1980 INSC 0478 M/s. International Tourist Corporation and Others Vs State of Haryana and Others Civil Appeals Nos. 638, 656, 786 And 2632 of 1979 Vs Avtar Singh and Others Vs State of U. P. and Others Special Leave Petitions (Civil) Nos. 8961-62 of 1979 Vs Nanaksar Bus Service and Others Vs State of Haryana and Others Writ Petitions Nos. 183 Of 1977; 3967 Of 1978; 5116-43, 5151-59 Of 1980; 657, 910-13, 922-23, 1039-40, 1192, 1344, 1347 Of 1979; 324, 421, 451, 820, 880, 881, 1152, 1153, 1154, 1207, 1404, 1426, 1541, 1542, 1561, 1563, 1650, 1651, 1714, 1715, 1716, 1717, 1730, 1731, 1732, 1855, 1948- 49, 2032-34, 2162, 2164, 2165, 2415, 2416, 2418, 2419, 2420, 2421, 2626, 2627, 2628, 2629, 2630, 2631, 2632, 2636, 2638, 2629-40, 2641, 3015-30, 3043-44, 3054, 3055-56, 3456-57, 3703, 3704, 3705-08, 3712-15, 3716, 3803, 3823, 4326, 4333, 4334, 4335, 4336, 4337-38, 4532, 4534, 4682, 4683, 4684, 4685, 4708, 4709-4711, 5500, 5506, 5507, 5495-97, 5505, 5508-09, 5426, 5416-20, 5427, 5415, 5526-27, 5536, 5333, 3289, 4347, 4348, 4753, 5629-33 Of 1980; 364, 337 Of 1972 And 3822, 2160, 2164, 636, 1429, 1782-83, 2163 & 2124 Of 1980 Civil Miscellaneous Petitions Nos. 7727 And 7975 Of 1980 (R. S. Sarkaria, O. Chinnappa Reddy JJ) 15.12.1980 JUDGMENT CHINNAPPA REDDY, J. - 1. Civil Appeals 638, 656, 786 and 2632 of 1979 may be dealt with first as the principal submissions were made in these cases. The appellants are transport operators plying stage carriages and contract carriages between Delhi and Jammu and other places in the state of Jammu and Kashmir. Their carriages follow National Highways 1 an d 1-A. They operate directly between Delhi and the other terminus in the State of Jammu and Kashmir, that is to say, they do not pick up or set done passengers or goods en route. In the course of the journey it is necessary for them to travel through that State. The State of Haryana levies a tax on passengers and goods carried by motor vehicles, which we may call, for brevity's sake, 'passengers and goods tax'. The levy is made under the provisions of the Punjab passengers and Goods Taxation Act, 1952. Section 3(1) of the Act empowers the levy of a tax, to be paid to the State Government, at such rated not exceeding 60 per cent of the value of the fare or freight as the case may be, on all passengers and goods carried by a motor vehicle other than a private carrier. In the case of contract carriages and stage carriages the State Government is authorised to accept a limp sum in lieu of the tax chargeable on passengers and goods respectively, in the manner prescribed. Section 3(3) deals with situation where a route lies partly with and partly outside the State of Haryana. It reads as follows : 3. (3) when passengers and goods are carried by a motor vehicle on a joint distance covered within the State at the rate laid down in this section. Explanation.-For the purposes of this sub-section, 'joint route' shall mean a route which lies partly in the State of Haryana and partly in some other State or union Territory. The appellants question the vires of Section 3(3) of the Punjab Passengers and Goods Taxation Act in so far as it permits the levy of tax on passengers and goods carried by their carriages playing entirely along the national Highways. The writ petitions filed by them in the High Court of Punjab & Haryana were dismissed, the High Court upholding the vires of Section 3(3). Hence these appeals. 2. Shri Soli Sorabjee and Dr. Chitale who appeared for the appellants submitted that it was incompetent of the State Legislature to levy the passengers and goods tax on passengers and goods carried on national High - ways. It was said that parliament alone had exclusive jurisdiction under Entry 23 read with Entry 97 of List I of the Seventh Schedule to the Constitution to legislate in aspect of national Highways, including levy of taxes on goods and passengers carried on national Highways, it was further argued that entry 56 of list II of Seventh Schedule to the constitution which empowered the levy of taxes on goods and passengers carried by road merely authorised the levy of taxes which were of regulatory and compensatory nature. Consequently the taxing power of the State Legislature could only be exercised in respect of passengers and goods carried on roads maintained by the State Government and not on roads maintained by the Union Government. Under no circumstances, it was emphasised, could it be said that the levy of a tax which was as much as 60 per cent of the fare was regulatory and compensatory in its nature. It was also submitted that Section 3(3) of the Punjab Act interfered with the freedom of inter-state trade, commerce and intercourse ad was, therefore, violative of Article 301 of the Constitution. It was not saved by Article 304(b) as its provision should not be described as reasonable restrictions within the meaning of Article 304 (b). 3. The constitutional and statutory provisions which require to be considered may now be set out. Entry 23 and Entry 97 of List I of the Seventh Schedule to the Constitution are as follows : 23. Highways declared by or under law made by Parliament to be national highways. 97. Any other matter not enumerated in List. II or List III including any tax not mentioned in either of those Lists. Entries 22, 24, 25, 29, 30 and 80 of List I also throw light, as we will presently show and they are as follows : 22. Railways. 