adherence to column no.5 of CBIC Circular
No.125/44/2019-GST dated 18.11.2019 and in the
manner as provided in Rule-89(5) of the CGST Rules.
Sub-section (3) of Section 54 of the CGST/OGST Act
provides that refund of any unutilised ITC may be
claimed where the credit has accumulated on account
of rate of tax on inputs being higher than the rate of tax
on output supplies. The petitioner appeared before
opposite party no.1 on 22.06.2022 and submitted all
the relevant documents. Although the petitioner
submitted all the documents and also made compliance
of column no.5 under Annexure-A and B appended to
the CBIC circular under Annexure-4, it was called upon
to show cause for rejection of application for refund in
Form-GST-RFD-08 dated 28.06.2022 in respect of
refund application for the period February, 2022 by
calling upon the petitioner to submit the documents, as
prescribed in column no.5 of the Circular
No.125/44/2019-GST and the books of accounts for
the respective tax periods physically by fixing the date
to 13.07.2022.
2.2 On 06.07.2022, the petitioner appeared
before opposite party no.1 and filed Form-GST-RFD-09
in respect of refund application for the period February,
2022 along with all the requisite/supporting documents
with a show cause reply praying therein for necessary
order granting of refund on account of ITC accumulated
due to Inverted Tax Structure. Though the petitioner
submitted all the documents in physical mode before
issuance of show cause notice in RFD-08, which were
uploaded along with Form-GST-RFD-09, it was caused
appearance along with its books of account before
opposite party no.1 on 13.07.2022. The books of
account were examined in detail and the petitioner's
authorized person explained the books of account in
terms of column no.5 of the CBIC Circular bearing No.
125/44/2019-GST in connection with Section- 54 (3)
read with Rule-89 (5) appertaining to refund on account
of inverted duty structure. On 28.07.2022, the
authorised person of the petitioner's company received
a call from opposite party no.2 for submission of soft
copies of data, which were uploaded and submitted as
per column no.5 of the CBIC circular and accordingly,
on the very same day, the petitioner submitted all the
soft copies of the data for verification of opposite party
no.2.
2.3. Then, opposite party no.2 called upon the
petitioner on 29.07.2022 through e-mail, wherein the
petitioner was asked to provide the documents within 2
days of the service of the letter in connection with
refund application submitted under Section-54(3) of
CGST/OGST Act for the period February, 2022. In
compliance thereof, the petitioner filed its reply on
30.07.2022 to the questionnaire given by producing the
books of account before opposite party no.2, who
examined the same. By so submitting, the petitioner
prayed for allowing the refund application as early as
possible in the light of the statutory provision. But the
petitioner was issued and served with Form-GST-RFD-
06 dated 02.08.2022, whereby its refund application
dated 03.06.2022 for the period February, 2022 was
rejected by opposite party no.1 on the ground that it
had not submitted the entire books of account. Hence,
this writ petition.
3. Mr. R.P. Kar, learned counsel appearing for
the petitioner vehemently contended that for the period
February, 2022 the refund was partially disallowed by
opposite party no.1, which was challenged before the
appellate authority, i.e., Additional Commissioner of CT
& GST (Appeal), Bhubaneswar, who, vide order dated
01.06.2022, by considering the documents as well as
books of account, as was done in similarly situated
facts and circumstances of a case, held that the
petitioner is entitled for maximum amount of refund as
per the formula given in Rule-89(5). The said order was
submitted before opposite parties no.2 & 3, but the
impugned orders under Annexures-10 & 11 have been
passed by sitting over the appellate order and the
statutory provisions as well. It is further contended that
though the petitioner submitted all the relevant
documents along with Statement-1 as per Rule-89(5) of
the CGST Rules, Statement-1A under Rule-89(2)(h) of
the CGST Rules, copy of the GSTR-2B before opposite
parties no.1 & 2 showing the details of the taxable
inward supplies received from registered persons, who
have filed their statutory returns and deposited tax in
accordance with law and, accordingly, the same
appeared in the petitioner's portal as GSTR-2B and all
the invoices accompanying GSTR=2B for necessary
verification by opposite parties no.1 & 2, but the same
were not considered in proper perspective. Therefore,
the order rejecting the application of the petitioner for
refund cannot be sustained in the eye of law and,
consequentially, seeks for quashing of the orders
impugned under Annexures-10 & 11 and issuance of
direction for refund of the dues, as claimed by the
petitioner.
