2022 INSC 0017 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.7319 OF 2021 The State of Maharashtra        ..Appellant (S) Versus Shri Vile Parle Kelvani Mandal & Ors.    .. Respondent (S) J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment  and order  dated 28.02.2019 passed  by  the  High Court of Judicature at Bombay in Writ Petition No.2961 of 2018,   by   which   the   High   Court   has   allowed   the   said   writ petition   preferred   by   respondents   No.1   to   10   herein   ­ original   writ   petitioners   (hereinafter   referred   to   as   original writ petitioners – education institutions) and held that the original   writ   petitioners   are   exempted   from   payment   of 1 electricity duty, the State of Maharashtra has preferred the present appeal.  2. That   the   original   writ   petitioners   are   the   education institutions   run   and   manage   by   original   writ   petitioner No.1  – Shri  Vile Parle  Kelvani  Mandal,  a society  registered under   the   Societies   Registration   Act,   1860   and   also   a public   charitable   trust   registered   under   the   Maharashtra Public   Trusts   Act,   1950.   That   the   writ   petitioners   have taken   electricity   connections   for   power   supply   to   their education   institutions   from   respective   power   supply companies.   That   prior   to   01.09.2016,   the   charitable education   institutions   were   exempted   from   payment   of electricity   duty   levied   on   the   consumption   charges   or   the energy   consumption   for   the   purposes   of   or   in   respect   of   a school   or   college   or   institution   imparting   education   or training,   students'   hostels,   hospitals,   nursing   homes   etc. as   per   Section   3(2)(iii)   of   the  Maharashtra   Electricity  Duty Act, 1958. That in the year 2018, the respective electricity supply  companies levied the electricity duty pursuant to a letter from the Industries, Energy and Labour Department, 2 Government   of   Maharashtra   stating   that   as   per Maharashtra   Electricity   Act,   2016,   charitable   institutions registered under the Bombay Public Trusts Act, 1950   (now known   as   Maharashtra   Public   Trusts   Act,   1950)   for   the purpose   of   or   in   respect   of   school   or   college   imparting education or training in academic or technical subjects are not   entitled   for   electricity   duty   exemption   with   effect   from 1st   September,   2016.   The   respective   power   supply companies levied electricity duty at 21% and the bills were raised   accordingly   on   original   writ   petitioners   and   their education   institutions   for   the   period   post   01.09.2016. Aggrieved by the levy of electricity duty on the educational charitable   institutions   run   by   the   original   writ   petitioner No.1   –   respondent   No.1   herein,   original   writ   petitioners preferred   the   writ   petition   before   the   High   Court.   By   the impugned   judgment   and   order,   the   Division   Bench   of   the High   Court   has   allowed   the   said   writ   petition   and   has   set aside   the   levy   of   electricity   duty   on   writ   petitioners   and consequently   has   set   aside   respective   electricity   bills levying   the   electricity   duty   on   consumption   of   electricity charge.       3 3. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order passed by the High Court, the State of Maharashtra has preferred the present appeal. 4. Shri   Sachin   Patil,   learned   counsel   appearing   on   behalf   of the   State   has   vehemently   submitted   that   in   the   facts   and circumstances of the case, the High Court has committed a grave   error   in   holding   that   the   original   writ   petitioners   – charitable   education   institutions   are   not   liable   to   pay   the electricity duty.     4.1 It  is   further  submitted   that  in   absence   of  challenge   to   the relevant   provisions   of   the   Maharashtra   Electricity   Act, 2016,   the   High   Court   ought   not   to   have   allowed   the   writ petition   and   ought   not   to   have   set   aside   the   levy   of electricity   duty   levied   from   charitable   education institutions like the original writ petitioners.  4.2 It   is   further   submitted   by   Shri   Sachin   Patil,   learned counsel   appearing   on   behalf   of   the   State   that   the   High Court   has   not   properly   appreciated   and   considered   the 4 relevant   provisions   pre   and   post   the   Maharashtra Electricity Act, 2016.  