24. Shipping and navigation on inland waterways, declared by Parliament any law to be national waterways, as regard mechanically propelled vessels; the rule of the road on such waterways. 25. Maritime shipping and navigation, including shipping and navigation on tidal waters; provision of education and training for the mercantile marine and regulation of such education and training provided by States and other agencies. 29. Airways; aircraft and air navigation; provision of aerodromes; regulation and organisation of air traffic and of aerodromes; provision for aeronautical education and training and regulation of such education and training provided by States and other agencies. 30. Carriage of passengers and goods by railway, sea or air, or by national waterways in mechanically propelled vessels. 89. Terminal taxes on goods or passengers, carried by railway, sea or air, taxes on railway fares and freights. Entry 13, Entry 56 and Entry 57 of List II are as follows : 13. Communication, that is to say, roads, bridges, ferries and tramways; ropeways; inland waterways and traffic thereon subject to the provisions of List I and List III with regard to such waterways; vehicles other than mechanically propelled vehicles. 56. Taxes on goods and passengers carried by road or on inland waterways. 57. Taxes on vehicles, whether mechanically propelled or not suitable for use on roads, including tramcars subject to the provision of Entry 35 of List III. 4. The national Highways Act, 1956 provides of the declaration of certain highways to be National Highways. Section 2(1) of the Act declares the Highways specified in the schedule 'except such parts thereof as are situated within any municipal area' to be National Highways, Section 3 defines 'municipal area' as meaning 'any municipal area with a population of 20,000 or more, the control or management of which is entrusted to a Municipal committee, a Town Area committee, a Town Committee or any other authority". Section 4 vests all National Highways in the Union. Section 5 makes it the responsibility of the Central Government' to develop and maintain in proper repair all National highways", but empowers the Central Government to direct that any function in relation to the development or maintenance of any national Highways shall, subject to such conditions as may be specified, also exercisable by the concerned State Government. Section 6 further empowers the Central Government to give directions to the Government of any State as to the carrying out in the State of any of the provisions of the Act or of any rule, notification or order made thereunder. Section 8 authorises the Central government to enter into an argument with the government of any State or with any municipal authority in relation to the development or maintenance of the whole or any part of a National Highways situated within the State or within a municipal area, and any such agreement it is said, may provide for the sharing of expenditure by the respective parties thereto. 5. We have already extracted Section 3(30 of the Punjab passengers and Goods Taxation Act, 1952. It is not necessary to refer to the other provisions of the Act. 6. The submission of Shri Sorabjee relying on Union of India v. H. S. Dhillon and Satpal & co, v. Lt. Governor of Delhi, was that there was nothing in the constitution to prevent Parliament from combining its power to legislate with respect to any matters enumerated in Entries 1 to 96 of List I with its power to legislate under Entry 97 of List I and so, if Entries 23 and 97 were read together, the power to legislate with respect to taxes on passengers and goods carried on national Highways was within the exclusive legislative competence of Parliament. The observation in union of India v. H. S. Dhillon on which reliance was placed by the learned counsel was; (SCC p. 808, para 87) However, assuming that the Wealth Tax Act. as originally enacted, is held to be legislation under entry 86, List I, there is nothing in the constitution to prevent parliament from combining its powers under principle 86, List I with its powers under Entry 97, List I. There is no principle that we know of which debars parliament from relying on the powers under specified Entries 1 to 96, List I and supplement them with the powers under entry 97, List I and Article 248, and of that matter powers under entries in the Concurrent List. The observation in Dhillon case was quoted with approval in Satpal & Co. v. Lt. Governor of Delhi, and a criticism that dhillon case was not longer good law in the light of Kesavananda Bharati v. State of Kerala, based on the commentary of Mr. Seervai was repelled. 