4. Mr. Sunil Mishra, learned Additional
Standing Counsel appearing for CT & GST Department
vehemently contended that there is availability of
alternative remedy under Section-107 of the OGST &
CGST Act. Without availing the same, the petitioner has
directly approached this Court by filing this writ
petition, which is not maintainable before this Court. To
substantiate his contention, he has relied upon
Commissioner of Income Tax v. Chhabil Das
Agarwal, (2013) 357 ITR 357 (SC) : (2014) 1 SCC 603.
It is further contended that the petitioner has failed to
render necessary assistance to the proper officer in
verification of accounts, when the NET ITC amount
reflected in RFD-01 did not match with the NET ITC
amount shown in the statement submitted by the
petitioner on 01.08.2022 for the tax period February,
2022 and when the NET ITC amount reflected in RFD-
01 reflected input services not admissible for
computation of refundable amount on account of
inverted duty structure. It is further contended that
computation of refund on account of "Inverted Duty
Structure" is done on the basis of the formula provided
under Rule-89(5) of the OGST Rules. The same having
not been adhered to, the petitioner is not entitled to get
the benefit, as claimed in the application itself.
Therefore, he contended that the writ petition should be
dismissed.
5. This Court heard Mr. R.P. Kar, learned
counsel appearing for the petitioner and Mr. Sunil
Mishra, learned Additional Standing Counsel appearing
for CT & GST Department in hybrid mode and perused
the records. Pleadings have been exchanged between
the parties and with the consent of learned counsel for
the parties, the writ petition is being disposed of finally
at the stage of admission.
6. For just and proper adjudication of the case,
relevant provisions of the Act and Rules are referred
below:-
Chapter-XI of the OGST Act, 2017 deals with
refund.
"Sec.54. Refund of tax.
xxx xxx xxx
(3) Subject to the provisions of sub-section (10), a registered person may claim refund of any unutilised input tax credit at the end of any tax period:
Provided that no refund of unutilised input tax credit shall be allowed in cases other than--
(i) zero rated supplies made without payment of tax;
(ii) where the credit has accumulated on account of rate of tax on inputs being higher than the rate of tax on output supplies (other
than nil rated or fully exempt supplies), except supplies of goods or services or both as may be notified by the Government on the recommendations of the Council: Provided further that no refund of unutilised input tax credit shall be allowed in cases where the goods exported out of India are subjected to export duty:
Provided also that no refund of input tax credit shall be allowed, if the supplier of goods or services or both avails of drawback in respect of central tax or claims refund of the integrated tax paid on such supplies."
Section-164 of the OGST Act, 2017 deals with power of
the Government to make rules. In exercise of power, the
Odisha Goods and Services Rules, 2017 has been
framed by the State Government. Chapter-X of the said
Rules, deals with refund.
"Rule-89. Application for refund of tax, interest, penalty, fees or any other amount:-
xxx xxx xxx
(5) In the case of refund on account of inverted duty structure, refund of input tax credit shall be granted as per the following formula:-
Maximum Refund Amount = {(Turnover of inverted rated supply of goods and services) x Net ITC÷ Adjusted Total Turnover} - tax payable on such inverted rated supply of goods and services.
Explanation:-For the purposes of this sub-rule, the expressions - (a) ―Net ITC‖ shall mean input tax credit availed on inputs during the relevant period other than the input tax credit
availed for which refund is claimed under sub- rules (4A) or (4B) or both; and [―Adjusted Total turnover‖ and ―relevant period‖ shall have the same meaning as assigned to them in sub-rule (4)."
7. To give effect to the provisions of the Act and
Rules, the Government of India, Ministry of Finance,
Department of Revenue, Central Board of Indirect Taxes
and Customs GST Policy Wing issued circular
No.125/44/2019-GST on 18.11.2019. Clause-3 thereof
reads as follows:
"3. With effect from 26.09.2019, the applications for the following types of refunds shall be filed in FORM GST RFD 01 on the common portal and the same shall be processed electronically:
a. Refund of unutilized input tax credit (ITC) on account of exports without payment of tax;
b. Refund of tax paid on export of services with payment of tax;
c. Refund of unutilized ITC on account of supplies made to SEZ Unit/SEZ Developer without payment of tax;
d. Refund of tax paid on supplies made to SEZ Unit/SEZ Developer with payment of tax;
e. Refund of unutilized ITC on account of accumulation due to inverted tax structure;
f. Refund to supplier of tax paid on deemed export supplies;
g. Refund to recipient of tax paid on deemed export supplies;
h. Refund of excess balance in the electronic cash ledger;
i. Refund of excess payment of tax;
J. Refund of tax paid on intra-State supply which is subsequently held to be inter-State supply and vice versa;
k. Refund on account of assessment/provisional assessment/appeal/any other order;
l. Refund on account of "any other" ground or reason."
