Video Electronics Pvt. Ltd. And ... vs State Of Punjab & Anr. Etc. Etc on 22 December, 1989
Loading...
Supreme Court of India
Equivalent citations: 1990 AIR 820, 1989 SCR Supl. (2) 731
Bench: Mukharji, Sabyasachi
PETITIONER:
VIDEO ELECTRONICS PVT. LTD. AND ANR. ETC. ETC.
Vs.
RESPONDENT:
STATE OF PUNJAB & ANR. ETC. ETC.
DATE OF JUDGMENT22/12/1989
BENCH:
MUKHARJI, SABYASACHI (CJ)
BENCH:
MUKHARJI, SABYASACHI (CJ)
RANGNATHAN, S.
VERMA, JAGDISH SARAN (J)
CITATION:
1990 AIR 820 1989 SCR Supl. (2) 731
1990 SCC (3) 87 JT 1989 Supl. 457
1989 SCALE (2)1483
ACT:
U.P. Sales Tax Act, 1948--Sections 4A, 5A and 48 and Notification dated
January 29, 1985 and December 26, 1985--Constitutional validity of Manufacturers
of goods in state--No liability to pay tax-Dealers selling goods import- ed from
outside state---liable to pay tax-whether discrimi- natory, legal and
permissible.
Constitution of India 1950--Articles 14, 19, 38, 39, 301 and 304-Sales Tax
Law--Manufacturers of goods in the state exempted from Sales Tax--Non-
manufacturer of same goods importing goods and selling--Liable to sales tax--
Whether valid, legal and constitutional.
HEADNOTE:
A common question of law having arisen for determination in these petitions
filed under Article 32 of the Constitu- tion, they are disposed of by a Common
Judgment, though the petitioners--dealers are different and carry on their busi-
ness in different states and have challenged the respective provisions of law by
which their cases are governed. The petitioners in WP 803/88 carry on the
business of selling cinematographic Idms and other equipments like projector,
sound recording and reproducing equipments, X-Ray films etc. in the State of
U.P. and in Delhi. The petition- ers receive these goods from their
manufacturers outside the State of U.P. In U.P. there is a single point levy of
Sales Tax.
The State of Uttar Pradesh issued two notifications under section 4A of the
Uttar Pradesh Sales Tax Act and under Section 8(5) of the Central Sales Tax Act
exempting new units of manufacturers as defined in the Act in respect of the
various goods for different periods ranging from 3 to 7 years, from payment of
Sales Tax. The petitioners by these petitions challenge the constitutional
validity of these Notifications. They have also challenged the constitutional
validity of section 4A of the Uttar Pradesh Sales Tax Act and sections 8(5) of
the Central Sales Tax Act, and the proceedings taken by the Respondent under
section 5A of 732
the said Act. The case of the petitioners is that they are discriminated on
account of these notifications as the manufacturers covered by these
Notifications are entitled to sell the articles manufactured by them without
liability to pay sales-tax while the manufacturers in other states and non-
manufacturers of the same article selling the same goods in the State are liable
to pay sales tax under the local Sales Tax Act as well as under the Central
Sales Tax Act. Their contention, therefore, is that they became subject to gross
discrimination and their business was crippled. In these premises the
petitioners challenge the provisions as ultra vires the constitution being
violative of the provi- sions of Articles 301 to 305 of part III of the
Constitution as also Articles 14 and 19 of the Constitution. The Respondents
counter the assertion of the petition- ers. According to them the contention put
forward by the petitioners ignores the basic features of the Constitution and
also the fact that the concept of economic unity may not necessarily be the same
as it was at the time of the Consti- tution making; the state which was
technically and economi- cally weak in 1950 cannot be allowed to remain in the
same state of affairs. The state has to give subsidy and grant
exemptions/concessions for the economic development of the state to new
industries. It was urged that if all the states are economically strong or
developed then only can economic unity as a whole be assured or strengthened.
Dismissing the petitions, this Court,
HELD: Sales Tax Laws in all the States provide for exemp- tion.
Power to grant exemption is inherent in all taxing Legislations. Economic
unity is a desired goal. Development on parity is one of the commitments of the
Constitution. Directive Principles enshrined in Articles 38 and 39 must be
harmonised with economic unity as well as economic develop- ment of developed
and under-developed area. [756H; 757A-B] Taxes may sometime amount to
restrictions but it is only such taxes as directly and immediately restrict
trade that would fail within the mischief of Art. 301. [740E] See Atiabari Tea
Co. Ltd. v. The State of Assam & Ors., [1961] 1 SCR 809 and Automobile Transport
(Rajasthan) Ltd. v. The State of Rajasthan & Ors., [1963] 1 SCR 491. The taxes
which do not directly and immediately restrict or 733
interfere with trade, commerce and intercourse throughout the territory of India
would therefore be excluded from the ambit of Art. 30 1 of the Constitution. It
has to be borne in mind that sales tax has only an indirect effect on trade and
commerce. [747F]
In the instant case, the general rate applicable to locally made goods is
the same as that on imported goods. Even supposing without admitting that Sales
Tax is covered by Art. 301 as a tax directly and immediately, hampering the free
flow of trade, it does not follow that it fails within the exemption of Art. 304
and it would be hit by Art. 30 1. Still the general rate of tax which is to be
compared under Art. 304(a) is at par, and the same qua the locally made goods
and the imported goods. [751G-H]
Concept of economic barrier must be adopted in a dynamic sense with changing
conditions. What constitutes an economic barrier at one point of time often
ceased to be so at anoth- er point of time. It will be wrong to denude the
people of the state of the right to grant exemptions which flow from the plenary
powers of legislative heads in List III of the 7th Schedule of the Constitution.
[752A-B]
Basically the concept of equality embodied in Articles 304(a) and 16 are the
same. Article 14 enjoins upon the state to treat every person equal before the
law while Article 304(a) enjoins upon the state not to discriminate with respect
to imposition of tax on imported goods and the locally made goods. [753C]
It is not that with changing times the meaning changes but changing times
illustrate and illuminate the meaning of the expressions used. The connotation
of the expressions used takes its shape and colour in evolving dynamic situa-
tions. [757B-C]
James v. Commonwealth of Australia, [1936] AC 578 at 613; Firm A.T.B. Mehtab
Majid & Co. v. State of Madras & Anr., [1963] 2 Suppl. SCR 435; A. Hajee Abdul
Shakoor & Co. v. State of Madras, [1964] 8 SCR 217 at 225; State of Madras v.
N.K. Nataraja Mudaliar, [1968] 3 SCR 829 at 847; Andhra Sugars Ltd. & Anr. etc
v. State of Andhra Pradesh & Ors., [1968] 1 SCR 705; Bengal Immunity Co. Ltd. v.
State of Bihar, [1955] 2 SCR 603 at 754; State of Madhya Pradesh v. Bhailal Bhai
& Ors., [1964] 6 SCR 261 at 268-9; Rattan Lal & Co. & Anr. v. The Assessing
Authority & Anr., [1969] 2 SCR 544 at 557; India Cement & Ors. v. State of
Andhra Pradesh & Ors., [1988] 1 SCC 743; Weston Electroniks & Anr. v. State of
Gujarat & Ors., [1988] 2 SCC
734
568 at 571; C.A.F. Seeling Inc. v. Charles H. Baldwin, 79 L.Ed. 2d 1033 at 1038;
Smt. Ujjam Bai v. State of U.P., [1963] 1 SCR 778 at 851; Coffee Board,
Bangalore v. Joint Commercial Tax Officer, Madras & Anr., [1970] 3 SCR 147 at
156; V. Guruviah Naidu & Sons v. State of Tamil Nadu & Anr., [1977] 1 SCR 1065
at 1070; Kathi Raning Rawat v. The State of Saurashtra, [1952] SCR 435; Kalyani
Stores v. The State of Orissa & Ors., [1966] 1 SCR 865; Bharat General & Tex-
tiles Industries Ltd. v. State of Maharashtra, 72 STC 354; H. Anraj v.
