Supdt. of Taxes, Dhubri & Ors Vs. Onkarmal Nathmal Trust [1975] INSC 118 (1 May 1975)
RAY, A.N. (CJ) RAY, A.N. (CJ) KHANNA, HANS RAJ MATHEW, KUTTYIL KURIEN BEG, M. HAMEEDULLAH CHANDRACHUD, Y.V.
CITATION: 1975 AIR 2065 1975 SCR 365
CITATOR INFO :
R 1978 SC 533 (9) F 1990 SC 772 (30)
ACT:
Assam Taxation (on goods carried by Road or Inland Waterways) Act, 1961, sub-ss. (1) and (2) of s. 7, sub-s.
(4) of s. 9 and s. 11--Notice on assessee to be served within two years for filing return--Court ordering stay of proceedings under the Act--Notice of demand for return after expiry of two years period--Notice under s. 7(2). if illegal.
HEADNOTE:
Consequent upon the declaration of the invalidity of the Assam Taxation (in goods carried by Road or on Inland Waterways) Act, 1954, by the Supreme Court in Atiabari Tea Co. Ltd. v. The State of Assam and Ors. [1961] 1 S.C.R. 806, on the ground that prior sanction of the President was not taken, the Assam Legislature passed on April 6, 1961, the Assam Taxation (on goods carried by Road or on Inland Waterways) Act, 1961. This Act was to remain in force with retrospective effect from 24 April, 1954, upto 1 March, 1962. The respondents challenged the validity of the Act before the High Court of Assam in writ petitions and they applied for injunction restraining the appellants from taking any proceedings under the Act. Interim orders of injunction were passed on various dates. The appellants opposed the interim orders of injunction. A common order was passed by the Court on 18-9-1961 making the orders absolute and restraining the appellants from taking any proceedings under the Act, The order staving proceedings continued till the new Act was held ultra vires the Constitution by the High Court. On August 1, 1963, he High Court held the new Act to be ultra vires. On the same day the High Court granted certificate of fitness to appeal to this Court. On December 13, 1963, this Court in Khyeberi Tea Co. Ltd. & Anr v. The State of Assam, [1964] 5 S.C.R. 975, held the Act of 1961 to be valid. On the strength of the certificate granted by the High Court, the State of Assam filed an appeal in this Court on March 4, 1964. On October 28, 1964, this Court granted interim stay of the operation of the judgment of the High Court. On January 29, 1965, the interim stay granted by this Court was made absolute. On April 1, 1968, this Court accepted the appeals filed by the State.
The first sub-section of section 7 requires every producer and dealer to furnish returns of manufactured tea carried in tea containers and jute carried in bales in such forms and to such authority as may be prescribed. The second subsection states that in case of any producer or dealer who, in the opinion of the Commissioner, is liable to pay tax for any return period' or a part thereof, the Commissioner may serve within two years of the expiry of the aforesaid period, a notice in the prescribed form requiring him to furnish a return of goods carried and such producer or dealer shall thereupon furnish the return within the date and to the authority mentioned in the notice. Sub-section (2) of section 9 states that if the Commissioner is not satisfied that a return furnished under section 7 is correct and complete he shall serve on the producer or dealer a notice requiring him, on the date and hour and place mentioned therein, either to attend in person or to produce or cause to be produced any evidence on which he may rely in support of his return. Sub-section (4) states that if a producer or dealer fails to make a return as required by section 7 or having made the return, fails to comply with the terms of the notice issued under sub-section (2) of s.
9, the Commissioner shall, by an order in writing, assess to the best of his judgment the producer or dealer and determine the tax payable by him on the basis of such assessment. It is provided that before making assessment the commissioner may allow the producer or dealer such 366 further time as he thinks fit to make the return or to comply with the terms of he notice issued under sub-section (2) of section 9.
It is only after the State obtained interim order from this Court that notices were issued by the Superintendent of Taxes to the respondents for filing the returns for thequarters mentioned in the writ petitions. The respondentsassessees challenged these demand notices in the High Court on the ground that the notices were illegal and beyond the jurisdiction of the State. The broad contention of the assessees was that the State could issue notices within two years from the expiry of the return period and none of the notices was within the time mentioned in the New Act, and therefore, the State had no jurisdiction to issue the notices. The State, on the other hand, contended that from 10 August, 1961 to 1 August, 1963 there was an order of the High Court staying all proceedings, and, therefore, it was not possible to issue any notice until the State was permitted by orders of this Court to commence proceedings.
The High Court accepted the contention of the assessees.
The High Court held that the notices were barred by limitation in terms of the provisions contained in s. 7(2) of the New Act. Each of the challenged notices was much beyond the date of expiry of two years from the date when return should have been filed. These appeals have been filed after obtaining special leave from this Court.
Dismissing the appeals, HELD : Per A. N. Ray, C. J. and Y. V. Chandrachud, J.
(i) The State cannot contend that it was impossible, to issue any notice within the period mentioned in s. 7(2) of the New Act. The State did not endeavor to obtain appropriate orders to surmount the difficulties by reason of the injunction against taking steps within the time contemplated in S. 7(2) of the New Act. The State is guilty of default. The State had remedies open to take steps by asking for modification of the order. The State had to assert the right that the State was entitled to demand taxes and the respondent was liable to pay the same. The State followed the policy of inactivity. Inactivity is not impossibility. The order of injunction is not to be equated with an act of God or an action of. the enemy of the State or a general strike. [374 B-D] (ii) If a return under s. 7(1) is not made, the service of a notice under s. 7(2) of the Act is the only method for initiation of valid assessment proceedings under the Act.
The period of two years under s. 7(2) of the New Act is a fetter on the power of the authority and is not just a bar of time. No assessment can be legally made under s. 9(4) of the New Act without service of a notice under s. 7(2) of the New Act within two years in case where the assessee has not submitted any return under s. 7(1) of the New Act. [375-AB] The words "if a producer or dealer fails to make a return as required by s. 7" occurring in s. 9 of the New Act make it clear that s. 9 can come into operation only when there is a failure to Comply with the requirements of s. 7 and not the requirements only under sub-s. (1). Reference can be made to s. 11 of the New Act. Section 11 deals with escaped assessment. There is a time limit for initiating an escaped assessment under s. 11 of the New Act. The time limit is two years from the end of the return period. It is the scheme of the Act that the service of notice within two years of the return period is an imperative requirement for initiation of assessment proceeding as also reassessment proceeding under the Act. [375-CD] State of Assam & Anr. v. D. C. Chouadhuri & Ors., [1970] 1 S.C.R. 780, discussed.