Clause-13 deals with provisional refund,
which reads as follows:
"13. Doubts get raised as to whether provisional refund would be given even in those cases where the proper officer prima-facie has sufficient reasons to believe that there are irregularities in the refund application which would result in rejection of whole or part of the refund amount so It is clarified that in such cases, the proper officer shall refund on a provisional basis ninety percent of the refundable amount of the claim (amount of refund claim less the inadmissible portion of refund so found) in accordance with the provisions of rule 91 of the CGST Rules. Final sanction of refund shall be made in accordance with the provisions of rule 92 of the CGST Rules."
A clarification was made on calculation of refund
amount for claims of refund of accumulated ITC on
account of inverted tax structure under clauses-53 &
54, which read as follows:
"53. Sub-section (3) of section 54 of the CGST Act provides that refund of any unutilized ITC may be claimed where the credit has accumulated on account of rate of tax on inputs being higher than the rate of tax on output supplies (other than nil rated or fully exempt supplies). Further, subsection (59) of section 2 of the CGST Act defines inputs as any goods other than capital goods used or intended to be used by a supplier in the course or furtherance of business. Thus, inputs do not include services or capital goods. Therefore, clearly, the intent of the law is not to allow refund of tax paid on input services or capital goods as part of refund of unutilized input tax credit. It is clarified that both the law and the related rules clearly prevent the refund of tax paid on input services and capital goods as part of refund of input tax credit accumulated on account of inverted tax structure.
54. There have been instances where while processing the refund of unutilized ITC on account of inverted tax structure, some of the tax authorities denied the refund of ITC of GST paid on those inputs which are procured at equal or lower rate of GST than the rate of GST on outward supply, by not including the amount of such ITC while calculating the maximum refund amount as specified in rule 89(5) of the CGST Rules. The matter has been examined and the following issues are clarified:
a) Refund of unutilized ITC in case of inverted tax structure, as provided in section 54(3) of the CGST Act, is available where ITC remains unutilized even after setting off of available ITC for the payment of output tax liability. Where there are multiple inputs attracting different rates of tax, in the formula provided in rule 89(5) of the CGST Rules, the term "Net ITC"
covers the ITC availed on all inputs in the relevant period, irrespective of their rate of tax.
b) The calculation of refund of accumulated ITC on account of inverted tax structure, in cases where several inputs are used in supplying the final product/output, can be clearly understood with the help of following example:
i. Suppose a manufacturing process involves the use of an input A (attracting 5 per cent GST) and input B (attracting 18 per cent GST) to manufacture output Y (attracting 12 per cent GST).
ii. The refund of accumulated ITC in the situation at (i) above, will be available under section 54(3) of the CGST Act read with rule 89(5) of the CGST Rules, which prescribes the formula for the maximum refund amount permissible in such situations.
iii. Further assume that the applicant supplies the output Y having value of 3,000/-during the relevant period for which the refund is being claimed. Therefore, the turnover of inverted rated supply of goods and services will be Rs. 3,000/-. Since the applicant has no other outward supplies, his adjusted total turnover will also be Rs. 3,000/-.
iv. If we assume that Input A, having value of 500/- and Input B, having value of Rs. 2,000/-, have been purchased in the relevant period for the manufacture of Y, then Net ITC shall be equal to Rs. 385/- (Rs. 25/- and Rs. 360/- on Input A and Input B respectively).
v. Therefore, multiplying Net ITC by the ratio of turnover of inverted rated supply of goods and services to the adjusted total turnover will give the figure of 385/-.
vi. From this, if we deduct the tax payable on such inverted rated supply of goods or services, which is Rs. 360/-, we get the maximum refund amount, as per rule 89(5) of the CGST Rules which is 25/-."
Similarly, Annexure-A to the said circular, which deals
with list of all statements/declarations/undertakings/
certificates and other supporting documents to be
provided along with the refund application, is
reproduced hereunder:-
Sl. Type of Declaration Supporting documents to be No. Refund /Statement/Undert additionally uploaded aking/Certificates to be filed online units/deve Declaration under Self-certified copies of invoices loper with rule 89(2)(f) entered in Annexure-A whose payment details are not found in GSTR-2A of tax of the relevant period Statement 4 under Self-declaration regarding non- rule 89(2)(f) prosecution under sub-rule (1) of rule 91 of the CGST Rules for availing provisional refund.
Undertaking in
relation to
sections16(2)(c) and
section 42(2)
Self-declaration
under rule 89(2) (l)
if amount claimed
does not exceed
two lakh rupees,
certification under
rule 89(2) (m)
otherwise.