6-A. There is a patent fallacy in the submission of Shri Sorabjee. Before exclusive legislative competence can be claimed for Parliament by resort to the residuary power, the legislative incompetence of the State legislature must be clearly established. Entry 97 itself is specific in that a matter can be brought under that Entry only if it is not enumerated in List Ii or List III and in the case of a tax if it is not mentioned in either of those Lists. In a Federal Constitution like court where there is a division of legislature subject but the residuary power is vested in parliament, such residuary power cannot be so expensively interpreted as to whittle down the poser of the State Legislature. That might affect and jeopardies the very federal principle. The federal nature of the constitution demands that an interpretation which would allow the exercise of legislative power by Parliament pursuant to the residuary powers vested in it to trench upon State legislation and which would there by destroy or belittle state autonomy must be rejected. In Attorney-General for Ontario v. Attorney-General for the Dominion, it was observed by house of Lords at pages 360-61 : ......... the exercise of legislative power by the parliament of Chanda, in regard to all matters not enumerated in Section 91, ought to be strictly confined to such matters as are unquestionably of Canadian interest and importance, and ought not to trench upon provincial legislation with respect to any of the classes of subjects enumerated in which, in supplement of its enumerated powers, is conferred upon the parliament of Canada by Section 91, would, in their Lordships' opinions, not only be contrary to the intendment of the Act, but would practically destroy the autonomy of the provinces. In Subrahmanyan Chettiar v. Muttuswami Goundan the federal Court said at page 55 : But resort to the residual power should be the very last refuge. It is only when all the categories in the three lists are absolutely exhausted that one can think of falling back upon a nondescript. Again in Manikkasundara Bhattar v. R. S. Nayudu, the Federal Court observed at page 88 : In the Indian Constitution Act, Section 104 has been inserted for the very purpose of enabling legislation to be enacted in respect of subjects omitted from the three lists in the Seventh Schedule. There is not therefore the same necessity for courts in India of find that a subject must be comprised within the entries in the lists. But when there is a choice between two possible constructions of an entry or entries, one of which will result in legislative power being conferred by some entry or entries in the lists and the other in a finding of no existing power, but if legislative is required that recourse must be had to Section 104, the first construction should on principles analogous to those applied to the Canadian Constitution be preferred. It is, therefore, but proper that where the competing entries are an entry in List II and Entry 97 of List, I, the entry in the State List must be given a broad and plentiful interpretation. 7. Entry 56 of List II refers to taxes and goods on passengers carried by road or on inland waterways. It does not except national Highways, and national Waterways, so declared by law made pursuant to Entry 23 and Entry 24 of List I. While it is to be noticed that entries 22, 23, 24, 25, and 29 specify Railways, national, Highways, National Waterways and maritime Shipping, Navigation and Airways respectively, Entry 30 which refers to carriage of passengers and goods specifies Railways, Sea, Air and National Waterways only but not National Highways. Again Entry 89 which refers to terminal taxes on goods or passengers specifies Railways, Sea or air but not National Highways. The omission of reference it National Highways is Entry 30 and Entry 89 is of significance and indicates that the subject of 'passengers and goods' carried on National Highways is reserved for inclusion in the State List. A consideration of these several entries appears to us to make it clear that taxes on passengers and goods carried on National Highways also fall directly and squarely within and including in entry 56 of List II. 8. We proceed to the next submission of the learned counsel for the appellants that the legislative power to impose taxes under Entry 56 of List II was of a regulatory and compensatory nature and consequently the taxing power of the State Legislature could only be exercised with respect to goods and passengers carried on roads, maintained by the State Government and not on National Highways which were maintained by the Union government. In the counter-affidavit filed by Shri Rajender Singh, Taxation Commissioner, on behalf of the State of Haryana, it was claimed that the tax was not of a regulatory and compensatory nature but but that it was a general revenue measure. This position was abandoned during the course of argument and Shri Bhagat learned counsel for the State of Haryana conceded that the tax was a regulatory and compensatory nature. Nor, of course, Is the court bound by any statement made by or on behalf of the Executive Government in a question of the legislative intent or nature of an enactment, what the legislature intended an enactment to be need not necessarily be what the government says it is. It is a matter of construction, in the light of several attendant circumstances including the source of the legislative power under the Constitution to make the particular law. We have held that the Punjab passengers and Goods Taxation Act is a law made pursuant to power given to the State Legislature by Entry 56 of List II. Having regard to Atiabari Tea co. Ltd. v. State of Assam. Automobile Transport (Rajasthan) Ltd. v. State of Rajasthan and Bolani Ores Ltd. v. State of Orissa, it is has to be held that the power exercisable under Entry 56 of List II is the power to impose taxes which are in the nature of regulatory and compensatory