(iii) In the present case, the respondent cannot be said to have waived the provisions of the statute. There cannot be any waiver of a statutory requirement or provision which goes to the jurisdiction of assessment. The 367 origin of the assessment is either an assessee filing a return as contemplated in the Act or an assessee being called upon to file a return as contemplated in the Act.
The respondents challenged the Act. The order of injunction does not amount to a waiver of the statutory provisions.
The issue of a notice under the provisions of the Act relates to the exercise of jurisdiction under the Act in all cases. [378 D-F] The respondents were entitled to impeach the statute under which they were made liable. The, respondents have done no wrong. The respondents are not taking any advantage of any act of theirs. The State was entitled to resist the respondents. The State did so by contending that the Act was valid, but the State took no steps during the pendency of the litigation to take directions from the Court to serve notices of demand upon the respondents to keep alive the right of the appellants. [379 B-C] Dawson's Bank Limited v. Nippon Menkwa Kabushiki Kaisha, 62 I.A. 100; Vellayan Chettiar v. Province of Madras 74-I.A.
223; Kammins Ballrooms Co. Ltd. v. Zenith Investments (Torquary) Ltd./1971/A.C. 850; William Shepard, v. O.E.D.
Barron, 194 U.S. 553-48 L. Ed. 1115 and Re : Hallett's Estate Knatchbull v. Hallett 13 Ch. D. 696 at page 727, referred to.
PerM. H. Beg J, (Concurring) The waiver, even where both sides have agreed to waive the operation of a statutory provision, cannot extend to a case in which the effect may be either to oust the jurisdiction conferred by statute or to confer a jurisdiction, which according to the statute is not there. In other words, if a notice under s. 7(2) of the Act is a condition precedent to the exercise of jurisdiction to make the best judgment assessment, it cannot be said that the doctrine of waiver will confer jurisdiction so as to enable parties to avoid the effect of violating a mandatory provision on a jurisdictional matter even by agreement. On the language of s. 11 of the Act, it is evident that in every case where tea or jute chargeable to tax escaped assessment for any period or has been under-asmssed the Commissioner must take action within two years of the ,expiry of the return period. It is this part of the Act which win operate as a bar to the jurisdiction of the Commissioner to tax any escaped assessment beyond two years of the return period. Therefore quite apart from the question whether on the mere language of s. 7(2) and s. 9(4), a failure to issue a notice under s.
7(2) of the Act within the period constitutes a bar to proceedings under s. 9(4) of the Act, it cannot be said that a failure to issue such notice would not become a bar due to the clear provisions of s. 1 1 of the Act. This bar, at any rate, is against the exercise of jurisdiction to assess beyond the prescribed period. [389 E-F,392 E-G] Cape Brandy Syndicate v.I.R.C. [1921] 1 K.B. 66, 71 and State of Assam Anr. v. D. C. Chouadhuri &Ors. [1970] 1 S.C.R. 780, referred to.
(Per K. K. Mathew and H. R. Khana, JJ. dissenting.) (i) The respondents obtained the orders of injunction from the Court which the Court would not have issued, had the Court known at the time that the Act was intra vires the powers of the legislature as it ultimately turned out to be by the decision of this Court. The Court issued orders of injunction on the has is of its view that the respondents has a prima facie case; but when ultimately this Court declared that the Act was valid, justice requires that the respondents should not be allowed to set up the contention that they were entitled to get the notices within the period during which the judgment of the High Court declaring the Act ultra vires remained in operation. In other words, the respondents, after having successfully prevented the Commissioner from issuing notices by virtue of the orders of injunction obtained by them from the High Court, should not be heard to say that they were entitled to notices as they themselves made it impossible for the Commissioner to issue the notices within the period by obtaining the orders of injunction. [382 G-H] (ii) Even assuming that the provision for issue of notice within the period specified in s. 7(2) was mandatory and was a condition precedent for the 368 liability to file the returns, the respondents could have waived the benefit of it and, in fact, they did waive it by their conduct. That apart, the principle of restitution requires that the party prejudiced by a wrong order of the Court should be put in the position which he or it would have occupied had the wrong order not been passed. [383-H] (iii) It was the orders of injunction and the order declaring the Act as ultra vires which made it impossible for the Commissioner to issue the notices within the period specified in s. 7(2).The respondents were bound to file the returns even though the notices were not issued to them within the period specified in s. 7(2). The liability to file the return was created by s. 7(1) and as the requirement of notice within the period specified in s. 7(2) could not have been insisted upon by the respondents, the authority empowered to make the assessment under s. 9(4) was competent to do so. [386 GH, 387 H, 388 A] Vallayan Chettiar v. Province of Madras, A.I.R. 1947 P.C.
197; Graham. v. Ingleby [1948] 1 Exch 651, 655-56; Kammins Co. v. Zenith Investments (H.L. (E) [1971] A.C. 850; Graine v. Colonial Mutual Fire Insurance Co. Ltd. [1920] 28 C.L.R.
305 at p. 327 and Corporation of Toronto v. Russell [1908] A.C. 493, referred to.
CIVIL APPELLATE JURISDICTION : Civil Appeals Nos. 140-143 of 1973.
Appeals by special leave from the judgment and order dated the 25th September, 1972 of the Gauhati High Court in Civil Rule No. 441, 442. 443 and 444 of 1968.
AND Civil Appeals Nos. 262-275 of 1973 Appeals by special leave from the judgment and order dated the 28th September, 1972 of the Gauhati High Court in Civil Rule Nos. 80, 82, 646 & 652 of 1969.
AND Civil Appeal No. 687 of 1975 Appeal by special leave from the judgment and order dated the 25th May, 1972 of the Gauhati High Court in Civil Rule No. 49 of 1969.
AND Civil Appeals Nos. 1761-1762 of 1973 Appeals by special leave from the judgment and order dated the 22nd March, 1973 of the Gauhati High Court in Civil Rules Nos. 403 & 404 of 1969.
L. N. Sinha, Solicitor General of India (In C. As. Nos.
140143, 687 & 1761-62/73), Moinul Haque Choudhry (In C. As.
Nos. 262-275/73) and S. N. Choudhry, for the appellants. (In all the appeals).