5. Refund of Declaration under Copy of GSTR-2A of the relevant
ITC second and third period
unutilized proviso to section
on account 54(3)
of Declaration under Statement of invoices (Annexure-
accumulati section 54(3)(ii) B)
on due to Undertaking in Self-certified copies of invoice
inverted relation to sections entered in Annexure-B whose
tax 16(2)(c) and section details are not found in GSTR-2A
structure 42(2) of the relevant period.
Statement 1A
under rule 89(5)
Statement 1A
under rule 89(2)(h)
Self-declaration
under rule 89(2)(l) if
amount claimed
does not exceed
two lakh rupees,
certified under rule
89(2)(m) otherwise
Annexure-B to the aforesaid circular, which deals with
statement of invoices to be submitted with application
for refund of unutilized ITC, is given below in a tabular
form:
Sr. GSTI Name Invoice Details Type Cent State Inte Cess Eligible Ammo Wheth no N of of the ral Tax/Uni grat for ITC unt of er the Suppli Tax on ed eligible invoici Suppli er Territor Tax ITC ng er y Tax includi ng in GSTR-
2A
Y/N
Invoice Date Value Inputs/input Yes/no/P
No. Services/capital artially
goods
1 2 3 4 5 6 7 8 9 10 11 12 13 14
8. In Annexure-8, the CT & GST Officer,
Bhubaneswar-1 intimated the petitioner to furnish
details of manufacturing numbers of vehicles and
inputs used thereon during December, 2021, January
2022, February 2022. The documents, which were
required to be furnished by the petitioner, are given
below:-
"1. How many electric vehicles manufactured in the above mentioned period.
2. How many types of electric vehicle you have manufactured in your organization and production of each category during the above mentioned period.
3. Input Service and Input Goods used for the manufacturing of one unit of electronic vehicle. (provide the details of Inputs both goods and services used in each category)".
9. The ground of rejection of the refund
application of the petitioner, as contained in the order
impugned under Annexure-11, reads as follows:-
"Ground of rejection:
But on verification, it is found that the output turnover includes GST rate of 5%, 12%, 18%, 28%. It means apart from selling of electric vehicle, the taxpayer is also engaged in the selling of the spare parts procured from different vendor-domestic as well as overseas, as per documents submitted by the tax payer. As such, in show cause notice issued in FORM- GST-RFD-08 on dtd. 28.06.2022, the taxpayer was to submit entire books of account for the concerned period applied for refund. In response to RFD-08, the taxpayer failed to submit the entire books of account and as such, the amount of refund to be sanctioned cannot be determined without proper verification of books of account. In non-compliance to objection raised in RFD-08, the refund application in the present case is hereby rejected."
In view of the ground of rejection indicated in the order
impugned, it is made clear that in the show cause
notice issued in FORM-GST-RFD-08 on 28.06.2022,
though the petitioner, being the taxpayer, was asked to
submit the entire books of account for the concerned
period applied for refund, but, in response to RFD-08,
the petitioner failed to submit the same and, as such,
the amount of refund to be sanctioned could not be
determined without proper verification of books of
account. Therefore, the refund application of the
petitioner was rejected.
10. On perusal of the statutory provisions and
the circular governing the field, it is made clear that in
order to get refund as per formula given under Rule-
89(5), the petitioner has to adhere to the said
provisions. The prayer for refund has not been taken
into consideration in proper perspective while passing
the order impugned on the plea that the petitioner had
not produced the relevant documents. What the
petitioner had to submit that has already been
mentioned in the provisions of the Act and Rules and
CBIC guidelines, as mentioned above. Had the petitioner
adhered to the same, no new plea would have been
taken at this stage contending that since the petitioner
had not produced books of accounts, it is not entitled to
get refund of the amount.
11. Much reliance has been placed by the learned
Additional Standing Counsel for CT & GST Department
on paragraph-9 of the counter affidavit, wherein it has
been specifically pleaded that the petitioner had applied
for refund of accumulated unutilized ITC in RFD-01 on
dated 03.06.2022 for the period February, 2022 and the
petitioner failed to submit the relevant documents on
the date of application, i.e., on 03.06.2022, but it had
submitted the documents manually in hardcopy, as
mentioned in serial no. a to q of the said paragraph. It is
contended that the petitioner was engaged in the
manufacturing of e-vehicles wherein spare parts were
used and, as such, a detailed accounts of spare parts
utilized in manufacturing and in supply thereof was
required. Therefore, the petitioner was issued with a
show-cause notice in RFD-08 on 28.06.2022 for
production of books of account, i.e., input wise details
of spare parts used during the
assembling/manufacturing process of e-vehicles in
order to ascertain the amount of inputs used during the
assembling/manufacturing of e-vehicles only and fixing
the date for personal hearing to 13.07.2022. The
petitioner replied to the show-cause notice on
06.07.2022 and submitted the documents, as
mentioned at serial no. (a) to (i) in the said paragraph,
but the petitioner failed to submit the input wise details
of spare parts used during the assembling/
manufacturing process of e-vehicles. Therefore, no
illegality or irregularity has been committed by the
authority in rejecting the refund application of the
petitioner.