Government of Tamil Nadu, [1986] 1 SCC 414; West Bengal Hosiery Assn. & Ors. v.
State of Bihar & Anr., [1988] 4 SCC 134; State of U. P. & Ors. v. Babu Ram
Upadhya, [1961] 2 SCR 679 at 702; State of Tamil Nadu, v. Hind Stone etc.,
[1981] 2 SCR 742 at 757; State of Mysore v. H. Sanjeeviah, [1967] 2 SCR 361;
Kailash Nath & Anr. v. State of U.P. & Ors., AIR 1957 SC 790 at 791; State of
U.P. & Ors. v. Renu- sagar Power Co. & Ors., [1988] 4 SCC 59 at 100; M/s
Narinder Chand Hem Raj & Ors. v. Lt. Governor, Administrator, U.T., Himachal
Pradesh & Ors., [1971] 2 SCC 747 at 751 and Associ- ated Tanners Vizianagram
A.P.v.C.T.O., Vizianagram, Andhra Pradesh & Ors., [1986] 1 SCR 969, reffered to.
JUDGMENT:
ORIGINAL JURISDICTION: Writ Petition No. 665 of 1988 (Under Article 32 of the
Constitution of India). Sanjay Parikh, M.L. Sachdev, C.S. Vaidyanathan, S.R.
Bhat, S.R. Setia, S.C. Dhanda, H.K. Puri, Harish N. Salve, Rajiv Dutta, Anil
Kumar and Sultan Singh for the Petition- ers.
Raja Ram Agarwal, S.C. Manchanda, G.L. Sanghi, A.S. Nambiar, Ashok K.
Srivastava, R.S. Rana, P.G. Gokhale, B.R. Agarwala, R.B. Hathikhanawala, C.M.
Nayar, P.K. Manohar, P.N. Misra, Ms. Halida Khatoon and Santhanam for the Re-
spondents.
G.L. Sanghi, Ms. Vrinda Grover, Miss Seita Vaidialingam, Kailash Vasudev and
A.C. Gulathi for the Intervenor. The Judgment of the Court was delivered by
SABYASACHI MUKHARJI, CJ. In these several writ peti- tions, we are concerned
with the question of harmonising the power of different States in the Union of
India to legislate and/or give
735
appropriate directions within the parameters of the subjects in list II of the
7th Schedule of the Constitution with the principle of economic unity envisaged
in Part XIII of the Constitution of India. We are also concerned with the provi-
sions of exemption, encouragement/incentives given by dif- ferent States to
boost up or help economic growth and devel- opment in those States, and in so
doing the attempt of the States to give preferential treatment to the goods
manufac- tured or produced in those States. The question essentially is the same
in all the matters but the question has to be appreciated in the context of the
provisions and the fact situation of the different States involved in these writ
petitions. It would, therefore, be appropriate to first deal with writ petition
No. 803/88 (Niksin Marketing Associate & Ors. v. Union of India & Anr.) which is
under article 32 of the Constitution by four petitioners.
Petitioner No. 1 in W'.P. No. 803/88 is a partnership firm carrying on
business in New Delhi. Petitioner No. 2 is its partner and petitioner No. 3 is
another partnership business carrying on business at Kanpur in U.P. consisting
of petitioner No. 4 and other partners. The petition chal- lenges the
constitutional validity of notification No. ST- II7558/X-9(208)-1981 U.P. Act
XV-48 order 85 dated 26th December, 1985 issued by Uttar Pradesh Govt. u/s 4A of
the Uttar Pradesh Sales Tax Act, 1948. A prior notification No. ST-
II/604-X-9(208)-198 1 U.P. Act XV-48-Order 85 dt. 29th January, 1985 was
superseded by the aforesaid notification dt. 26th December, 1985. It also
challenges the constitu- tional validity of notification No. ST-
II/8202/X-9(208)-1981 issued by Uttar Pradesh Govt. u/s 8(5) of the Central
Sales Tax Act, 1956 which superseded a previous notification. It also challenges
the constitutional validity of s. 4A of the Uttar Pradesh Sales Tax Act, 1948 as
substituted by U.P. Act 22 of 1984 and also s. 8(5) of the Central Sales Tax
Act, 1956 and consequentially all actions and proceedings taken by the
respondent u/s 5A of the said Act. The respondents to this application are the
State of Uttar Pradesh, the Union of India, and the Commissioner of Sales Tax,
Uttar Pradesh. It is stated that the petitioners carry on the business of
selling cinematographic films and other equipments like projectors, sound
recording and reproducing equipment, industrial X-ray films, graphic art films,
Photo films etc. in the State of Uttar Pradesh and in Delhi. The petitioners
sell the goods upon receiving these from the manufacturers from outside the
State of U.P. They are dealers on behalf of those manufacturers. The petitioners
are dealers of Hindu- stan Photo Films Mfg. Co. Ltd., a Government of India
under- taking. In
736
U.P. there is a single point levy of sales taX. The State of U.P. had issued two
notifications u/s 4A of the U.P. Sales Tax Act and u/s 8(5) of the Central Sales
Tax Act exempting new units of manufacturers as defined in the Act in respect of
the various goods for different periods ranging from 3 to 7 years as the case
may be, from payment of any sales tax. These notifications are annexed and terms
thereof are set out in annexures A- 1 & B- 1 to the writ petition. The
notification dated 26th December, 1985 stated, inter alia:
"The Governor is pleased to direct that in respect of any goods
manufactured in an indus- trial unit, which is a new unit as defined in the
aforesaid Act of 1948 established in the areas mentioned in column 2 of the
Table given below, the date of starting production whereof falls on or after the
first day of October, 1982 but not later than 31st March, 1990, no tax under the
aforesaid Act of 1956 shall be payable by the manufacturer thereof on the
turnover of sales on such goods for the period specified in column 3 against
each, which shall be reckoned from the date of first sale if such sale takes
place not later than 6 months from the date of starting production subject to
certain conditions mentioned."
It is not necessary to set out the conditions. In the annexure several
districts have been mentioned. In column 2 categories have been made for
exemption and have been divid- ed in 2 categories, one in case of units with
capital in- vestment not exceeding 3 lakhs of rupees and another in cases of the
units with capital investment exceeding 3 lakhs of rupees. For one the period of
exemption is 5 years while for the latter it is 7 years. Period of exemption
various from 3 to 7 years in different districts. More or less similar were the
terms of notification dated 29th January 1985.
The case of the petitioners is that they did not ini- tially feel the
adverse effects or discrimination on account of these notifications. Petitioners
point out that the manufacturers covered by the said notification are entitled
to sell the articles manufactured by them without liability to pay sales tax
while the manufacturers in other States and non-manufacturers of the same
article selling the same goods in the State are liable to pay sales tax under
the local Sales Tax Act as well as under the Central Sales Tax Act. The
petitioners found that they had become liable to pay sales tax on their sales at
12% + 10% surcharge 737
(13.2%) under the U.P. Sales Tax Act on photographic and graphic arts material
and @ 8% + 10% surcharge (8.8%) on medical x-ray films and chemicals and a
minimum of 10% on their inter-State turnover whereas the manufacturers in the
State of U.P. and their dealers had no tax liability by virtue of the exemption
granted under the impugned notifica- tions. Thus the petitioners contend that
the goods sold by them became costlier by 8.8% to 13.2% depending on the item
sold compared to the goods of manufacturers in the State of U.P. They had given
a chart illustrating the position. They, hence, contended that they became
subject to gross discrimi- nation and their business was crippled and wanted to
sustain the said contention by referring to a chart showing gross sale prices of
the products in diverse States. In the prem- ises the petitioners challenge
these provisions as ultra vires of the Constitution of India, the rights
guaranteed under part XIII as also under articles 14 & 19(l)(g) of the
Constitution.
The question is, are these notifications valid, proper and sustainable in
the light of part XIII of the Constitu- tion of India judged in the background
of the said articles. Appearing in support of the petition, Mr. Sanjay Parikh in
writ petitions Nos. 790,665 and 1939-40/88, Mr. C.S. Vaidy- nathan and Mr. S.C.