A. K. Sen, B. Sen, Leila Seth, U. K. Khatan and J. P.
Bhattachajee, for respondents.
369 Sachin Choudhary, Prashanta K. Goswani, S. R. Agarwala, B.
M. Parekh, S. Bhandare and Manju Jaitley, for respondents (In C. As. Nos. 1761-62/73) and Interveners (In C. As.
Nos. 140-143/1973).
The Judgment of A. N. Ray, C. J. and Y. V. Chandrachud, J.
was delivered by Ray, C. J., K. K. Mathew, J. gave a dissenting opinion on behalf of H. R. Khanna, J. and himself. M. H. Beg, J. also gave a separate opinion.
RAY. C. J.-These appeals by special leave raise the question of the validity of notices of demand under the Assam Taxation (on Goods carried by Road or on Inland Waterways) Act, 1961 hereinafter referred to as the New Act.
The Assam Taxation (on good-, carried by road or Inland Waterways) Act, 1954 hereinafter referred to as the Old Act was passed by the Assam Legislature in 1954. On 26 September, 1960 this (Court declared the Old Act to be ultra vires the Constitution on the ground that prior sanction of the President was not taken. On 6 April, 1961 the New Act was passed by the Assam Legislature. The New Act was published in the Gazette on 15 April, 1961. The New Act Was to remain in force with retrospective effect from 24 April, 1954 up to 1 March, 1962.
On 28 July, 1961 the New Act was challenged by about 485 assesses in the Assam High Court. The High Court passed an order staying all proceedings. The order staying proceedings continued till the New Act was held ultra vires the Constitution by the High Court. On 1 August, 1963, the High Court held the New Act to be ultra vires. On 1 August, 1963 the High Court granted certificate of fitness to appeal to this Court.
On 13 December, 1963 on a writ application filed by M/s. Khyerban Tea Co. Ltd. this Court held the New Act to be valid. The decision of this Court is reported in (1964) 5 S.C.R. 975 Khyerbari Tea Co. Ltd. & Anr. v. The State of Assam.
On 4 March, 1964 the State of Assam on the strength of the certificate granted by the High Court filed an appeal in this Court against the judgment of the High Court dated 1 August, 1963. On 28 October, 1964 this Court granted interim stay of the operation of the judgment of the High Court dated 1 August, 1963. On 29 January, 1965 the interim stay granted by this Court was made absolute subject to the condition that the assessment proceedings in respect of 485 respondents would continue but no levy would be made, and the respondents could initiate assessment proceedings in respect of those assesses. On 1 April, 1968 this Court accepted the appeals filed by the State Government.
It is only after the State obtained interim order from this Court on 29 January. 1965 that notices under section 7(2) of the New Act, were issued. These appeals challenged the validity of those notices.
370 A In Civil Appeals No. 140-143 of 1973 notice under section 7(2) of the New Act was issued on 4 March, 1965 for the return of the quarter 1 January, to 31 March, 1962. In Civil Appeal No. 687 of 1973 notice under section 7(2) of the New Act was issued on 4 March, 1965 for the return of the quarter 1 January to 31 March, 1962. In Civil Appeals No. 262-275 of 1973 notice under section 7(2) of the New Act was issued on 2 August, 1965 for the return of the quarter 1 October, 1961 to 31 December, 1961. In Civil Appeals No.
1761-1762 of 1973 notice under section 7(2) of the New Act was issued on 30 February, 1965 for the return of the quarter, 1 October, 1961 to 31 December, 1961. The respondent assesses challenged these demand notices in the High Court on the ground that the notices were illegal and beyond the jurisdiction of the State. The broad contention of the assessees was that the State could issue notices within tWO years from the expiry of the return period and none of the notices was within the time mentioned in the New Act, and, therefore, the State had no jurisdiction to issue the notices. The State, on the other hand, contended that from 10 August, 1961 to 1 August, 1963 there was an order of the High Court staying all proceedings, and, therefore, it was not possible to issue any notice until the State was permitted by orders of this Court to commence proceedings.
The High Court accepted the contention of the assessees.
The High Court held that the notices were barred by limitation in terms of the provisions contained in section 7(2) of the New Act. Each of the challenged notices was much beyond the date of expiry of two years from the date when return should have been filed. The High Court held that the provisions contained in the Limitation Act do not apply to legislation of the type of the New Act.
Section 3 of the New Act is the charging section. Under that section tax is levied on (a) manufactured tea and (b) jute in bales carried by means mentioned therein. The period and the rate for taxes are specified in the Schedule.
The tax levied on manufactured tea shall be realised from the producer. The tax levied on jute shall be realised from the dealer.
Section 7 of the New Act speaks of return. There are four subsections of section 7. The first sub-section requires every producer and dealer to furnish returns of manufactured tea carried in tea containers and jute carried in bales in such form and to such authority as may be prescribed. The second sub-section states that in case of any producer or dealer who, in the opinion of the Commissioner, is liable to pay tax for any return period or a part thereof, the Commissioner may serve within two years of. the expiry of the aforesaid period, a notice in the prescribed form requiring him to furnish a return of goods carried and such producer or dealer shall thereupon furnish the return within the date and to the authority mentioned in the notice. The notices in the present appeals are issued under. this sub-section (2) of section 7 of the New Act. The third sub-section states that the returns, during the first year of operation of the New Act, shall be furnished for such period and within such time as may 371 be notified by the Commissioner and thereafter quarterly and within thirty days of completion of the quarter in respect of which the returns are to be filed. The fourth subsection states that if any producer or dealer discovers any omission or other error in any return furnished by him he may furnish a revised return at any time before assessment is made on the original return.
Section 9 of the New Act speaks of assessment. There are four sub-sections of section 9. Sub-section (1) states that if the Commissioner is satisfied that a return furnished by a dealer or a producer under section 7 in respect of any period is correct and complete, he shall by an order in writing, assess the producer or, dealer and determine the tax payable by him on the basis of such return. Sub-section (2) states that if the Commissioner is not satisfied that a return furnished under section 7 is correct and complete, he shall serve on the producer or dealer a notice requiring him, on the date and hour and place mentioned therein, either to attend in person or to produce or cause to be produced any evidence on which he may rely in support of his return. Sub-section (3) states that on the day mentioned in the notice under sub-section (2) or as soon afterwards as may be, the Commissioner, after bearing such evidence as the producer or dealer may produce and such other evidence as the Commissioner may require, shall, by an order in writing, assess the producer or dealer and determine the tax payable by him on the basis of such assessment. Sub-section (4) states that if a producer or dealer fails to make a return as required by section 7 or having made the return, fails to comply with the terms of the notice issued under sub-section (2) (A section 9, the Commissioner shall, by an order in writing, assess so the best of his judgment the producer or dealer and determine the tax payable by him on the basis of such assessment. It is provided that before making assessment the Commissioner may allow the producer or dealer such further time as he thinks fit to make the return or to comply with the terms of the notice issued under sub-section (2) of section 9.