4.3 It   is   submitted   that   as   per   Section   3(2)(a)(iiia)   of   the Maharashtra   Electricity   Duty   Act,   1958,   the   charitable intuitions   registered   under   the   Bombay   Public   Trusts   Act, for   the   purpose   of,   or   in   respect   of,   school   or   college, imparting   education   or   training   in   academic   or   technical subjects   (save   in   respect   of   premises   used   for   residential purposes)   were   exempted   from   levy   of   the   electricity   duty on   the   consumption   charges   or   the   units   of   energy consumed.   It   is   submitted   that   however,   on   enactment   of the Maharashtra Electricity Duty Act, 2016 which repealed the  earlier  the  Maharashtra Electricity   Duty  Act, 1958,  no such   exemption   from   levy/payment   of   electricity   duty   has been provided to such charitable education institutions. 4.4 It   is   submitted   that   the   High   Court   has   failed   to   consider there   is   no   provision,   similar   to   the   Repealed   Act   of   1958 (the   Maharashtra   Electricity   Duty   Act,   1958)   in   the   new Act,   2016   (Maharashtra   Electricity   Duty   Act,   2016),   and the   charitable   education   institutions   whether   registered 5 before   or   after   coming   into   the   new   Act   of   2016,   are   not entitled to the exemption from payment of electricity duty. 4.5 It   is   further   submitted   that   the   High   Court   has   not properly   appreciated   or   considered   that   by   virtue   of   the statutory   provisions   under   the   Repealed   Act   of   1958,   the charitable  education   institutions  were  enjoying   concession from   payment   electricity   consumption   duty/   electricity consumption   charges   and   therefore   there   was   no   need   to issue   a   specific   order   in   their   favour   under   the   Repealed Act of 1958. It is submitted that therefore, if any order had been issued by the department in favour of any institution, it is neither an order as contemplated under Repealed Act, 1958   nor   it   is   saved   from   proviso   of   Section   4   of   the Maharashtra   Electricity   Duty   Act,   2016.   It   is   submitted that therefore, after commencement of the new Act of 2016, such   order   does   not   confer   right   upon   the   charitable education institutions to claim exemption. 4.6 It   is   further   submitted   that   as   such   the   language   used   in the new Act of 2016 with respect to the exemption/levy of electricity   duty   is   very   clear   and   unambiguous.   It   is 6 submitted   that   the   words   used   are   plain   and   simple   and therefore the same should be read with the intention of the legislature particularly in favour of revenue. It is submitted that   as   per   the   law   laid   down   by   this   Court   in   catena   of decisions   a   taxing   statute   is   to   be   construed   in   favour   of assesse but an exception or an exemption provision from a taxing  statute has to  be construed strictly. It is submitted that even if there is any ambiguity in that regard the issue must be answered in favour of revenue.  4.7 In   support   of   the   above   submissions,   learned   counsel appearing on behalf of the State has relied on the following decisions   of   this   Court:­   Commr.   of   Customs   Vs.   Dilip Kumar   &   Co. ,   (2018)   9   SCC   1;   Central   Public Information   Officer,   Supreme   Court   of   India   Vs. Subhash   Chandra   Agarwal ,   (2020)   5   SCC   481;   Essar Steel   India   Ltd.   &   Anr.   Vs.   State   of   Gujarat   &   Anr. , (2017)   8   SCC   357;   Star   Industries   Vs.   Commr.   of Customs   (Imports) ,   (2016)   2   SCC   362;   Giridhar   G. Yadalam   Vs.   Commissioner   of   Wealth   Tax   &   Another , 7 (2015)   17   SCC   664;   Godrej   &   Boyce   Mfg.   Co.   Ltd.   Vs. Deputy   Commissioner   of   Income   Tax   &   Anr. ,   (2017)   7 SCC 421. 5. Making the above submissions and relying on the aforesaid decisions   of   this   Court,   it   is   prayed   to   allow   the   present appeal   and   quash   and   set   aside   the   impugned   judgment and order passed by the High Court. 6. The present appeal is vehemently opposed by Shri Shekhar Naphade,   learned   Senior   Advocate,   appearing   on   behalf   of the   original   writ   petitioners   –   respondents   No.1   to   10 herein.  