Dhanda in writ petition No. 761/88, Mr. Harish N. Salve for the petitioners in
writ petition No. 803/88. Miss Seita Vaidialingam, Mr. G.L. Sanghi, Kailash
Vasudev for the intervenors. Mr. Raja Ram Agarwal, Mr. G.L. Sanghi and Mr.
Nambiar for the State of U.P. and respondents have made their elaborate
submissions. These petitions have been heard together.
Apart from the submission that the provisions impugned violate articles
19(l)(g) and 14 of the Constitution, and are in violation of the principles of
natural justice, the main challenge to these provisions by Mr. Salve was that
they violated the provisions of articles 301 to 305 of Part XIII of the
Constitution of India. The contention of the petitioners was that, subject to
other provisions of Part XIII, trade, commerce and intercourse throughout the
terri- tory of India was enjoined to be free. Article 302 of the Constitution
empowers the Parliament by law to impose such restrictions on the freedom of
trade, commerce or inter- course between one State and another or within any
part of the territory of India as may be required in the public interest.
Article 303 indicates the restrictions on the legislative powers of the Union
and the States with regard to trade and commerce, and stipulates that,
notwithstanding anything contained in article 302, neither Parliament nor the
legislature of the States shall have power to make any law giving or authorising
the giving of any preference to one State
738
over another or making or authorising the making of any discrimination between
one State and another by virtue of any entry relating to trade and commerce in
any list of the 7th Schedule. Sub-clause (2) of article 303 enjoins that nothing
in clause (1) shall prevent Parliament from making any law giving, or
authorising the giving of, any preference or making, or authorising the making
of, any discrimination if it is declared by such law that it is necessary to do
so for the purpose of dealing with a situation arising from scarcity of goods in
any part of the territory of India. Article 304 deals with restrictions on
trade, commerce and intercourse among States, which is as follows: "304.
Restrictions on trade, commerce and intercourse among States.--
Notwithstanding anything in Article 301 or Article 303, the Legislature
of a State may by law--
(a) impose on goods imported from other States or the Union territories
any tax to which similar goods manufactured or produced in that State are
subject, so, however, as not to discriminate between goods so imported and goods
so manufactured or produced; and
(b) impose such reasonable restrictions on the freedom of trade, commerce
or intercourse with or within that State as may be required in the public
interest;
Provided that no Bill or amendment for the purposes of clause (b) shall
be introduced or moved in the Legislature of a State without the previous
sanction of the President."
Article 305 saves certain existing laws and laws provid- ing for State
monopolies.
Our attention was drawn to the decision of this Court in Atiabari Tea Co.
Ltd. v. The State of Assam & Ors., [1961] 1 SCR 809. There this Court was
concerned with the Assam Taxation (on goods carried by Roads and Inland
Waterways) Act, 1954 which was passed under entry 56 of list II of the 7th
Schedule to the Constitution. The appellants therein contended that the Act had
violated the freedom of trade guaranteed by article 301 of the Constitution and
as it was not passed after obtaining the previous sanction of the President as
739
required by art. 304(b), it was ultra vires. The respondent therein had urged
that taxing laws governed only by Part XII and not Part XIII (which contained
articles 301 & 304) and in the alternative that the provisions of Part XIII
applied only to such legislative entries in the 7th Schedule as dealt
specifically with trade, commerce and intercourse. Gajendragadkar, Wanchoo and
Das Gupta, JJ. held that the Act violated art. 301 and since it did not comply
with the provisions of art. 304(b) it was ultra vires and void. On the contrary,
Chief Justice Sinha held that the Assam Act did not contravene art. 301 and was
not ultra vires. Accord- ing to the learned Chief Justice, neither the one
extreme position that art. 301 included freedom from all taxation nor the other
that taxation was wholly outside the purview of art. 301 was correct; and that
the freedom conferred by art. 301 did not mean freedom from taxation simpliciter
but only from the erection of trade barriers, tariff walls and imposts which had
a deleterious effect on the free flow of trade, commerce and intercourse.
Justice Shah on the other hand expressed the view that the Assam Act infringed
the guarantee of freedom of trade and commerce under art. 301 and as the Bill
was not moved with the previous sanction of the President as required by art.
304(b) nor was it validat- ed by the assent of the President under art. 255(c),
it was ultra vires and void.
In construing the provisions with which we are concerned herein, in our
opinion, it is instructive to remind our- selves, as was said in James v.
Commonwealth of Australia, [19361 AC 578 at 613, that the relevant provision of
the Constitution has to be read not in vacuo but as occurring in a single
complex instrument in which one part may throw light on another, and therefore,
Gajendragadkar, J. as the learned Chief Justice then was, at p. 860 of the said
re- port, rightly in our opinion. posed the problem as follows: "In construing
Art. 301 we must, therefore, have regard to the general scheme of our
Constitution as well as the particular provi- sions in regard to taxing laws.
The construc- tion of Art. 301 should not be determined on a purely academic or
doctrinaire considerations; in construing the said Article we must adopt a
realistic approach and bear in mind the essen- tial features of the separation
of powers on which our Constitution rests. It is a federal constitution which we
are interpreting, and so the impact of Art. 30 1 must be judged accord- ingly.
Besides, it is not irrelevant to remem- ber in this connection that the Article
23 are construing imposes a constitutional limitation on the power of
740
the Parliament and State Legislatures to levy taxes, and generally, but
for such limitation, the power of taxation would be presumed to ,be for public
good and would not be subject to judicial review or scrutiny. Thus considered we
think it would be reasonable and proper to hold that restrictions freedom from
which is guaranteed by Art. 301, would be such restric- tions as directly and
immediately restrict or impede the free flow or movement of trade. Taxes may and
do amount to restrictions; but it is only such taxes as directly and immedi-
ately restrict trade that would fall within the purview of Art. 30 1. The
argument that all taxes should be governed by Art. 301 whether or not their
impact on trade is imme- diate or mediate, direct or remote, adopts, in our
opinion, an extreme approach which cannot be upheld. If the said argument is
accepted it would mean, for instance, that even a legisla- tive enactment
prescribing the minimum wages to industrial employees may fall under Part XIII
because in an economic sense an addition- al wage bill may indirectly affect
trade or commerce. We are, therefore, satisfied that in determining the limits
of the width and ampli- tude of the freedom guaranteed by Art. 301 a rational
and workable test to apply would be: Does the impugned restriction operate
directly or immediately on trade or its movement?"
It is in that light we must examine the impugned provi- sion. It is
necessary to bear in mind that taxes may and sometimes do amount to restrictions
but it is only such taxes as directly and immediately restrict trade that would
fall within the mischief of art. 301. Mr. Salve, however, rightly reminded us
that regulatory measures or measures imposing compensatory taxes for using
trading facilities do not come within the purview of restrictions contemplated
under art. 301. Here, it is necessary to refer to the deci- sion of this Court
in the Automobile Transport (Rajasthan) Ltd. v. The State of Rajasthan & Ors.,
[1963] 1 SCR 491 which was a decision of a bench of this Court consisting of 7
learned Judges, and was concerned with the Rajasthan Motor Vehicles Taxation
Act, 1951. Sub-section (1) of s. 4 of that Act provided that no motor vehicle
shall be used in any public place or kept for use in Rajasthan unless the owner
thereof had paid in respect of it, a tax at the appropriate rate specified in
the schedules to that Act within the time allowed. The appellants therein were
carrying on the busi- ness of plying stage carriages in the State of Ajmer. They
held permits and plied their buses on diverse routes. There was one route which
lay
741
mainly in Ajmer State but it crossed narrow strips of the territory of the State
of Rajasthan. Another route, Ajmer to Kishangarh, was substantially in the Ajmer
State, but a third of it was in Rajasthan. Formerly, there was an agree- ment
between the Ajmer State and the former State of Kishan- garh, by which neither
State charged any tax or fees on vehicles registered in Ajmer or Kishangarh.