The Rules under the New Act are framed under section 32 of the New Act. Rule No. 6 states that every dealer or producer shall furnish returns of the total gross weight of jute or tea carried to the Superintendent in Form 1. Rule No. 8 states that the notice referred to in sub-section (2) of section 7 may be issued to dealer or producer who have failed to submit returns within the period mentioned subsection (3) of section 7. The notices shall be in Form 11.
Rule No. 9 states that every dealer or producer shall submit to the Superintendent every quarter a return so as to reach that officer on or before the dates therein. 30 April, 30 July, 30 October and 30 January are the dates on or before which the producer or dealer ,,ball submit return for the quarters preceding these dates, viz., quarters ending 31 March, 30 June, 30 September and 31 December respectively.
Form No. 1 under Rule No. 6 mentions the name of the dealer, the return period and the details of net weight carried and amount of tax. Form No. II under section 7(2) and Rule No.
8 states that 372 whereas the person notified carried manufactured tea or jute as the case may be, during the period ending on the date mentioned therein and whereas the carrier is liable to pay tax he is required to furnish a return.
The New Act received the assent of the President on 6 April, 1961. It was notified in the Gazette on 12 April, 1961. The New Act was deemed to have had effect as from 24 April, 1964 and remained in force till 31 March, 1962. Section 3 of the New Act refers to the Schedule which specifies the period.
and rate of tax. The rates vary from year to year. In view of the fact that the New Act became retrospective with effect from 1954 section 7(3) of the New Act provided that returns during the first year of operation of the, New Act "shall be furnished for such period and within such time as may be notified by the Commissioner and thereafter quarterly and within thirty days of completion of the quarter in respect of which the returns are to be filed". It therefore follows that the return for the years during which the New Act became retrospective in operation was to furnish in accordance with the notification to be issued by the Commissioner under section 7(3) of the New Act. The present appeals do not concern that aspect of the New Act. After the New Act came into existence returns were to be furnished by the producers and dealers on 30 April, 30 July, 30 October and 30 January for the preceding quarters. The provisions contained in section 7(1) of the New Act enjoined dealers and producers to furnish returns on the date mentioned in the Rules for the appropriate quarters. The provisions of section 7(2) of the New Act contemplate cases where the Commissioner may serve within two years of the expiry of the return period a notice upon producer or dealer who, in the opinion of the Commissioner, is liable to tax for any return period or a part thereof.
On behalf of the State the Solicitor General raised three contentions. First, that for the period 1 October, 1961 to 31 December, 1961 or for the period 1 January, 1962 to 31 March, 1962 the State could not issue any notice by reason of stay of proceedings granted by the High Court on 10 August, 1961. It was said that when this Court on 28 October, 1964 granted interim stay of operation of the High Court judgment dated 1 August, 1963 it was possible for the State to issue notice. The State issued notice within two years from 28 October, 1964. It was also said that if the period of two years be counted from 13 December, 1963 when this Court pronounced the New Act to be valid in the case of Khyerbari Tea Co. Ltd. (supra) the notices would be within the period of two years from 13 December, 1963. It was, emphasised by the Solicitor General that an act of Court granting stay of the proceedings should not be permitted to act adversely to the interest of the Sate against whom the injunction was granted.
The second contention of the Solicitor General was that section 9(4) of the New Act confers power on the Commissioner to assess to the best of his judgment if a producer or dealer fails to furnish 373 a return as required by section 7 or having made the return fails to comply with the terms of the notice issued under section (2) of the New Act. The notice under section 9(2) of the New Act refers to ,cases where if the Commissioner is not satisfied with the return furnished under section 7 he serves a notice on the assessee to produce ,evidence in support of the return. The Solicitor General leaned heavily on the words 14 if a producer or dealer fails to make a return as required by section 7 and contended that section 7(1) of the New Act required the producer or dealer to make a return and that section 7(2) of the New Act did not itself require the producer or dealer to make a return but only clothed the Commissioner in certain circumstances to call for a return. Therefore, the Solicitor General submitted that the condition precedent to the exercise of power under section 9(4) of the New Act is a default with reference to section 7(1) of the New Act and not the issue of a notice under section 7 (2) of the New Act. The Solicitor General submitted that at the best section 7(1) of the New Act regulates the exercise of the power created by section 9(4) of the New Act but is not the source and condition of the power.
The third contention of the Solicitor General was that by obtaining .and enjoying the benefit of an injunction for the relevant period expiring within the period of two years prescribed by section 7(2) of the NewAct the respondent must be deemed to have waived the benefit of section 7(2) of the New Act. This was amplified to mean that the interim injunctions in the present cases were founded on the postulate that the action restrained during the pendency of the proceedings would be and could be taken if the ground of attack ultimately failed on the conclusion of the proceedings. The Solicitor General further submitted that a party who obtained such an injunction could not set up a plea arising solely from the injunction issued and ultimately dissolved. It was said that by reason of such injunction if a preliminary step like a notice within a particular period became impossible, it must be deemed to have been waived just as any provision intended for the protection of the property owner may be waived by him by a course of conduct where it would be unjust to permit it to be set up.