measures. In the last of the cases mentioned it was said by the court (SCC p. 785, para 15), ? Entry 57 of List II empowers legislation in respect of taxes on vehicle.... Suitable for use on roads.. The power exercisable under Entry 56 too..... But to say that the nature of a tax is of a compensatory and regulatory nature is not to say that the measure of the tax should be proportionate to the expenditure incurred on the regulation provided and the services rendered. If the tax were to be proportionate to the expenditure regulation and service it would not be a tax but a fee. 9. While in the case of a fee it may possible to precisely identify and measure the benefits received from the government and levy the fee according to the benefits received an the expenditure incurred, in the case of a regulatory and compensatory tax it would ordinarily be wellnigh impossible to identify and measure, with any exactitude, the benefits received and the expenditure incurred. What is necessary to uphold a regulatory and compensatory tax is the existence of a specific, identifiable object being the levy and nexus between the subject and the object of the levy. If the object behind the levy is identifiable and if there is sufficient nexus between the subject and the object of the levy, it is not necessary that the money released by the levy should be put into a separate fund or that the levy should be proportionate to the expenditure. There can be no bar to an intermingling of the revenue realised from regulatory and compensatory taxes and from other taxes of a general nature not can there be any objection to more or less expenditure being incurred on the object being the compensatory and regulatory levy than the realisation from the levy. In Automobile Transport (Rajasthan) Ltd. v. State of Rajasthan, this Court observed at pages 536-37 : Whether a tax is compensatory or not cannot be made to depend on the preamble of the statute imposing it. Nor do we think that it would be right to say that a tax is not compensatory because the precise or specific amount collected is not actually used to providing any facilities....... A actual user would often be unknown to tradesmen and such user may at some time be compensatory and at others not so. It seems to us that a working test for deciding whether the trades people are having the use of certain facilities for the better conduct of their business and paying not patently much more than what is required for providing the facilities, It would be impossible to judge the compensatory nature of a tax by a meticulous test, and in the nature of things that cannot be done. Nor do we think that it will make any difference that cannot be done. Nor do we think that it will make any difference that the money collected from the tax is not put into a separate fund so long as facilities for the traders people who pay the tax are provided and the expenses incurred in providing them them are borne by the State out of whatever source it may be.... We were addressed at some length on the distinction between a tax, a fee and an excise duty. It was also pointed out to us that the taxes raised under the Act were not specially earmarked for the building or maintenance of roads. We do not think that these consideration necessarily determine whether the taxes are compensatory taxes or not. We must considerations the substances of the matter. There cannot be the slight doubt that the state of Haryana incurs considerable expenditure for the maintenance of roads and providing facilities for the transport of goods and passengers within the State of Haryana. The maintenance of highways other than the national Highways is exclusively the responsibility of the State government. While the maintenance of National Highways is the responsibility of the Union Government, under section 5 of the National Highways Act, that very provision empowers the Central Government to direct that an function in relation to the development and maintenance of a National Highways shall also be exercisable by the concerned State Government. Section 6 further empowers the Central Government to give directions to the State Government as to the carrying out of the provisions of the Act and Section 6 authorises the Central Government to enter into an agreement with the State government in relation to the development and maintenance of the whole or part of a National Highways situated within the State including a provision for the sharing of expenditure. Therefore, the State government is not altogether devoid of responsibility in the matter of development ad maintenance of a National Highway, though the primary responsibility is that of the Union Government. It is under a statutory obligation to obey the directions given by the Central government with respect to the development and maintenance of National Highway wand may enter into an agreement to share the expenditure. That part of the highway which is within a municipal area is excluded from the definition of of a National Highways and therefore, the responsibility of the development ad maintenance of that part of the highways which is within a municipal area is equally important of for the smooth flow of passengers and goods along the National Highway which it has to be said that in development and maintaining the highway which is within a municipal area, the State government along all highways including National Highway, such as lighting, traffic control;, amines for passengers, halting places for buses and trucks are available for use by everyone including those travelling along the National Highways. It cannot therefore, be said that the state Government confers no benefits and renders no service in connection with traffic moving along National Highways and is, therefore, not entitled to levy a compensatory and regulatory tax on passengers and goods carried on National Highway. We are satisfied that there is sufficient nexus between the tax and passengers sand goods carried on National Highways to justify the imposition. 