Later, Kishan- garh became a part of Rajasthan. On the passing of the Rajasthan
Motor Vehicles Taxation Act, 1951, and the promul- gation of the rules made
thereunder, the Motor Vehicles Taxation Officer, Jaipur, demanded of the
appellants payment of the tax due on their motor vehicles for the period from
April 1, 1951 to March 31, 1954. The appellants challenged the legality of the
demand on the grounds that s. 4 of the Act read with the Schedules constituted a
direct and immedi- ate restriction on the movement of trade and commerce with
and within Rajasthan inasmuch as motor vehicles which car- ried passenger and
goods within or through Rajasthan had to pay tax which imposed a pecuniary
burden on commercial activity and was therefore hit by art. 301 of the Constitu-
tion and was not saved by Art. 304(b) inasmuch as the provi- so to Art. 304(b)
was not complied with, nor was the Act assented to by the President within the
meaning of art. 255 of the Constitution. It was held by Das, Kapur, Sarkar and
Subba Rao, JJ. as the learned Judges then were, that the Rajasthan Motor
Vehicles Taxation Act, 1951 did not violate the provisions of art. 301 of the
Constitution of India and that the taxes imposed under the Act were compensatory
or regulatory taxes which did not hinder the freedom or trade, commerce and
intercourse assured by that article. Das, Kapur and Sarkar, JJ. held that the
concept of freedom of trade, commerce and intercourse postulated by art. 301
must be understood in the context of an ordinary society and as part of a
Constitution which envisaged a distribution of powers between the States and the
Union, and if so understood, the concept must recognise the need and legitimacy
of some degree of regulatory control, whether by the Union or the States. Mr.
Justice Subba Rao, as the learned Chief Justice then was, observed that the
freedom declared under art. 30 1 referred to the right of free movement of trade
without any obstructions by way of barriers, inter-State or intra-State, or
other impediments operating as such barriers; and the said freedom was not
impeded, but on the other hand, promot- ed, by regulations creating conditions
for the free movement of trade, such as, police regulations, provisions for
services, maintenance of roads, provision for aerodromes, wharfs etc., with or
without compensation. Parliament may be law impose restrictions, it was stated,
on such freedom in the public interest, and the States also, in exercise of
their legislative power, may impose similar restrictions, 742
subject to the proviso mentioned therein. Laws of taxation were not outside the
freedom enshrined either in Art. 19 or
301. Mr. Justice Hidayatullah, as the learned Chief Justice then was, and
Rajagopala Ayyangar and Mudholkar, JJ. held that s. 4(1) of the Rajasthan Motor
Vehicles Taxation act, 195 1 offended art. 301 of the Constitution, and as
resort to the procedure prescribed by art. 304(b) was not taken it was ultra
vires the Constitution. The pith and substance of the Act was the levy of tax on
motor vehicles in Rajasthan or their use in that State irrespective of where the
vehi- cles came from and not legislation in respect of inter-State trade or
commerce. A tax which is made the condition prece- dent of the right to enter
upon and carry on business is a restriction on the right to carry on trade and
commerce within art. 30 1 of the Constitution. The tax levied under the Act was
not truly a fair recompense for wear and tear of roads but a restriction which
art. 30 1 forbade. The act was not, in its true character, regulatory. In
judging the situation it would be instructive to bear in mind the obser- vations
of Mr. Justice Das at p. 5 12 of the report, where he observed that in evolving
an integrated policy on this subject our Constitution makers seem to have kept
in mind three main considerations which may be broadly stated thus: first, in
the larger interests of India there must be free flow of trade, commerce and
intercourse, both inter-State and intra-State; second, the regional interests
must not be ignored altogether; and third, there must be a power of intervention
by the Union in any case of crisis to deal with particular problems that may
arise in any part of India. At p. 523 of the report, it was reiterated that for
the tax to become a prohibited tax it has to be a direct tax the effect of which
is to hinder the movement part of trade. Dealing with wide interpretation
Justice Das observed at p. 523-5 of the said report as follows:
"The widest view proceeds on the footing that Art. 301 imposes a general
restriction on legislative power and grants a freedom of trade, commerce and
intercourse in all its series of operations, from all barriers, from all
restrictions, from all regulation, and the only qualification that is to be
found in the article is the opening clause, namely,
subject to the other provisions of Part XIII. This in actual practice
will mean that if the State Legislature wishes to control or regu- late trade,
commerce and intercourse in such a way as to facilitate its free movement, it
must yet proceed to make a law under Art. 304(b) and no such bill can be
introduced or moved in the Legislature of a State without the previous sanction
of the President. The practi-
743
cal effect would be to stop or delay effective legislation which may be
urgently necessary. Take, for example, a case where in the inter- ests of public
health, it is necessary to introduce urgently legislation stopping trade in
goods which are deleterious to health, like the trade in diseased potatoes in
Australia. If the State Legislature wishes to introduce such a bill, it must
have the sanction of the President. Even such legislation as imposes traffic
regulations would require the sanction of the President. Such an interpretation
would, in our opinion, seriously affect the legislative power of the State
Legislatures which power has been held to be plenary with regard to subjects in
list II."
Mr. Justice Subba Rao, as the learned Chief Justice then was, at page 550 of
the report, observed that if a law directly and immediately imposes a tax for
general revenue purposes on the movement of trade, it would be violating the
freedom. The learned Judge reiterated that the Court will have to ascertain
whether the impugned law in a given case affects directly the said movement or
indirectly and remote- ly affects it.
Mr. Salve, however, sought to contend that as regards the local sales tax,
there were broadly two well accepted propositions, namely, sales tax was a tax
levied for the purpose of general revenue. Secondly, it was neither a
compensatory tax nor a measure regulating any trade. Reli- ance was placed on
the observations of Mr. Justice Raghubar Dayal, J. in Firm A.T.B. Mehtab Majid &
Co. v. State of Madras & Anr., [1963] 2 Suppl. SCR 435 but the context in which
the said observations were made has to be examined. That case dealt with a
petition under art. 32 of the Consti- tution. The petitioners therein were
dealers in hides and skins in the State of Madras. The impugned sales tax
assess- ment related to turnover sales tanned hides and skins which had been
obtained from outside the State of Madras. The main contention was that the
tanned hides and skins imported from outside and sold inside the State were,
under r. 16 of the Madras General Sales Tax Rules, subject to a higher rate of
tax than the tax imposed on hides and skins tanned and sold within the State and
this discriminatory taxation offended art. 304 of the Constitution. The
contentions of the re- spondents therein were that sales tax did not come within
the purview of art. 304(a) as it was not a tax on the im- port. of goods at the
point of entry, that the impugned rule was not a law made by the State
legislature, that the im- pugned rule by itself did not impose the tax but fixed
the single point at which the tax was imposed by ss. 3 & 5 of the Act was to
744
be levied; and that the impugned rule was not made with an eye on the place of
origin of the goods. It was held that taxing laws can be restrictions on trade,
commerce and intercourse, if they hamper the flow of trade and if they are not
what can be termed to be compensatory taxes or regulating measures.
Reliance was also placed by Mr. Salve on the observa- tions of Justice
Raghubar Dayal in A. Hajee Abdul Shakoor & Co. v. State of Madras, [1964] 8 SCR
2 17 at 225. See also the observations in State of Madras v. N.K. Nataraja
Mudali- ar, [1968] 3 SCR 829 at 847 and Andhra Sugars Ltd. & Anr. etc. v. State
of Andhra Pradesh & Ors., [1968] 1 SCR 705 where at p. 7 18 of the report it was
reiterated that a sale tax which discriminates against goods imported from other
States may impede the free flow of trade and is then invalid unless protected by
art. 304(a). It is, however, necessary to bear in mind that in N.K.N.
Mudaliar's, case (supra) at p. 850 Mr. Justice Bachawat after referring to
several cases observed as follows:
"But, there can be no doubt that a tax on such sales would not normally
offend Article 301. That Article makes no distinction between movement from one
part of the State to another part of the same State and movement from one State
to another. Now, if a tax on intra-State sale does not offend Article 301,
logically, I do not see how a tax on inter-State sale can do so. Neither tax
operates directly or imme- diately on the free flow of trade or the free
movement of the transport of goods from the part of the country to the other.
The tax is on the sale. The movement is incidental to and a consequence of the
sale."
There was a reference in the said judgment to the obser- vations of
Jagannathadas, J. in The Bengal Immunity Co. Ltd. v. State of Bihar, [1955] 2
SCR 603 at 754 wherein it was stated:
"Now it is not disputed that a tax on a purely internal sale which occurs
as a result of the transportation of goods from a manufacturing centre within
the State to a purchasing market within the same State is clearly permissible
and not hit by anything in the Constitution. If a sale in that kind of trade can
bear the tax and is not a burden on the freedom of trade, it is difficult to see
why a single point tax on the same kind of sale where a State boundary
intervenes bet-
745
ween the manufacturing centre and the consum- ing centres need be treated
as a burden, especially where that tax is ultimately to come out of the
residents of the very State by which such sale is taxable. Freedom of trade and
commerce applies as much within a State as outside it. It appears to me again,
with great respect, that there is no warrant for treating such a tax as in any
way contrary either to the letter or the spirit of the freedom of trade,
commerce and' intercourse provided under Article 301."
It was contended that the Central Sales Tax Act ex- hypothesi violates art.
301 of the Constitution since it is a tax on inter-State movement of goods.
Shah, J. in Mudali- ar's case (supra) at p. 84 1 of the report observed that tax
under the Central Sales Tax Act on interState sales, it must be noticed, is in
its essence a tax which encumbers movement of trade or commerce, if it--(a)
occasions the movement of goods from one State to another; (b) is effected by a
trans- fer of documents of title to the goods during their movement from one
State to another. It was contended by Mr. Salve that by exempting the local
manufacturers from both local and central sales tax, the State Govt. has clearly
made the imposition of both local and central sales tax discriminato- ry and
prejudicial to outside goods. The goods of the local manufacturer, when sold by
him, do not bear any tax whereas the goods imported from outside the State have
to bear the burden of sales tax. It was also contended that similarly, the goods
of a 'local manufacturer, when exported from the State of U.P. do not have to
bear tax, while goods brought into the State of U.P. and further ex- , ported in
competi- tion with the local goods have to bear the tax, so there is clear
discrimination against goods produced by manufacturers situated outside the
State. The discrimination within the meaning of art. 301 read with art. 304
arises where there is a difference in the rates of sales tax levied, it was
sought to be emphasised by Mr. Sanjay Parikh for some of the peti- tioners. This
proposition has been reiterated by this Court in a large number of cases,
according to counsel, and we were referred to the observations in State of
Madhya Pradesh v. Bhailal Bhai & Ors., [1964] 6 SCR 261 at 268-9 and Mudal-
iar's case (supra) where at p. 847 Shah, J. reiterated that imposition of
differential rates of tax by the same State on goods manufactured or produced in
the State and similar goods imported in the State is prohibited under art.
304(a). It was also reiterated by this Court in Rattan Lal & Co. & Anr. v. The
Assessing Authority & Anr., [1969] 2 SCR 544 at 557 dealing with the Punjab
General Sales Tax Act that when a taxing State was not imposing rates of tax on
imported goods different from the rates of
746
tax on goods manufactured or produced, art. 304 had no application. So long as
the rate was the same, art. 304 was satisfied. Reference was made to India
Cement & Ors. v. State of Andhra Pradesh & Ors., [1988] 1 SCC 743, whereas at p.
759 this Court observed that variation of the rate of inter-state sales tax did
affect free trade and commerce and created a local preference which was contrary
to the scheme- of Part XIII of the Constitution. To similar effect are the
observations to which Mr. Sanjay Parikh has referred us in Weston Electronics &
Anr. v. State of Gujarat & Ors., [1988] 2 SCC 568 at 571. Mr. Salve strongly
relied on the observations of Justice Cardozo in C.A.F. Seeling Inc. v. Charles
H. Baldwin, 79 L. Ed. 2d 1033 at 1038 where the learned Judge observed while he
was dealing with Art. (1) s. 8, clause (3) of the American Constitution which is
known as the 'Commerce Clause'--"This part of the Constitution was framed under
the dominion of a political philosophy less parochial in range. It was framed
upon the theory that the peoples of the several States must sink or swim
together and that in the long run prosperity and salvation are in union and not
division". This passage has been cited with approval in this Court in Atiabari's
case (supra) by Gajendragadkar, J. as aforesaid.
We were referred to the observations of Firm A.T.B. Mehtab Majid & Co.s case
[1963] 2 Suppl. SCR 435 at 445. It was contended that the acceptance of the
petitioner's case would not conflict with the plenary power of the State to
grant exemptions under the Act because statutory powers have to yield to
constitutional inhibitions and, therefore, article 304(a) & (b) being envisaged
to safeguard the eco- nomic unity of the country, these must have precedence. It
was also contended that the petitions under art. 301 read with 304(a) are
clearly maintainable.
Reliance was placed in Smt. Ujjam Bai v. Stale of U.P., [1963] 1 SCR 778 at
85 1 and Coffee Board, Bangalore v. Joint Commercial Tax Officer, Madras & Anr.,
[1970] 3 SCR 147 at 156. In light of these, it was contended by the petitioners
that the petition under art. 32 is clearly maintainable.
The question as we see is, how to harmonise the con- struction of the
several provisions of the Constitution. It is true that if a particular
provision being taxing provi- sion or otherwise impedes directly or immediately
the free flow of trade within the Union of India then it will be violative of
art. 301 of the Constitution. It has further to be borne in mind that art. 301
enjoins that trade, commerce and
747
intercourse throughout the territory of India shall be free. The first question,
therefore, which one has to examine in this case is, whether the sales tax
provisions (exemption etc.) in these cases directly and immediately restrict the
free flow of trade and commerce within the meaning of art. 30 1 of the
Constitution. We have examined the scheme of art. 30 1 of the Constitution read
with art. 304 and the observations of this Court in Atiabari's case (supra),
as,also the observations made by this Court in Automobile Transport, Rajasthan's
case (supra). In our opinion, Part XIII of the Constitution cannot be read in
isolation. It is part and parcel of a single constitutional instrument envis-
aging a federal scheme and containing general scheme confer- ring legislative
powers in respect of the matters relating to list II of the 7th Schedule on the
State. It also confers plenary powers on States to raise revenue for its
purposes and does not require that every legislation of the State must obtain
assent of the President. Constitution of India is an organic document. It must
be so construed that it lives and adapts itself to the exigencies of the
situation, in a growing and evolving society, economically, politically and
socially. The meaning of the expressions used there must, therefore, be so
interpreted that it attempts to solve the present problem of distribution of
power and rights of the different States in the Union of India, and anticipate
the future contingencies that might arise in a developing organism. Constitution
must be able to comprehend the present at the relevant time and anticipate the
future which is natural and necessary corollary for a growing and living
organism. That must be part of the constitutional adjudica- tion. Hence, the
economic development of States to bring these into equality with all other
States and thereby devel- op the economic unity of India is one of the major
commit- ments or goals of the constitutional aspirations of this land. For
working of an orderly society economic equality of all the States is as much
vital as economic unity. The taxes which do not directly or immediately restrict
or interfere with trade, commerce and intercourse throughout the territory of
India, would therefore be excluded from the ambit of art. 301 of the
Constitution. It has to be borne in mind that sales tax has only an indirect
effect on trade and commerce.
Reference may be made to the Constitution bench judgment of this Court in
Andhra Sugar Ltd. & Anr. v. State of A. P. & Ors., [1968] 1 SCR 705 where this
Court observed that normally a tax on sale of goods does not directly impede the
free movement of transport. See also the observations in Mudaliar's case (supra)
where at p. 851 it was observed that a tax on sale would not normally offend
art. 301. That 748
article made nO distinction between movement from one part of State to another
part of the same State and movement from one State to another. In this
connection, reference may also be made to the observations in Bengal Immunity's
case (supra). Both the preceding cases clearly establish that if a taxing
provision in respect of intra-State sale does not offend art. 30 1, logically it
would not affect the freedom of trade in respect of free flow and movement of
goods from one part of the country to the other under art. 301 as well. It has
to be examined whether difference in rates per se discriminates so as to come
within articles 301 and 304(a) of the Constitution. It is manifest that free
flow of trade between two States does not necessarily or generally depend upon
the rate of tax alone. Many factors including the cost of goods play an
important role in the movement of goods from one State to another. Hence the
mere fact that there is a difference in the rate of tax on goods locally
manufac- tured and those imported would not amount to hampering of trade between
the two States within the meaning of art. 301 of the Constitution. As in
manifest, art. 304 is an excep- tion to art. 30 1 of the Constitution..The need
or taking resort to exception will arise only if the tax impugned is hit by
articles 301 and 303 of the Constitution. If it is not then art. 304 of the
Constitution will not come into picture at all. See the observations in Nataraja
Mudaliar's case (supra) at pp. 843-6 of the report. It has to be borne in mind
that there may be differentiations based on consid- eration of natural or
business factors which are more or less in force in different localities. A
State might be allowed to impose a higher rate of tax on a commodity either when
it is not consumed at all within the State or if it is felt that the burden
falling on consumers within the State, will be more than that and large benefit
is derived by the revenue. The imposition of rates of sales tax is influenced by
various political, economic and social factors. Preva- lence of differential
rate of tax on sales of the same commodity cannot be regarded in isolation as
determinative of the object to discriminate between one State and another. Under
the Constitution originally flamed revenue from sales tax was reserved for the
States.
In V. Guruviah Naidu & Sons. v. State of Tamil Nadu & Anr., [1977] 1 SCR
1065 at 1070 this Court observed as follows:
"Article 304(a) does not prevent levy of tax on goods; what it prohibits
is such levy of tax on goods as would result in discrimination between goods
imported from other States and similar goods manufactured or produced within the
749
State. The object is to prevent discrimination against imported goods by
imposing tax on such goods at a rate higher than that borne by local goods since
the difference between the two rates would constitute a tariff wall or fiscal
barrier and thus impede the free flow of inter-State trade and commerce. The
ques- tion as to when the 'levy of tax would consti- tute discrimination would
depend upon a varie- ty of factors including the rate of tax and the item of
goods in respect of the sale of which it is levied. The scheme of items 7(a) and
7(b) of the Second Schedule to the State Act is that in case of raw hides and
skins which are purchased locally in the State, the levy of tax would be at the
rate of 3 per cent at the point of last purchase in the State. When those
locally purchased raw hides and skins are tanned and are sold locally as dressed
hides and skins, no levy would be made on such sales as those hides and skins
have already been subjected to local tax at the rate of 3 per cent when they
were purchased in raw form. As against that, in the case of hides and skins
which have been imported from other States in raw form and are thereafter tanned
and then sold inside the State as dressed hides and skins, the levy of tax is at
the rate of 1-1/2 per cent at the point of first sale in the State of the
dressed hides and skins. This levy cannot be considered to be discriminatory as
it takes into account the higher price of dressed hides and skins com- pared to
the price of raw hides and skins. It also further takes note of the fact that no
tax under the State Act has been paid in respect of those hides and skins. The
Legisla- ture, it seems, calculated the price of hides and skins in dressed
condition to be double the price of such hides and skins in raw state. To
obviate and prevent any discrimina- tion of differential treatment in the matter
of levy of tax, the Legislature therefore prescribed a rate of tax for sale of
dressed hides and skins which was half of that levied under item 7(a) in respect
of raw hides and skins."
The object is to prevent discrimination against the imported goods by
imposing tax on such goods at a rate higher than that borne by local goods. The
question as to when the levy of tax would constitute discrimination would depend
upon a variety of factors including the rate of tax and the item of goods in
respect of the sale on which it is levied. Every differentiation is not
discrimination. The word 'discrimination' is not used in art. 14 but is used in
articles 16, 303 & 304(a).
750
When used in art. 304(a), it involves an element of inten- tional and purposeful
differentiation thereby creating economic barrier and involves an element of an
unfavorable bias. Discrimination implies an unfair classification. Reference may
be made to the observations of this Court in Kathi Raning Rawat v. The State Of
Saurashtra, [1952] SCR 435 where Chief Justice Shastri at p. 442 of the report
reiterated that all legislative differentiation is not necessarily
discriminatory. At p. 448 of the report, Justice Fazal Ali noticed the
distinction between 'discrimination without reason' and 'discrimination with
reason'. The whole doctrine of classification is based on this and on the well-
known fact that the circumstances covering one set of provisions or objects may
not necessarily be the same as these covering another set of provisions and
objects so that the question of unequal treatment does not arise as between the
provisions covered by different sets of circumstances. Where the general rate
applicable to the goods locally made and on those imported from other States is
the same nothing more normally and generally is to be shown by the State to
dispel the argument of discrimination under art. 304(a), even though the
resultant tax amount on imported goods may be different. Here, reference may be
made to Ratan Lal's case (supra). In the instant writ petition, in the State of
U.P. those producers or manufacturers who do not come within the ambit of
notifications, have to pay tax on their goods at the general rate described and
there is no differentiation or discrimination qua the imported goods. The
question naturally arises whether the power to grant exemption to specified
class of manufacturers for a limited period on certain conditions as provided by
s. 4A of the U.P. Sales Tax Act is violative of art. 304(a). It was contended by
the petitioners that Part XIII of the Constitu- tion was envisaged for
preserving the unity of India as an economic unit and, hence, it guarantees free
flow of trade and commerce throughout India including between State and State
and as such art. 304(a), even though an exception to art. 301, yet applies where
an exemption is granted by one State to a special class of manufacturers for a
limited period on certain conditions. It was so submitted that either a State
should grant exemption to all goods irrespec- tive of the fact that the goods
are locally manufactured or imported from other States, else it would be
violative of art. 304 and 304(a).
It was submitted by the respondents that this is not the correct position.
This argument ignores the basic feature of the Constitution and also the fact
that the concept of economic unity may not necessa-
751
rily be the same as it was at the time of Constitution making. The result of the
same would be acceptance of the view that a State which was technically and
economically weak in 1950 due to various factors, must always remain the same
and cannot be helped to develop economically by grant- ing
concessions/exemptions or allowing subsidies etc. for -establishing new
industries so as to be economically de- veloped. It was also submitted that if
all the parts of India i.e. to say all the States are economically strong or
developed then only can economic unity as a whole be assured and strengthened.
Hence, the concept of economic unity is ever changing with very wide horizons
and cannot and should not be imprisoned in a strait-jacket of the concept and
notion as advocated by the petitioner. Economic unity of India is one of the
constitutional aspirations of India and safeguarding the attainment and
maintenance of that unity are objectives of the Indian Constitution. It would be
wrong, however, to assume that India as a whole is already an economic unit.
Economic unity can only be achieved if all parts of whole of Union of India
develop equally, economi- cally. Indeed, in the affidavits of opposition various
grounds have been indicated on behalf of the respondents suggesting the need for
incentives and exemptions, and these were suggested to be absolutely necessary
for economic viability and survival for these industries in these States. These
were based on cogent and intelligible reasons of economic encouragement and
growth. There was a rationale in these which is discernible. The power to grant
exemption is always inherent in all taxing Statutes. If the
suggestions/submissions as advanced by the petitioners are accepted, it was
averted, and in our opinion rightly, that it will destroy completely or make
nugatory the plenary powers of the States. If the exemption is based on natural
and business factors and does not involve any intentional bias, the impugned
notifications to grant exemption for limited period on certain specific
conditions cannot be held to be bad. Judged by that yardstick, the present
notifica- tions cannot be held to be violative of the constitutional provisions.
An examination of art. 304(a) would reveal that what is being prohibited by this
article which is really an exception to art. 30 1 will not apply if art. 301
does not apply.
In the instant case the general rate applicable to locally made goods is
the same as that on imported goods. Even supposing without admitting that sales
tax is covered by art. 301 as a tax directly and immediately hampering the free
flow of trade, it does not follow that it falls within the exemption of art. 304
and it would be hit by art. 301. Still the general rate of tax which is to be
compared under art. 304(a) is at par and the same qua the locally made goods and
the imported goods.
752
Concept of economic barrier must be adopted in a dynamic sense with changing
conditions. What constitutes an economic barrier at one point of time often
cease to be so at another point of time. It will be wrong to denude the people
of the State of the right to grant exemptions which flow from the plenary powers
of legislative heads in list II of the 7th Schedule of the Constitution. In a
federal polity, all the States having powers to grant exemption to specified
class for limited period, such granting of exemption cannot be held to be
contrary to the concept of economic unity. The contents of economic unity by the
people of India would necessarily include the power to grant exemption or to
reduce the rate of tax in special cases for achieving the industrial development
or to provide tax incentives to attain economic equality in growth and
development. When all the States have such provisions to exempt or reduce rates
the question of economic war between the States inter se or economic
disintegration of the country as such does not arise. It is not open to any
party to say that this should be done and this should not be done by either one
way or the other. It cannot be disputed that it is open to the States to realise
tax and thereafter remit the same or pay back to the local manufacturers in the
shape of subsidies and that would neither discriminate nor be hit by art. 304(a)
of the Constitution. In this case and as in all constitutional adjudications the
substance of the matter has to be looked into to find out whether there is any
discrimination in violation of the constitutional mandate.
In Kalyani Stores v. The State of Orissa & Ors., [1966] 1 SCR 865, Shah, J.
(as the learned Chief Justice then was), speaking for himself and on behalf of
Chief Justice Gajen- dragadkar, Wanchoo, J. and Sikri, J. observed that the
restriction on the freedom of trade, commerce and inter- course throughout the
territory of India declared by Article 301 of the Constitution cannot be
justified unless it falls within Art. 304. Exercise of power under art. 304(a)
can be effective only if the tax or duty on goods imported from other States and
the tax or duty imposed on similar goods manufactured or produced in that State
is such that there is no discrimination. Hidayatullah, J. as the learned Chief
Justice then was, observed, at p. 883 of the report, that art. 304(a) imposes no
ban but lifts the ban imposed by articles 30 1 & 303 subject to one condition.
That article is enabling and prospective.
Counsel for the respondents drew out attention to arti- cles 38 & 39 of the
Constitution. The striving for the attainment of the objects enshrined in these
Articles is enjoined. For achieving these objects the States have neces- sarily
to develop themselves economically so as to 753
secure economic unity and to minimise the inequalities and imbalances between
State and State and region and region. If the power to grant exemption has been
conferred for achiev- ing these objects on all, it is not possible to assail
these as violative of art. 304 as the latter article has to be interpreted in
conjunction with others and not in isolation. Reference may be made to the
observations of this Court in Bharat General & Textiles Industries Ltd. v. State
of Maha- rashtra, 72 STC 354 where it was held that s. 41 of the Bombay Sales
Tax Act, did not contravene articles 14 & 19 of the Constitution of India and
the State Govt. could validly classify new units producing edible oil as
distinct and separate from other units and validly withdraw the exemption in
relation to such units only. It is true that the afore- said observations were
made in the context different from art. 304(a) but basically the concept of
equality embodied in articles 304(a) & 16 are the same. Art. 14 enjoins upon the
State to treat every person equal before the law while art. 304(a) enjoins upon
the State not to discriminate with respect to imposition of tax on imported
goods and the locally made goods. The petitioners made reference to sever- al
decisions of this Court, namely, H. Anraj v. Government of Tamil Nadu, [1986] 1
SCC 414; Indian Cement & Ors. v. State of Andhra Pradesh & Ors., (supra); Weston
Electronics v. State of Gujarat, (supra) and West Bengal Hosiery Assn. & Ors. v.
State of Bihar & Anr., [1988] 4 SCC 134 wherein it has been reiterated that
difference in rate of sales tax is hit by articles 301 & 304 but the said
conclusions were arrived at in the context of a controversy not in the present
form and the question of exemption as such did not arise in these cases, as
explained later. These cases were not at all concerned with granting of
exemption to a special class for a limited period on specific conditions of
main- taining the general rate of tax on the goods manufactured by all those
producers in the State who do not fall within the exempted category at par with
the rate applicable to import- ed goods as we have read these cases. Hence, it
was not necessary in those decisions to consider the problem in its present
aspect. If, however, the said power is exercised in a colourable manner
intentionally or purposely to create unfavorable bias by prescribing a general
lower rate on locally manufactured goods either in the shape of general
exemption to locally manufactured goods or in the shape of lower rate of tax,
such an exercise of power can always be struck down by the courts. That is not
the situation in the instant cases. The aforesaid decisions, therefore, are not
authorities for the general proposition that while, main- taining the general
rate at par, special rates for certain industries for a limited period could not
be prescribed by the States.
754
There was another subsidiary question in these matters as to whether the
legislation in the shape of notification is law within the meaning of art. 304
of the Constitution. The phrase used in the opening part of art. 304 should
necessarily mean any law enacted either by legislature itself or by its
delegate. Here it may be instructive to refer to clause 10 of art. 366 of the
Constitution which defines existing law and even though the word 'Notification'
is not to be found, yet in Kalyani Stores v. The State of Orissa & Ors., (supra)
it has been held that it was an existing law. In The State of U.P. & Ors. v.
Babu Ram Upad- hya, [196] 12 SCR 679 at 702 this Court relied on a passage from
Maxwell "On the Interpretation of Statutes" and held that a rule framed in the
absence of any specific provision in the Act shall be deemed to be a part of the
Act itself. In the State of Tamil Nadu v. Hind Stone etc., [1981] 2 SCR 742 at
757 this Court relied upon the aforesaid dictum in the case of Babu Ram Upadhya,
(supra) and distinguished the decision in State of Mysore v. H. Sanjeeviah,
[1967] 2 SCR 361 cited on behalf of the petitioner. This Court in Kailash Nath &
Anr. v. State of U. P. & Ors., AIR 1957 SC 790 at 791 has held that the
notification having been made in accord- ance with the power conferred by the
Statute has statutory force and validity and, therefore, exemption is as if con-
tained in the Act itself. The U.P. Sales Tax Act by s. 24(4) confers rule making
powers on the State Government. Section 25 confers powers on the State
Government to issue notifica- tions with retrospective effect. Hence, it cannot
be disput- ed that the exemption notification is the exercise of the legislative
power. This Court in State of U.P. & Ors. v. Renusagar Power Co. & Ors., [1988]
4 SCC 59 at 100 has held that the power to grant exemption is quasi legislative.
In M/s Narinder Chand Hem Raj & Ors. v. Lt. Governor, Adminis- trator, U.T.,
Himachal Pradesh & Ors., [1971] 2 SCC 747 at 751 it was held that the exercise
of the power is legisla- tive whether it is by the legislature or by the
delegate. In respect of the decisions aforesaid relied on behalf of the
petitioner, on examination of the observations in India Cement's case (supra) to
the contrary to which stated hereinbefore on this aspect must be confined to the
facts of that case alone as the said decision had no occasion to consider it in
the full light. In the aforesaid view of the matter the challenge in these
petitions to the aforesaid exemptions cannot, in our opinion, be upheld. The
writ petitions dealing with the U.P. matters on the same conten- tions,
therefore, fail.
Writ petition No. 665/88 being M/s Video Electronics Pvt. Ltd. & Anr. v.
State of Punjab & Anr., deals with the notification issued by
755
the Punjab Government whereby two different rates of taxes are provided. By that
notification the State Government has differentiated between the manufacturers
of electronics goods outside the State and within the State. Under section 5 of
the Punjab General Sales Tax Act (hereinafter referred to as 'the Act'), the
State of Punjab had been imposing sales tax @ 10% + 2% surcharge on electronics
goods sold within the State irrespective of their manufacture. The State Govt.
in pursuance of the powers conferred on it u/s 5 of the Act issued the
notification date 11.12.1986 stating that the rate of sales tax payable by an
electronic manufac- turing unit existing in Punjab in cases of electronic goods
specified in Annexure-A of the petition within the State will be 1%. Thus the
rate of sales tax was brought down from 10% (+ 2% surcharge) to 1% while for
similar goods manufac- tured outside the State and sold within the respondent-
State, the rate of sales tax remained 10% (+ 2% surcharge). It was contended
that there was differentiation. In support of this contention the petitioners
reiterate more or less the same submissions, as indicated before. It is true
that there was difference in rate yet there was reason for this differentiation.
The State Government in its counter affida- vit has stated that a lower rate of
tax i.e. to say 1% in the case of new units and 2% in the case of existing units
has been levied to boost this industry and to stop the existing industry
shifting to neighboring States. The pre- vailing peculiar circumstances of
Punjab were one of the factors indicated for the same. The lower rate, it was
reiterated, was imposed in view of the peculiar circum- stances and also to
attract new entrepreneurs from other States and from within the State. It was
contended that the said notification was issued in public interest in view of
the peculiar position; and that while the States of Gujarat and Maharashtra are
fully developed States, on the other hand, Punjab is comparatively a backward
State in industry. Unless some incentives are given, the industries which have
already shifted to other States, will have further deterring effects. Hence, in
view of the situation the concessional rate was introduced and was not
discriminatory. As mentioned hereinbefore, reliance was placed mainly on H.
Anraj v. Govt. of Tamil Nadu, (supra) to which one of us was a party. That was a
decision dealing with lottery tick- ets, and dealt with the question whether
lottery tickets amounted to movable property so as to be within the purview of
the Sale of Goods Act. But in relation to the question relevant to the present
purpose it was reiterated that the real question is, whether direct and
immediate result of the impugned notification was to impose an unfavourable and
discriminatory tax burden on the imported goods (in those cases lottery tickets
of other
756
States) when they are sold within the State of Tamil Nadu as against indigenous
goods (Tamil Nadu Government lottery tickets) when these are sold within the
State, from the point of view of the purchaser and this question had to be
considered from the normal business of commercial point of view. It has to be
reiterated that more or less all States used to issue and sell lottery tickets,
hence, the lottery tickets from other States were specifically discriminated
against in the sense that there was differentiation without any valid or
justifiable reason. That would certainly work as deterrent. Trade, commerce and
intercourse throughout the territory of India, come within art. 301 of the
Constitu- tion. It prevents imposing on goods imported from other States a tax
to which similar goods in the State are not subject so as to discriminate
between the goods so imported and goods produced locally. In that light the
decision in Anraj's case has to be understood.
The cases of India Cement & Ors. v. State of Andhra Pradesh & Ors., (supra);
Weston Electronics v. State of Gujarat & Ors., (supra) and West Bengal Hosiery
Assn. & Ors. v. State of Bihar & Anr., (supra) were cases where there was a
naked blanket preference in favour of locally manufactured goods as against
goods coming from outside the State. These cases, as we read these, dealt with a
conferment of exemp- tion without any reason or concession in favour of indige-
nous manufactured goods which was not available in respect of the goods imported
into that State. In case, however, of U.P. as well as State of Punjab the
provisions which we have examined, proceeded on a different basis. In these
cases, it cannot be suggested, in our opinion, that there is discrimi- nation
against goods manufactured outside the State. In case of Punjab an
Overwhelmingly large number of local manufac- turers of similar goods are
subject to sales tax and, there- fore, the general statement that the
manufacturers within the State are favoured against the manufacturers outside
the State, is incorrect. Under the notifications in case of Punjab, only newly
set up units are eligible to claim the benefits thereunder for a limited period
of 5 years and that also only if they strictly comply with the terms and condi-
tions set out in the notification.
It has to be reiterated that sales tax laws in all the States provide for
exemption. It is well-settled that the different entries in lists I, II and III
of the 7th Schedule deal with the fields of legislation, and these should be
construed widely, liberally and harmoniously. And these entries have been
construed to include ancillary or inciden- tal power. Power to grant exemption
is inherent in all taxing legislations. Economic unity is a desired goal,
economic equilibrium and prosperity
757
is also the goal. Development on parity is one of the com- mitments of the
Constitution. Directive principles enshrined in articles 38 & 39 must be
harmonised with economic unity as well as economic development of developed and
under- developed areas. In that light on art. 14 of the Constitu- tion, it is
necessary that the prohibition in art. 301 and the scope of art. 304(a) & (b)
should be understood and construed. Constitution is a living organism and the
latent meaning of the expressions used can be given effect to only if a
particular situation arises. It is not that with chang- ing times the meaning
changes but changing times illustrate and illuminate the meaning of the
expressions used. The connotation of the expressions used takes its shape and
colour in evolving dynamic situations. A backward State or a disturbed State
cannot with parity engage in competition with advanced or developed States. Even
within a State, there are often backward areas which can be developed only if
some special recentives are granted. If the incentives in the form of subsidies
or grant are given to any part of units of a State so that it may come out of
its limping or infancy to compete as equals with others, that, in our opinion,
does not and cannot contravene the spirit and the letter of Part XIII of the
Constitution. However, this is permissible only if there is a valid reason, that
is to say, if there are justifiable and rational reasons for differen- tiation.
If there is none, it will amount to hostile dis- crimination. Judge in this
light, despite the submissions of Mr. Sanjay Parikh and Mr. Vaidyanathan, we are
unable to accept the contentions that the petitioners sought to urge in this
application.
The next petition is W.P. No. 1124/88--Computer Graphics (P) Ltd. & Anr. v.
Union of India & Ors., which challenges the concession given in favour of
manufacturers in U.P. and Goa. The same contentions were reiterated for the
reasons discussed hereinbefore. We are unable to accept this peti- tion. It may
be relevant to refer to Associated Tanners Vizianagram, A. P. v. C.T. 0.,
Vizianagram, Andhra Pradesh & Ors., [1986] 1 SCR 969 where it was stated that
when a taxing statute was not imposing rates of tax on imported goods different
from rates of tax on goods manufactured locally, art. 304 had no application. In
case an exemption was granted applying the same rate the resulting tax might be
somewhat higher but that did not contravene the equality clause contemplated by
art. 304.
In the instant writ petition in view of the terms of the notification
impugned and the facts and the circumstances stated in the affidavit of the
State Government as well as the interveners, Goa and Pondicherry, being
comparatively under-developed in electronic industry, in
758
our opinion, it cannot be said that there was violation of either Part XIII of
the Constitution or Article 14 of the Constitution. This application must also,
therefore, fail. Writ petition No. 70/89--Spartek Ceramics India Ltd. v. Union
of India & Ors., under art. 32 also challenges the notification under the
Central Sales Tax Act and the U.P. Act as mentioned hereinbefore. In the state
of facts as appearing, this petition also fails. We have considered the
submissions and the statements made by the interveners in these matters. Writ
Petition No. 761/89--Weston Electronics Ltd. & Anr. v. State of Punjab & Anr.,
dealing with the notifications issued by the State of Karnataka and writ
petition No. 1140/88--M/s Survo Udyog Pvt. Ltd. & Anr. v. State of Bihar & Anr.,
deal with the same controversy and with similar notification. In view of the
averments made which we have examined in detail on behalf of the concerned State
Governments in the light of the principles we have reiterated before, we are of
the opinion that the notifica- tions impugned cannot be challenged and the
petition cannot succeed.
We have also considered writ petition No. 10 16/88--M/s Disco Electronics
Ltd. & Anr. v. State of U.P. & Others, and in light of the facts and the
circumstances and the aver- ments made in the background of the principles
reiterated, we are unable to sustain the challenge to the impugned
notifications. In these matters we had the advantage of having the views of the
interveners and we have considered the submissions made on their behalf.
In the aforesaid light the intervention applications are allowed,
submissions considered and the aforesaid writ petitions are dismissed but in the
facts and the circum- stances of the case, there will be no order as to costs.
Y. Lal Petitions
dismissed.
759