The first contention on behalf of the State that it became impossible for the State to issue notice under section 7(2) of the New Act within two years of the expiry of the period of return is unsound on principle and facts. The maxim lex non cogit ad impossibilia means that the law does not compel a man to do that which he cannot possibly perform. In the present appeals, the applications were moved in the High Court for stay of proceedings. The respondents challenged the validity of the Act, and, therefore, asked for an injunction restraining the State from taking proceedings under the Act. At no stage, did the State ask for variation or modification of, the order of injunction. It is well known that if it is brought to the notice of a court that proceedings are likely to be barred by time by reason of any order of injunction or stay the court passes such suitable or appropriate orders as will protect the interest of the parties and will not prejudice 374 either party. Even when certificate to appeal to this Court was granted on 1 August, 1963, the State did not ask for any order for stay of operation of the judgment. That is quite often done. For the first time, on 10 August, 1964 the State filed an application for stay of operation of the judgment of the High Court. The State did not take steps at the appropriate time. This Court on 28 October, 1964 granted an interim order staying the operation of the High Court judgment. The interim order was made absolute on 28 January, 1965 with certain conditions. The State cannot take advantage of its own wrong and lack of diligence. The State cannot contend that it was impossible to issue any notice within the period mentioned in section 7(2) of the New Act. The State did not endeavor to obtain appropriate orders to surmount the difficulties by reason of the injunction against taking steps within the time contemplated in section 7(2) of the New Act. The State is guilty of default. The State had remedies open to take steps by asking for modification of the order. The State had to assert the right that the State was entitled to demand taxes and the respondent was liable to pay the same. The State followed the policy of inactivity. Inactivity is not impossibility. The order of injunction is not to be equated with an act of God or an action of the enemy of the State or a general strike.
The second contention of the State that the State has power under section 9(4) of the New Act to pass an order of best assessment is unmeritorious. The provisions contained in section 7 of the New Act indicate these steps. A producer or dealer is to furnish a return for the preceding quarter on 30 April, 30 July, 30 October and 30 January. Where a producer or dealer is liable to pay tax for any return period and he does not furnish a return, the Commissioner may, within two years of the expiry of the period, serve a notice requiring him to furnish a return. The provisions contained in section 9(4) of the New Act with regard to best judgment assessment apply where a producer or dealer fails to make a return or having made the return fads to comply with the terms of the notice under section 9(2) of the New Act. A notice under section 9(2) of the New Act is served where the Commissioner is not satisfied with the return furnished under section 7 of the New Act. The words "if a producer or dealer fails to make a return as required by, section 7" occurring in section 9 of the New Act apply to failure to make a return as contemplated by both subsections (1) and (2) of section 7 of the New Act. To accede to the contention of the Solicitor General that the words "if a producer or dealer fails to make a return as required by section 7" occurring in section 7 of. the New Act apply only to a return under sub-section (1) of section 7 of the New Act is to read new words into the legislation. In order to have the best judgment assessment under section 9 (4) of the New Act, there must be first a failure to furnish a return under section 7(1) of the New Act or a failure, to furnish a return after notice under section 7(2). of the New Act. Further, the contention of the Solicitor General means that there will never be any question of limitation of time with regard to service of notice by the Commissioner to file a return. Section 7 (2) of the New Act is a section conferring power and jurisdiction on the authorities to tax 375 by calling upon the producer or dealer to file a return within the time mentioned therein. H a return under section 7(1) is not made, the service of a notice under section 7(2) of the Act is the only method for initiation of valid assessment proceedings under the Act. The period of two years under section 7(2) of the New Act is a fetter on the power of the authority and is not just a bar of time. No assessment can be legally made under section 9(4) of the New Act without service of a notice under section 7(2) of the New Act within two years in case where the assessee has not submitted any return under section 7(1) of the New Act.
The words "if a producer or dealer fails to make a return as required by section 7" occurring in section 9 of the New Act make it clear that section 9 can come into operation only when there is a failure to comply with the requirements of section 7 and not the requirements only under any subsection (1). Reference may be made to section 11 of the New Act. Section 11 deals with escaped assessment. There is a time limit for initiating an escaped assessment under section 11 of the New Act. The time limit is two years from the end of the return period. It is the scheme of the Act that the service of notice within two years of the return period is an imperative requirement for initiation of assessment proceeding as also reassessment proceeding under the Act.
This Court in State of Assam & Anr. v. D. C. Choudhuri & Ors. (1970) 1 S.C.R. 780 considered the provisions of Assam Act IX of 1939. Sections 19 and 20 of the Assam Act of 1939 are pari metteria with sections 7 and 9 of the New Act.
Section 19(1) of the Assam Act of 1939 required persons whose agricultural income exceeded the limit of taxable income prescribed to furnish within thirty days as specified in the notice a return. Section 19(2) of the Assam Act of 1939 stated that in the case of any person whose total agricultural income is, in the opinion of the Agricultural Income Tax Officer, of such amount as to render such person liable to payment of agricultural income tax for any financial year, the Agricultural Income Tax Officer may serve in that financial year a notice requiring him to furnish a return. Section 20(4) of the Assam Act of 1939 provided that if persons failed to make a return under subsection (1) or sub-section (2) of section 19 or failed to comply with terms of a notice under subsection (2) of section 20 or to produce any evidence required under subsection (3) of section 20, the Agricultural Income Tax Officer shall make the assessment in the best of his judgment. Section 30 of the Assam Act of 1939 provided that if for any reason the Agricultural income has escaped assessment for any financial year the Agricultural Income Tax Officer may at any time within three years of the end of that financial year serve on the person liable to pay tax a notice as fully mentioned therein and may proceed to assess or reassess as stated in the section.
In the Assam case (supra) the assesses received a notice in 1961 to furnish returns for the years 1949-50 to 1953-54.
The assesses did not submit any return. Thereafter they received a IC SC/75-25 376 It is against principle to suggest that the appellants did anything wrong or they are taking advantage of anything wrong. Jessel, M. R. :in Re. Hallet's. Estate Knatchbtull v. Hallett 13 Ch. D. 696 at page 727 said "Now, first upon principle, nothing can be better settled', either in our own law, or, I suppose, the law of all civilised countries, than this, that where a man does an act which may be rightfully performed, he cannot say that act was intentionally and in fact done wrongly". The respondents were entitled to impeach the statute under which they were made liable. The respondents have done no wrong. The respondents are not taking any advantage of any act of theirs. The State was entitled to resist the respondents. The State did so by contending that the Act was valid, but the State took no steps during the pendency of the illigation to take directions from the Count to serve notices of demand upon the appellants to keep alive the right of the respondents.
For these reasons, the contentions of the Solicitor General fail. The appeals are dismissed. Parties will pay and bear their own costs.
MATHEW J. In these appeals, by special leave, the question for consideration is whether the High Court of Assam was right in quashing the notices issued to the respondents on the dates specified in each of the writ petitions filed by the respondents.