10. The last of the submissions was that the levy of tax on passengers and goods passing through the State of Haryana from a place outside the State to a place outside the State interred with the freedom of trade, commerce and intercourse throughout the territory of India and so section 3(3) of the Punjab Act was violative of Article 301 of the Constitution. We are unable to accept this submission., It is now well settled that regulatory and compensatory taxes are outside the pervious of Article 301 of the Constitution. In Automobile transport (Rajasthan) Ltd. v. State of Rajasthan, the question arose whether the provision of the Rajasthan Motor vehicles taxation Act which authorised the levy of tax even on State carriages which ran for the most part on a route within the State of Ajmer but had necessarily to pass through a small strip of territory in the State of Rajasthan could be said to contravene article 301 of the Constitution. The court, by a majority, upheld the validity of the Rajasthan statutory provision and observed : Regulatory measures or measures imposing compensatory taxes for the use for trading facilities of not come within the purview of the restrictions contemplated by Article 301 and such measures need not comply with the requirements of the proviso to Article 304 (b) of the Constitution The identical question was considered in Sainik Motors, Jodhpur v. State of Rajasthan, in connection with a similar provision in the Rajasthan passengers and Goods Taxation Act which provided that where passengers and goods were carried by motor vehicle from place outside the state to any place within the State or from any place within the State to any place outside the State, tax was leviable on the fare or freight at a rate proportionate to the distance covered in the State when compared with the total is distance of the journey. The Constitution Bench of the Court holding that there was no violation of ? Article 301, observed at page 526 : We are also of opinion that no inter-State trade, commerce of intercourse is affected. The tax is for purposes of State, and falls upon passengers and goods carried by motor vehicles within the State. No doubt, it falls upon passengers and goods proceeding to or from an extra-State point but it is limited only to the fare and freight proportionate to the route within the State. For this purpose, there is an elaborate scheme in Rule 8-A to avoid a charge of tax on that portion of the route which lies outside the State. There is thus no tax on fares and freights attributable to routes outside the State except in one instance which is contemplated by the proviso to sub- section (3) of Section 3 and to which reference will be made separately. In our opinion, the levy of tax cannot be said to offend Articles 301 and 304 of the Constitution. As in the case of Sainik Motors, Jodhpur v. State of Rajasthan, in the cases before us also the tax is limited to the fare and freight for the distance within the State of Haryana. We, therefore, hold that Section 3(3) of the Punjab Passengers and Goods Taxation Act is not violative of article 301 of the Constitution. As a result of our discussion Civil Appeals 638, 656, 796 and 2632 of 1979 are dismissed with costs. 11. In the remaining cases, apart from the principal points which we have discussed above some other points also were raised which we shall now proceed to consider. One of the submissions of Shri Mridul who appeared in the special leave petitions was that Sections 4 and 5-A of the United Provinces Motor Vehicles Taxation Act, 1935 stipulated two cumulative taxable events both of which had to be satisfied before tax could be levied on a vehicle plying under a permit granted by an authority having jurisdiction outside Uttar Pradesh. The two taxable events according to Shri Mridul were (1) user within the territories of Uttar Pradesh and (2) user in any public place in Uttar Pradesh. The argument was that since the vehicles did not pick up or set down passengers or goods at any place within the State of Uttar Pradesh there was no user as contemplated by Sections 4 and 5-A and therefore, the taxable events had not taken place. Reliance was placed by the learned counsel on our decision in State of Mysore v. T. V. Sundaram Iyengar and Sons (P) Ltd. We do not think that the case relied on by Shri Mridul is of any assistance to him. The question there was whether a motor vehicle passing through the territory of the State of Mysore and making short halts for rest, food etc. during transit on the way from Bombay to its destination in Tamil Nadu was a motor vehicle 'kept' in the State of Mysore. Our answer depended on the meaning to be given to the word 'kept', since under the Mysore Motor Vehicles Taxation Act motor vehicles had to be 'kept in the State of Mysore' if tax was to be levied. We held that the vehicles which merely passed through the State of Mysore were not "kept in the State of Mysore". The language of Sections 4 and 5-A of the U. P. Motor Vehicles Taxation Act is entirely different from the language of the Mysore Act. The Uttar Pradesh tax is levied on the vehicles on the basis of their user in the State of U. P. and not because they are 'kept' in the State of Uttar Pradesh. There is no force in this submission of Shri Mridul. 