2005 INSC 0523 SUPREME COURT OF INDIA State of Uttar Pradesh Vs. Anil Kumar Ramesh Chandra Glass Works C.A.No.3825 of 2000 (Mrs.Ruma Pal and C. K. Thakker JJ.) 05.05.2005 ORDER The Order of the Court is as follows:- 1. The challenge in this appeal arises out of the decision of the High Court relating to eight show cause notices issued by the appellants under the provisions of the Uttar Pradesh Trade Tax Act, 1948 (hereinafter referred to as "the Act"). The eight show cause notices were issued for the period 1982-83 to 1984-85. By the show cause notices the respondents were asked to explain why they should not be held liable for payment of sales tax on account of sales made by them for the period covered by the notices. 2. The respondents manufacture glass bangles. Although there is some dispute as to when the respondents commenced their business, there is no dispute, and the High Court has found that the respondents continued to realise sales tax on their products from their customers until they were granted an eligibility certificate under section 4A of the Act on October 23, 1984. 3. The respondents submitted their reply to the show cause notices on December 23, 1985 and on December 26, 1985 an order of assessment was passed in respect of the eight show cause notices raising a demand against the respondents. 4. The respondents filed a writ petition challenging the show cause notices on January 2, 1986. During the pendency of the writ petition the eligibility certificate granted to the respondents was sought to be cancelled by the Commissioner of Sales Tax on February 25, 1988. The cancellation was challenged by the respondent before the Sales Tax Tribunal. The challenge was negatived by the Tribunal. Being aggrieved the respondents filed a revision petition before the High Court. The High Court, by its order dated November 23, 1994, allowed the revision petition under section 11 of the Act and held that the eligibility certificate could not be cancelled by the Commissioner in the circumstances of the case. 5. The writ petition challenging the eight show cause notices was also allowed by the High Court on February 4, 2000*. The High Court appears to have proceeded on the basis that the 1 SpotLaw show cause notice had been issued on the basis that the eligibility certificate had been wrongly obtained. It is apparent from the narration of facts that the show cause notices were in fact issued for the period prior to the grant of the eligibility certificate. It cannot be said, therefore, that the show cause notices proceeded on the basis that the eligibility certificate was invalid. All that the appellants proposed to do was to hold the respondent liable to pay sales tax in respect of the amount admittedly collected by the respondent on account of sales tax until it was granted the eligibility certificate. 6. In our view, the High Court proceeded on an incorrect basis. Hence, the decision cannot stand. "In any event, this Court had repeatedly held that article 226 should not be permitted to be invoked in order to challenge show cause notices unless accepting the fact in the show cause notices to be correct, either no offence is disclosed or the show cause notices are ex facie without jurisdiction. That could not be said as far as the eight show cause notices in question are concerned. The High Court, therefore, should not have interfered and should have left the respondents to pursue their remedy by way of an appeal under section 9 of the Act from the order of assessment which, according to the High Court, had admittedly been passed before the writ petition had been filed by the respondent." 7. In the circumstances of the case, the appeal is allowed. The decision of the High Court is set aside. The respondents are at liberty to challenge the order of assessment dated December 26, 1985 by filing an appeal under section 9 of the Act. The delay in preferring the appeal, in our view, should be condoned having regard to the fact that the respondents were prosecuting proceedings erroneously before another court. This relaxation of the time-limit however will operate in favour of the respondent provided the appeal is filed within a period of four weeks from date. 8. There shall be no order as to costs. 2 SpotLaw