12. After arguments were advanced for some time
from both sides, this Court made a query with regard to
liability of the petitioner to pay the tax to the authority
for the period it claims for refund. Mr. S. Mishra,
learned Additional Standing Counsel for CT & GST
Department, referring to the counter affidavit filed on
behalf of the opposite parties, stated that there lied a
mismatch of Rs.19,25,279/- as against reflected figure
in RFD-01 at Rs.1,25,01,194/-. Therefore, there is no
dispute before this Court with regard to the notification
issued for refund to the petitioner on the basis of
pleadings available on record. The only dispute is with
regard to Rs.19,25,279/-. The pleadings available in
paragraph-10 of the counter affidavit read as follows:
"10. That it is humbly submitted that verification of the statement submitted by the petitioner on dt:01.08.2022 revealed that net ITC for the tax period February, 2022 has been reflected at Rs.1,05,75,915/- as per the monthly model wise vehicle manufactured and input used thereon. But the net ITC has been calculated as per Rule 89(5) of the OGST Rules and reflected in RFD-01 at Rs.1,25,01,195/-. Thus, there lied a mismatch of Rs.19,25,279/- in the net ITC amount disclosed. On account of such mismatch, the invoices of suppliers of the petitioner are required to be verified. But the petitioner failed to comply on this score. In absence of such compliance and in the interest of Govt. revenue the refund application of the petitioner has been rejected by the proper officer and the refund rejection order has been issued in RFD-06 on dated 02.08.2022."
13. It is admitted on the part of the opposite
parties that the dispute is with regard to refund of
Rs.19,25,279/-, which requires proper adjudication by
the authority on production of documents, as claimed
by the opposite parties. Therefore, excluding
Rs.19,25,279/-, out of Rs.1,25,01,194/-, the balance
amount has to be refunded to the petitioner. If any
further amount is found to be refundable, the same can
be paid after final adjudication.
14. In Canadian Eagle Oil Co. Ltd. v. R., (1945)
2 All ER 499, quoting with approval a passage from
ROWLATT, J. the principle was expressed in the
following words: "In a taxing Act one has to look merely
at what is clearly said. There is no presumption as to
tax. Nothing is to be read in, nothing is to be implied.
One can only look fairly at the language used."
The same view has been followed by the apex
Court in Gursahai v. CIT, AIR 1963 SC 1062.
15. In St. Aubyn v. A.G., (1951) 2 All ER 473,
Lord Simonds held that "A taxing statute is to be strictly
construed, which has been well-established rule in the
familiar words of LORD WENSLEYDALE, reaffirmed by
LORD HALSBURY AND LORD SIMONDS, means: "The
subject is not to be taxed without clear words for that
purpose; and also that every Act of Parliament must be
read according to the natural construction of its words".
The said principle has been followed by the
apex Court in Member Secretary, Andhra Pradesh
State Board for Prevention and Control of Water
Pollution v. Andhra Pradesh Rayons Ltd., AIR 1989
SC 611.
16. In Potts' Executors v. IRC, (1951) 1 All ER
76, it has been held that "if there be admissible in any
statute, what is called an equitable construction,
certainly, such a construction is not admissible in a
taxing statute where you can simply adhere to the
words of the statute".
Similar view has also been taken by the apex
Court in Hansraj & Sons v. State of Jammu &
Kashmir, AIR 2002 SC 2692 and in Government of
Andhra Pradesh v. Laxmi Devi, (2008) 4 SCC 720.
17. In view of facts and law, as discussed above,
this Court directs the opposite parties to refund the
balance amount, excluding Rs.19,25,279/- from out of
total amount of Rs.1,25,01,194/-, to the petitioner
pending final adjudication of the disputed amount in
accordance with law.
18. With the above observation and direction the
writ petition stands disposed of. However, there shall be
no order as to costs.
(DR. B.R. SARANGI)
JUDGE
M.S. RAMAN, J. I agree.
(M.S. RAMAN)
JUDGE
Orissa High Court, Cuttack
The 19th April, 2023, Alok
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!