12. Shri Mridul's second submission was that the levy made on vehicles passing through Uttar Pradesh from a place outside, to a place outside Uttar Pradesh was violative of article 14 since these vehicles were not allowed to pick up or set down passengers or goods at any place within Uttar Pradesh, unlike vehicles holding permits granted by authorities having jurisdiction within Uttar Pradesh which were permitted to pick up and set down passengers, notwithstanding the fact that the tax payable by all of them was the same. Thus it was said unequals were treated alike for the purpose of payment of tax. We see no force in this submission. The tax is payable because of the user of the roads while the question of picking up and setting down passengers and goods at wayside stations en route is dependent on the conditions of the permit and the reciprocal agreements between the States. The one has nothing to do with the other ad we are unable to see any violation of Article 14. 13. Shri Kapoor appearing for the petitioners in a large majority of writ petitions raised a number of contentions. One of the submissions was that Entry 56 of List II pursuant to which the various Passengers and Goods Taxation Acts were made should not be read in isolation but should be read alongside other entries in List II particularly along with Entry 26 which was "trade and commerce within the State subject to the provisions of Entry 33 of List III". Shri Kapoor also suggested that Entry 23 of List I should be read with Entry 42 of List I which was : "Inter-State trade and commerce". The submission of Shri Kapoor was that if Entries 26 ad 56 of List II were read together ad if Entries 23 and 42 were similarly read together separately, it would at once become clear that the power to levy tax on passengers and goods under Entry 56 was to be confined to passengers and goods carries within the State. We do not agree with the submission. There is no justification for reading Entry 56 was to be confined to passengers and goods carried within the State. We do not agree with the submission. There is no justification for reading Entry 56 of List II in conjunction with Entry 26. The taxing power of the State legislature in regard to passengers and goods carried by roads or on inland waterways is to be found in Entry 56 and there is no warrant for holding that such taxing power is controlled by another entry in List II which is unrelated to taxing power. Shri Kapoor suggested that no taxable event occurred within the State when goods were merely transported through the State in the course of inter-State trade and commerce. The obvious answer is that the taxable event is the carrying of goods and passengers on roads within the State thereby making use of the facilities provided by the State. 14. One of the submissions of Shri Kapoor was that Section 9 of the Uttar Pradesh Motor Gadi (Mal-Kar) Adhiniyam, 1964 which provided for the payment of a lump sum in lieu of the amount of tax that might be payable was hit by Article 14 of the Constitution. He relied on a Full Bench decision of the High Court of Himachal Pradesh in M/s. Gainda Mal Charanji Lal v. State of H. P. That was a case where the Act provided for the payment of a flat lump sum of Rs. 1500 per annum in lieu of tax, irrespective of the freight carried or the period during which the vehicle was operated within the State. The lump sum levy was held to be violative of Article 14. We are not concerned with such a situation under the Uttar Pradesh Motor Gadi Mal-Kar Adhiniyam. Under Section 9 of the Uttar Pradesh Adhiniyam the State Government is empowered to accept a lump sum in lieu of the amount of tax that may be payable for such period an may be agreed upon by the operator. Rule 5 of the Uttar Pradesh Motor Gadi Mal-Kar Rules, 1964 provides that the lump sum in lieu of tax shall be determined in accordance with the rates specified in the third schedule. The second item of the third schedule prescribes the rate of lump sum tax for 'public goods vehicles', the permits in respect of which have been granted by a regional or State transport authority of the State including vehicles of other State authorised to ply under counter-signature granted by a regional or State transport authority of the State for any of the Hill roads, as Rs. 3.50 per month per quintal of authorised carrying capacity of the vehicles in respect of agricultural produce, mineral and petroleum goods, and Rs. 5.60 per month per quintal of the authorised carrying capacity of the vehicles in the case of other goods. The third item of third schedule deals with goods vehicles of to her States authorised to ply under temporary permits granted by a regional or State transport authority of another State for an inter-State route partly lying in the State for a period not exceeding 15 days. The lump sum to be paid in the case of public goods vehicles is Rs. 4 per day for the number of days covered by the journeys to be performed within the State in respect of agricultural produce, minerals and petroleum goods and Rs. 6.40 per day in respect of other goods. The rate of lump sum tax is thus seen to be relatable to the freight carried or the period of the journey or to both. There is no violation of Article 14. 