Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Federation of Andhra Pradesh Chambers of Commerce & Ind Vs. V [2000] INSC 407 (4 August 2000)
2000 Latest Caselaw 404 SC

Citation : 2000 Latest Caselaw 404 SC
Judgement Date : Aug/2000

    

The Federation of Andhra Pradesh Chambers of Commerce & Ind Vs. V [2000] INSC 407 (4 August 2000)

S.P. Bharucha, Sved Shah Mohammed Quadri, N. SanioshHegde

L.I.T.R

BHARUCHA. J.

Leave granted in S.L.P.(C)No. 2877 of 1998. Abench of five Judges of the Andhra Pradesh High Court interpreted the word "used" in The Andhra Pradesh Non-Agricultural Lands Assessment Act, 1963 ("the said Act") to mean "non-agricultural lands not only 'actually used" but are 'meant to be.used or 'set apart for being used'." This view is contested in these appeals by some industries in Andhra Pradesh and, with permission, by their Federation.

The said Act was enacted to provide for the levy of assessment on lands used for non-agricultural purposes. Section 2(d) defines 'industrial puipose', so far as it is relevant to these appeals, to mean "any purpose connected with an industrial undertaking where the process of manufacturing any article .is earried on with the aid of power......" 'Non-agricultural land' is defined by Section 2(g) to mean "land other than the land used exclusively tor the purpose of agriculture...." Section 3 of the said Act is the charging section and, so far as it is relevant, reads thus: "3. Levy of assessment on non--agricultairal lands:- In the ' case of non-agricultural land in a local area with the population specified in column (1) of the Schedule, there shall be levied and collected by the Government for each fasli year commencing on the first day of July, from the owner of such land, an assessment. at the rate specified in column (2) where the land is used for any industrial purpose, at the rate specified against ii m column (3) where the land is used for any commercial purpose, and at the rate specified against it in column (4} where the land is used for any other non-agricultural purpose including residenial purpose.' The Schedule that is referred to in SECTion 3 sets out the rates of assessment per square metre of land used (a) for industrial purposes per fasli year, (b) for commercial purpose per fasli year and (c) for any other non-agricultural purpose, including residential purpose, per fasli year. The question with which we are concerned came up first before the Andhra Pradesh High Court in the case .of S.

V.Cement Ltd. vs. Revenue Divisional Officer, Nand\-a) and Ors (1993 (2) ALT 32) a.nd a bench of three learned Judges held: "In the context it is susceptible of wider meaning. The word "used" means not only *'actually used"; but it also means any land meant to be used or set apart for being used. The definitions of "industrial purpose" and "commercial purpose" also lend support to the wide meaning given to the word "used". "Industrial purpose" means any purpose connected with industrial undertaking. Likewise, "commercial purpose" means the purpose connected with the undertaking in trade, commerce or business. The definitions do not say that the non-agricultural land should be actually utilised for an industrial or commercial activity, but it is enough if the land is kept for use for a purpose connected with industrial or commercial undertaking." A bench of two learned judges of the Andhra Pradesh High Court took the view that the judgment in S.V. Cement Ltd. required reconsideration.

Accordinglv. the writ petitions in which the question was raised was placed before the bench of five Seamed Judges. They held that the word 'used" had to be interpreted to connote a wider meaning. If that interpretation was adopted, non-agricultural lands not only actually used for industrial purposes but those meant to be so used or set apart for being so used were also liable to assessment as such under the said Act. It was conended before hem based on the celebrated judgment in the case of Cape 64(71), and a judgmen of this Court, that fiscal legislation had to be strictly interpreted, and if two interpretations were possible, the one favourable to the assessee would prevail. The learned Judges found that "the contention that the word 'used' has to be given the limited meaning 'actually used' is not in time with the intendmeni of the Itegislature,......The legislature had intended the word 'used' to mean to be used or set apart for being used." Accordingly, the view taken in the case of S.V. Cement Ltd. was affirmed. Section 3 of the said Act speaks of "land is used for any industrial purpose", "land is used for any commercial purpose" and "land is used for any other non- agricultural purpose" The emphasis is on the words 'is used'. For the puipos'es oFlevy of assessment on non-agricultural lands at the rate specified in the Schedule tor land used for industrial purposes, therefore, there ha.s to be a finding as a fact that the land is in fact in praesenti in use for an industrial purpose. The same would apply to a commercial purpose or any other non- agricultural purpose. It is trite law that a taxing statute has to be strictly construed and nothing can be read into it. In the classic passage from Cape Brandy Syndicate, which was noticed in the judgment under appeal, it was said: "In a taxing Act one has to look merely at what is clearly said. There is no room for any intencment. There is no equity about a tax. There is no "cresumpion as to a tax.. Nothing is .to be read in, nothing is to be implied. One can look. fairly at the language used." . This view has been reiterated by this Court time and again. Thus., in Th^ State of Bombay vs.

Automobile and Agriculural Indusries Corporaion, Bombay. (1961 12 S.T.C.122),thisCourtsaid: ''But the courts in interpreting a taxing statute will not be justified in adding words thereto so as to make out some presumed object of the Legislature. .....

If the Legislature has failed to clarity its meaning by the use of appropriate language. the benefit thereof must go to the taxpayer, it is settled law that in case of doubt, that inerpreaion of a taxing statute which is beneficial to the taxpayer must be adopted." On behalf of the responden - Stae, learned counsel drew our attention to the judgment of this Cour in he The Conroller of Estate Duty., (Jujarat vs. Shri Kantilal Trikamla} {1976 4 SCC 643). That judgment also is to the same effect and does not avsil the respondents. It said: "The sweep of the sections which will be presently set out.must., ' therefore be informed by die language actually used by the legislature. Of course, if the- words cannot apply to'anv recondite species of propery, courts cannot supply new logos or invent unnatural sense to words ro flufil the unexpressed any unsatiated wishes of the legislature" ' Ws are in no doubt whatever therefore, the it is only land which is actualy in use for an indusrial purpose as defined in the said Act ha can be assessed to non-agriculural assessmen a the rate specified for land used for industrial purposes. The wider meaning given to he word used in the judgment under challenge is untenable. Having regard to the fact that the said Act is a taxing statute.. no court is justified in imputing to the legislature an intention that it has not clearly expressed in the language it has employed. In the result, the appeals are allowed and the Judgment and order under challenge is set aside in so iar as it deals with the interpretation of the word 'used' in Section 3 of the said Act.

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter