Mobile View
Main Search Forums Advanced Search Disclaimer
Cites 2 docs
The Central Sales Tax Act, 1956
Hindustan Steel Ltd vs State Of Orissa on 4 August, 1969
Citedby 7 docs - [View All]
State Of Karnataka And Anr. vs H. Dasappa And Sons (P) Ltd. on 12 August, 2004
Elestone Estates And Industries ... vs The State Of Karnataka on 4 July, 1983
Shanthi Industries vs Commissioner Of Commercial Taxes ... on 11 October, 1990
Modi Rubber Limited vs The Commissioner Of Commercial ... on 2 April, 1981
Gujarat Co-Operative Milk ... vs State Of Karnataka on 15 December, 1995

Loading...
User Queries
Karnataka High Court
Manilal Monaji Somayya vs The Commercial Tax Officer, Gokak ... on 11 July, 1973
Equivalent citations: (1973) 2 MysLJ, 1973 32 STC 541 Kar
Author: G Bhat
Bench: G G Bhat, J Shetty

ORDER

Govinda Bhat, C.J.

1. The petitioner was an assessee to tax under the Mysore Sales Tax Act, 1957, for the assessment year 1970-71. His tax liability was assessed at Rs. 2,010 for the year ending 19th October, 1971. The assessing authority found that the assessee had not paid the advance tax as provided under sub-section (1) of Section 12-B of the Act. Therefore, by the impugned order dated 20th July, 1972, he levied the maximum penalty provided under sub-section (2) of section 12-B of the Act at one-and-half times the tax assessed. The said order has been challenged in this writ petition on the ground that the Commercial Tax Officer has not given any reasons for imposition of the maximum penalty.

2. The Act provides for imposition of penalty for failure to pay every month the advance tax on the dealer's taxable turnover during the preceding month. But the liability to pay penalty does not arise merely upon proof of default in payment of tax in advance every month. As observed by the Supreme Court in Hindustan Steel Ltd. v. State of Orissa , "an order imposing penalty for failure to carry out a statutory obligation is the result of a quasi-criminal proceeding, and penalty will not ordinarily be imposed unless the party obliged either acted deliberately in defiance of law or was guilty of conduct contumacious or dishonest, or acted in conscious disregard of its obligation. Penalty will not also be imposed merely because it is lawful to do so. Whether penalty should be imposed for failure to perform a statutory obligation is a matter of discretion of the authority to be exercised judicially and on a consideration of all the relevant circumstances."

3. The above observation of the Supreme Court equally applies to cases of imposition of penalty under sub-section (2) of section 12-B of the Act. Therefore, the impugned order cannot be supported and accordingly, we allow this writ petition and quash the order of penalty (exhibit D) dated 20th July, 1972, reserving liberty to respondent 1 to proceed in accordance with law and in the light of the above observations. It is ordered accordingly.

4. No costs.

5. Petition allowed.