The notices were issued-under the Assam Taxation (on Goods Carried by Road or on Inland Waterways) Act, 1961 (hereinafter called 'the Act') passed by the legislature of Assam on 6-4-1961 with retrospective effect from 24-4-1954 and published in the gazette on 15-4-1961. The Act was to be operative upto 1-3-1962. It was passed consequent upon the declaration of the invalidity of the Assam Taxation (on Goods Carried by Road or on Inland Waterways) Act, 1954, by this Court in Atiabari Tea Co. Ltd. v. The State of Assam and others(1). The respondents challenged the validity of the Act before the High Court of Assam in writ petition and they applied for injunction restraining the appellants from taking any proceedings under the Act. Interim orders of injunction were passed on various dates. The appellants opposed the interim orders of injunction. A common order was passed by the Court on 18-9-1961. Making the orders absolute and restraining the appellants from taking any proceedings under the Act. Thereafter, in some ,of the cases the appellants did not oppose the orders of interim injunction as it would have been a futile exercise and the interim orders in these cases were also made absolute.
The High Court allowed the writ petitions on 1-8-1963 and declared the Act ultra vires the powers of the legislature and granted certificates of fitness to appeal to this Court.
M/s. Khyerbari Tea Co. Ltd. and another approached this Court under Article 32 of the Constitution praying for a declaration that (1) [1961] 1 S. C. R. 809.
377 Estoppel is important as a step towards relief. on the hypothesis that the defendant is estopped from denying the truth of something which he has said.
In Dawson's Bank Limited v. Nippon Menkwa Kabushiki Kaisha 62 Indian Appeals 100 the distinction between estoppel and waiver was explained by stating that estoppel is not a cause of action, but waiver is contractual and may constitute a cause of action. The reason stated there is that waiver is an agreement to release or not to assert a right. There is no such thing "as estoppel by waiver".
The two decisions an which the Solicitor General relied in support of the application of the principle of waiver in these appeals are Vellayan Chettiar v. Province of Madras, 74 1. A. 223 and Kammins Ballrooms Co. Ltd. v. Zenith Investments (Torquary) Ltd. 1971 A.C. 850. In Vellayan Chettiar's ease (supra) it was held where the Secretary of, State took objection to the sufficiency of notice under section 80 of the Code of Civil Procedure in his written statement, but raised no issue on the point when issues were settled, and took no objection during the trial, the Court held that another defendant was not competent to raise this issue at a later stage as the Secretary of State had waived notice. A notice under section 80 of the Code of Civil Procedure is procedural with regard to institution of a suit.
A notice under section 80 of the Code of Civil Procedure is not a part of the cause of action. In the notice under section 80 of the Code of Civil Procedure the cause of action has to be stated.
In the case of Kammins Balrooms Co. (supra) the tenants made a request for a new tenancy. The landlords stated that they would oppose an application to the court for such new tenancy. When the tenants filed an application for grant of a new tenancy, the landlords filed an answer but took no objection to the application being premature. Thereafter the landlords wrote to the tenants that they would make a preliminary objection that the application was premature.
The County Court Judge held that section 29(3) of the relevant Act which provided time for making the applications went to the jurisdiction of the court and would not be the subject of estoppel or waiver. The Court of Appeal affirmed that decision. The House of Lords affirmed the decision on a different ground. The majority view of the House of Lords was that the requirements of section 29(3) of the Act were only procedural and the landlords had a right to ignore or object to the tenant's premature application but could waive that right. The majority view further held that the landlords had not waived their right to object that the application was bad. In a statute dealing with landlords and tenants, rights and obligations are created for landlords and tenants. A procedural requirement imposed for the benefit or protection of one party alone has sometimes been construed as subject to implied exception that it can be waived by the party for whose benefit it is imposed. In that context, 'waive' means that the party has chosen not to rely upon the non-compliance of the other party with the requirement, or has disentitled himself from relying upon it either by agreeing with the other 380 the Act was ultra vires the powers of Assam Legislature and this Court by its judgment dated 13-12-1963 held that the Act was valid(1).
Against the decision of the High Court declaring the Act ultra vires, the State of Assam filed appeals before this Court on 4-3-1964 and applied for stay on 10-8-1964 and interim stay of the order of the High Court declaring the Act ultra vires was granted on 28-10-1964 and the orders of stay were made absolute on 29-1-1965. This Court allowed the appeals filed by the appellants on 1-4-1968 declaring the Act to be valid.
Notices were issued by the Superintendent of Taxes to the respondents on various dates specified in the respective writ petitions after this Court passed orders staying the operation of the order of the High Court for filing the returns for the quarters mentioned in the writ petitions.
These were the notices that the respondents successfully challenged before the High Court.
The question which arose for consideration before the High Court of Assam was, whether, since no notices were issued within the time specified in s.7(2) of the Act, the respondents could be called upon to file returns.
Before we proceed to consider the question, it is necessary to set out the relevant provisions of the Act.
The Act is an Act to levy a tax on goods carried by vehicles. Section 3(1) is the charging section and it says that subject to the provisions of the Act, there shall be levied a tax on (a) manufactured tea and (b) jute in bales carried by Motor vehicle, cart, trolley, boat, animal and human agency or any other means except railways and airways in such manner and in respect of such period and at such rate as specified in the schedule. Sub-sections (1) and (2) of s.7 read:
" (1) Every producer and dealer shall furnish returns of manufactured tea carried in tea containers and of jute carried in bales in such form and to such authority as may be prescribed.
(2) In the case of any producer or dealer who, in the opinion of the Commissioner, is liable to pay tax for any return period or a part thereof, the Commissioner may serve within two years of the expiry of the aforesaid period, a notice in the prescribed form upon him requiring him to furnish a return of goods carried and such producer or dealer shall thereupon furnish the return within the date and to the authority mentioned in the notice." Section 9(4) provides:
"If a producer or dealer fuils to make a return as required by s.7 or having made the return, fails to comply (1) See Khyerba Tea Ltd. & Another v The State of Assam, [1964] 5 S.C,R, 1975.
381 with the terms of the notice issued under subsection (2) of this Section, the Commissioner shall, by an order in writing, assess to the best of his judgment the producer or dealer and determine the tax payable by him on the basis of such assessment;
Provided that before making assessment the Commissioner may allow the producer or dealer such further time as he thinks fit to make the return or to comply with the terms of the notice issued under sub-section (2) of this section." There is no dispute between the parties that the two-year period specified in s.7(2) expired on 31-12-1963 and that all the impugned notices were issued after the expiry of that period.