15. In the Bihar cases Shri Kapoor learned counsel for the petitioners raised the contention that on the terms of Section 3(6) of the Bihar Taxation of Passengers and Goods (Carried by Public Service Motor Vehicles) Act, 1961, no tax was leviable on passengers or goods carried by a public vehicle from any place outside the State of Bihar to any place outside the State merely because the vehicle happened to pass through Bihar in the course of its journey. Section 3(6) reads as follows : Where passengers or goods are carried by a public service motor vehicle from any place outside the State to any place within the State, or from any place within the State to any place outside the State, the tax shall be payable in respect of the distance covered within the State at the rate provided in sub-section (1)...... The learned counsel contrasted the language of Section 3(6) of the Bihar Act with the language of the Explanation to Section 3(1) of the Uttar Pradesh Motor Gadi (Mal-Kar) Adhiniyam, 1964, which is as follows : Explanation I. - Where goods are carried by a public goods vehicle - (a) from any place outside the State to any place outside the State; or (b) from any place within the State to any place outside the State; or (c) from any place outside the State to any place within the State; an amount bearing the same proportion...... The omission of a clause similar to clause (a) of Explanation I to Section 3(1) of the Uttar Pradesh Motor Gadi (Mal-Kar) Adhiniyam, 1964, according to the learned counsel, made it clear that tax was not leviable where passengers or goods were carried from any place outside the State to any place outside the State merely because the vehicle passed through the State of Bihar. Reliance was placed by the learned counsel on a decision of the Allahabad High Court in Pritpal Singh v. State of U. P. We do not agree with the submission. A journey from a place outside the State to another place outside the State, but through the State, involves a journey from a place outside the State to a place inside the State. Clauses (b) - and (c) of Explanation I to Section 3(1) of the Uttar Pradesh Act together, cover, of their own force, the situation contemplated by clause (a) also. Clause (a) however, appears to have been added by way of caution and because of the decision of the Allahabad High Court in the case on which the learned counsel relied. The Allahabad High Court was dealing with a provision which at that time was analogous to the present Bihar provision. We do not agree with the view expressed by the Allahabad High Court in that case on this question only. 16. Based on our judgment in State of Mysore v. T. V. Sundaram Iyengar & Sons (P) Ltd., it was argued in some of the cases that where the motor vehicle merely passed through the State, no taxable event occurred and therefore, tax could not be levied. In the Motor Vehicles Taxation Acts of several States the charging section generally runs as follows : "There shall be levied and collected on all motor vehicles used or kept for use in the State a tax at the rate fixed by the State Governments...." In these cases the taxable event is 'keeping for use' and alternately user within the state. Once the motor vehicle is used within the State the taxable event occurs and the tax is attracted. The decision in State of Mysore v. T. V. Sundaram Iyengar & Sons (P) Ltd., has no application to such cases as already pointed out by us while dealing with a similar submission of Shri Mridul in the Uttar Pradesh cases. 17. In some States, the Motor Vehicles Taxation Acts provide fro payment of tax in the event only of vehicles being "kept for use in the State" and provide for no other alternative taxable event. In such cases the principle of our decision in State of Mysore v. T. V. Sundaram Iyengar & Sons (P) Ltd., maybe attracted. It will depend on an interpretation of the provisions of the relevant statutes. But we do not propose to say anything more about such cases as we cannot give any relief, even if we agree with the petitioners, in applications under Article 32 of the Constitution. 18. In the other cases from the States of Gujarat, Maharashtra, West Bengal, Punjab, Haryana, Karnataka, Bihar, Madhya Pradesh, Rajasthan, Orissa, no other points were raised but the relevant provisions of the Motor Vehicles Taxation Acts and the Taxation on Passengers and Goods Acts in force in the several States were brought to our notice and similar submissions as those discussed by us were made. In the result all the civil appeals, special leave petitions and writ petitions are dismissed with costs. In some of the writ petitions are dismissed with costs. In some of the writ petitions proper court fee has not been paid. However, we are not dismissing the writ petitions on that ground.