The High Court was of the view that since no notices were issued to the respondents by the Commissioner within the period specified in s.7(2), the respondents were not liable to furnish returns. The High Court held that the issue of notices within the period specified in the sub-section was a condition for the exercise of the power to call for returns.
The learned Solicitor General appearing, for the appellants submitted that it was on account of orders of injunctions passed by the High Court that notices could not be issued to the respondents by the Commissioner and that before the period for the issue of notice under s.7(2) expired, namely, 31-12-1963, the High Court bad declared the Act to be ultra vires the powers of the legislature which completely disabled the Commissioner from issuing the notices within the period specified in the sub-section.
According to the Solicitor General, s.7(2) postulates ability on the part of the Commissioner to issue notices during the two-year period as required by the sub-section and therefore it cannot apply to a case where it was rendered impossible for the Commissioner to issue the notices within that period by an act of the Court. He submitted that the liability to submit the return was created by s.7(1) and that issue of notice under s.7(2) was only a step in the procedure for making the assessment and therefore if a dealer failed to make the return in accordance with s.7 which, of course, would include the liability created by s. 7(1) to file the return, it would be open to the appropriate officer to assess the dealer to the best of his judgment under s.9(4) and therefore, even if no notice under s.7(2) was issued within the two-year period, that would not in any way disable the officer concerned to make a best-judgment-assessment under s.9(4). He further submitted that by obtaining and enjoying the benefit of the orders of injunction, the respondents must be deemed to have waived their right to insist upon the notices within the period specified in s.7(2). He contended that after having successfully prevented the Commissioner from issuing the notices within the period by obtaining the orders of injunction, the respondents should not be heard to say that they were entitled to notices within the period specified in s.7(2) of the Act.
382 On the other hand, it was argued on behalf of the respondents that issue of notice within the period specified in s.7(2) was a condition for the exercise of the jurisdiction to make the assessment and as no notices were issued within the period specified in s.7(2), the condition precedent for the liability to file returns was not fulfilled and there was, therefore, no liability for the respondents to file returns, or power in the authorities to make assessments. In other words, the argument for the respondents was that s. 7(1) by itself did not create any liability to submit the return within any period, that the liability to submit the return could arise only when the Commissioner issues the notice within the period specified in s.7(2) and, since no such notices were issued to the respondents before the expiry of two years from the date specified in s.7(2), the Commissioner became functus officio both for the reason that the period of two years specified in s.7(2) had expired and also for the reason that the operation of the Act came to an end and that they could not, therefore, be assessed to tax. They also contended that by approaching the High Court and obtaining orders of injunctions, they never waived their right to insist upon the notice within the period. They submitted, by approaching the Court and obtaining the orders of injunction, they were exercising their rights as ordinary citizens and no inference of waiver of their right to the notices within the period specified in s.7(2) would be permissible.
The question for consideration is whether, the respondents, after having obtained the orders of injunction from the Court restraining the appellants from taking any proceedings under the Act and thereby prevented the Commissioner from issuing the notices during the period could, thereafter, insist upon the notices within that period as a condition for their liability to file the returns or for the authorities for making the assessments, and whether the Commissioner could have issued the notices before the appeals were preferred against the order of the High Court declaring the Act as invalid and stay of that order was obtained from this Court.
The respondents obtained the orders of injunction from the Court which, the Court would not have issued, had the Court known at the time that the Act was intra vires the-powers of the legislature as it ultimately turned out to be by the decision of this Court. The Court issued the orders of injunction on the basis of its view that the respondents had a prima facie case; but when ultimately this Court declared that the Act was valid, justice requires that the respondents should not be allowed to set up the contention that they were entitled to get the notices within the period during which the injunction orders operated or within the period during which the judgment of the High Court declaring the Act ultra vires remained in operation. In other words, the respondents, after having successfully prevented the Commissioner from issuing notices by virtue of the orders of injunction obtained by them from the High Court, should not be heard to say that they were entitled to notices as they themselves made it impossible for the Commissioner to issue the notices within the' period by obtaining the orders of injunction. When the orders of injunction were passed by the Court restraining the 383 appellants from taking any proceedings under the Act, could the Commissioner have issued the notices? Clearly not If it was impossible for the Commissioner to issue the notices to the respondents within the period by virtue of the orders of injunction, could the law insist upon the issue of the notices within that period? Again, the answer must be 'no'.
And, the Commissioner could not have issued the notices after the High Court, by its order, declared the Act to be invalid until the operation of that order was stayed by this Court.
The law in its most positive and peremptory injunctions, is understood to disclaim, as it does in its general aphorisms, all intention of compelling performance of that which is impossible. "...where the law creates a duty or charge, and the party is disabled to perform it, without any default in him, and has no remedy over, there the law will in general excuse him; and though impossibility of performance is in general no excuse for not performing an obligation which a party has expressly undertaken by contract, yet when the obligation is one implied by law, impossibility of performance is a good excuse." (see Broom's Legal Maxims, 10th ed. (1939)pp. 162163). The sameprinciple has been stated in Craies on Statute Law (6th ed, p. 268):
"Under certain circumstances compliance with the provisions of statutes which prescribed how something is to be done will be excused.
Thus, in accordance with the maxim of Law, Lex non cogit ed inpossibilia, if it appears that the performance of the formalities prescribed by a statute has been rendered impossible by circumstances over which the persons interested had no control, like the act of God or the King's enemies, these circumstances will be taken as a valid excuse".
We think the circumstance that the appellants were prevented by the orders of injunction from taking any proceedings under the Act coupled with the fact that the High Court declared the Act to be invalid, made it impossible for the Commissioner to issue the notices within the period specified in s.7(2). There is no reason to distinguish between an Act of God or King's enemies preventing an act being done and the circumstances here which put it beyond the control of the Commissioner to issue the notices.
It was argued for the respondents that issue of notices within the period specified in s.7(2) was a condition for liability to file the return and since no notices were issued within the period, the liability to file the return did not arise and the Court cannot extend the time for issuing the notices.
Let us assume that the provision for issue of notice within the period specified in s.7(2) was mandatory and was a condition precedent for the liability to file the returns.
Even so, the respondents could have waived the benefit of it and, in fact, they did waive it by their conduct. In other words, even if the issue of notices within 384 the period provided in s.7(2) was mandatory and no liability to file the returns arose until the notices were issued, the respondents could have waived the benefit of the notices as the issue of notices was only for the benefit of the respondents and did not sub serve any principle of public policy.
In Vellavan Chettiar v. Province of Madras (1) the question arose whether notice under the provision of s. 80 of the Civil Procedure Code was mandatory and could be waived by the party entitled to it. The Privy Council said that although the provision for issue of notice was mandatory, the party which was entitled to the benefit of notice could waive it. The language of s. 7(2) is, no doubt, mandatory, but the sub-section was not enacted on the basis of Any public policy. Its purpose is only to give a dealer notice of his duty to submit the return created by sub-section (1) of s. 7. Whenever a statute makes the performance of an act within a specified period mandatory and it is seen from the provisions of the statute that the performance of the act within the period is solely for the benefit of a party and no question of public policy is involved in its performance within period, it has been held that the party entitled to insist upon its performance within the period can waive it.
As the issue of notice within the period specified in s. 7(2) is clearly for the benefit of the dealer and if he, by his conduct, evinces an intention that he will not insist upon it, then it will be inconsistent with all notions of justice to hold that he should be allowed to insist upon it.
The respondents clearly knew when they applied and obtained the orders of injunction that the Commissioner would be disabled from issuing the notices under s. 7(2) during the period of the operation of the orders of injunction. And the law made it impossible for the Commissioner to issue the notice as long as the order of the High Court declaring the Act as invalid remained in operation. How then could the Commissioner have issued the notices to the respondents within the period specified in s. 7(2) ? In Graham v. Ingle by (2), the question was whether the statute 4 Anne, c. 16, s. 1 1, which enacted that "no dilatory plea shall be received in any court of record, unless the party offering such plea, do, by affidavit, prove the truth thereof, or as how some probable matter to the court to induce them to believe that the fact of such dilatory plea is true" was for the benefit of a party and could be waived. The defendant pleaded in abatement, and purported to verify the plea by an affidavit, but the words "before me" were omitted from the jurat. The plaintiff replied by traversing the plea, made up the issue and delivered it, with notice of trial for the ensuing Liverpool Assizes. Also both parties took further steps in the action.
Pollock C. B. said:
"The affidavit is bad, by reason of the omission of the words 'before me' in the jurat. It is the same as if there had been no affidavit. With respect to the other question:" Suppose there had been no affidavit whatever and the plain(1) A. 1. R. 1947 P. C. 197.
(2) [1848] 1 Exch. 651, 655,656.
385 tiff had replied, joining issue, and a trial had taken place, the event of which was a verdict in favour of the defendant, upon which judgment was entered up, could the whole proceedings have been set aside because there was no affidavit? It is clear that they could not. The question then is, what is the meaning of the statute of Anne ? In my opinion, that Act had not any-public policy for its object, but solely the protection of plaintiffs against the delivery and effect of dilatory pleas. It enacts, that no such plea shall be received, unless verified by affidavit. If a plaintiff chooses to waive that provision, which is introduced for his benefit, he cannot afterwards sign judgment for want of such affidavit.......
Parke B. said "I concur in opinion with the Lord Chief Baron. The present affidavit is equivalent to no affidavit. The question then is, what is the meaning of the statute of Anne, which requires an affidavit of verification as a condition precedent to a valid plea in abatement ? If that enactment be intended for the sole benefit of plaintiffs, then the maxim applies 'Quilebet potest renunciare juri pro se introduce to". It is evident that the requirements of that statute are solely for the benefit of plaintiffs, and in order to prevent them from being delayed in their suits ; and that they have to reference whatever to other suitors or to the rest of the Queen's subjects. It follows, that although an affidavit is so defective as to amount to no affidavit, a plaintiff may, if he choose, Waive the benefit of his right, and join issue on the plea and go to trial ; and if he does so, he cannot afterwards avail himself of the provisions of the statute. So, if he should demur to this plea, be would, in like manner, waive the benefit of the statute. If it were otherwise, the inconvenience would be great, as already pointed out." These observations were quoted with approval by Lord Pearce and their correctness affirmed by Lord Diplock in Kammins Co. v. Zenith Investments (M. L. E.) (1). Lord Diplock made it clear that 'waiver' is a word which is sometimes used loosely to describe a number of different legal grounds on which a person may be debarred from asserting a substantive right which he once possessed or from raising a particular defence to a claim against him which would otherwise be available to him. He observed that there is a type of waiver which arises in a situation where a person is entitled to alternative rights inconsistent with one another as when he has knowledge of the facts which give rise in law to these alternative rights and acts in a manner which is consistent only with his having chosen to rely on one of them and the law holds him to his choice even though he was unaware that this would be the legal consequence or what he did. He then said that there is a second type of waiver which debars a person from raising a particular defence to a claim (1) [1971] A. C. 850.
386 against him when he either agrees with the claimant not to raise that particular defence or so conducts himself as to be estopped from raising it.
Isaacs, J. in delivering the judgment of the High Court of Australia in Craine v. Colonial Mutual Fire Insurance Co.
Ltd. (1) said introduced by the law to prevent a man in certain circumstances from taking up two inconsistent positions (see per James L. J. in Pilcher v. Rawlins (1872), 7. Ch. App. 259, at pp. 268 et seq. It is a conclusion of law when the necessary facts are established. It looks, however, chiefly to the conduct and position of the person who is said Lo have waived, in order to see whether he has 'approbated' so as to prevent him from 'reprobating'-in English terms, whether he has elected to get some advantage to which he would not otherwise have been entitled, so as to deny to him a later election to the contrary (see per Lord Shaw in Pitman v. Crum Ewing, (1911) A. C. 217, at p. 239. His knowledge is necessary, or he cannot be said to have approbated or elected." In Corporation of Torounto v. Russell the Judicial Committee held that where a notice in writing of intention to purchase compulsorily was required to be given to the owner of lands, the provision being entirely for his benefit, he might waive it.
The High Court granted the orders of injunction on the basis that there was a prima facie case for the respondents. The High Court held that the Act was invalid on the basis of its view that it was ultra vires the powers ofthe State Legislature. But when this Court declared that the High Court was wrong and that the Act was valid, justice requires that neither the order of injunction nor the order of the High Court declaring the Act invalid should prejudice the rights of the parties as ultimately declared. No act of a court should prejudice a party. That is the first principle of justice. It was the orders of injunction and the order declaring the Act a,-, ultra vires which made it impossible for the Commissioner to issue the notices within the period specified in s. 7(2). When this Court, by its judgment, upheld the appellants' contention that the Act was valid, how could the appellants be put in the