6.1 It   is   vehemently   submitted   by   Shri   Shekhar   Naphade, learned Senior Advocate appearing on behalf of the original writ  petitioners that  in  the  facts and   circumstances  of  the case   and   considering   the   fact   that   the   original   writ petitioners   are   charitable   education   institutions,   the   High Court   has   rightly   held   that   they   are   exempted   from payment of electricity duty.  8 6.2 It   is   submitted   by   Shri   Naphade,   learned   Senior   Advocate appearing  on  behalf  of the original writ petitioners that  as observed   by   this   Court   in   the   case   of   C.W.S.   (India)   Ltd. Vs.   Commissioner   of   Income   Tax ,   1994   Supp   (2)   SCC 296 (para 10), where a literal interpretation leads to absurd result, the wording of the statute can be modified to accord with the intention of the legislature and to avoid absurdity. 6.3 It   is   submitted   that   if   the   interpretation   canvassed   by   the state is accepted then it will lead to absurdity and manifest injustice as  school/colleges etc. run  by   the local  authority will   fall   within   the   purview   of   Section   3(2)(iii)   of   2016   Act, while   those   run   by   the   statutory   university   or   charitable institution registered under Bombay Trusts Act, 1950 (now known as Maharashtra Public Trusts Act, 1950), would fall outside the ambit of Section 3(2)(iii). It is submitted that as such   there   is   no   essential   difference   between schools/colleges   etc.   run   by   the   statutory   university   or institution registered under the Maharashtra Public Trusts Act,   1950   and   those   run   by   the   local   authority.   It   is 9 submitted   that   such   absurdity   or   injustice   cannot   be   the intention of the legislature.  6.4 It   is   further   submitted   by   Shri   Naphade,   learned   Senior Advocate   appearing   on   behalf   of   the   original   writ petitioners   that   there   is   always   a   presumption   that   the legislature   does   not   intend   to   violate   Article   14   of   the Constitution   of   India.   It   is   submitted   that   as   per   the   case on   behalf   of   the   State,   Section   3(2)(iii)   of   2016   Act   covers only   schools/colleges   etc.   of   the   local   authority   and   those run   by   the   statutory   university   or   by   private   institutions are   outside   the   scope   of   Section   3(2)(iii)   of   2016   Act.   It   is submitted   that   this   would   lead   to   discrimination   and arbitrariness.   It   is   submitted   that   who   runs   the educational institution cannot be the intelligible differentia for the purpose of classification. It is submitted that if such an interpretation is accepted then Section 3(2)(iii) would be ultra   vires   Article   14   of   the   Constitution.   It   is   submitted that   while   interpreting   Section   3(2)(iii)   of   2016   Act,   Article 14   must   be   considered   and   interpretation   which   would accord   with   the   mandate   of   Article   14   should   be   adopted. 10 Reliance is placed on the decision of this Court in the case of  B.R. Enterprises Vs. State of U.P. & Ors. , (1999) 9 SCC 700 (para 81).  6.5 It   is   further   submitted   that   even   otherwise   there   is presumption   that   legislature   does   not   make   radical changes in existing law. Reliance is placed on the decision of   this   Court   in   the   case   of   Byram   Pestonji   Gariwala   Vs. Union   Bank   of   India   &   Ors. ,   (1992)   1   SCC   31   (para   29­ 38).  It is submitted that it is not in dispute that Section 3(2) (iii  a)  of  1958  Act  clearly   provided  that  the  electricity  duty shall   not   be   imposed   on   schools/colleges   etc.   run   by charitable   institutions   registered   under   the   Maharashtra Public   Trusts   Act,   1950.   It   is   submitted   that   there   is   no dispute that the schools/colleges etc. of the writ petitioners fall   within   the   purview   the   purview   of   Section   3(2)(iii   a)   of 1958 Act. It is submitted that therefore there is nothing in 2016   Act   which   warrants   a   conclusion   that   there   is   a radical change in law leading to duty being imposed on the 11 educational   institutions   being   run   by   the   original   writ petitioner.    6.6 Pointing   out   the   following   aspects,   it   is   submitted   by   Shri Naphade   learned   Senior   Advocate   appearing   on   behalf   of the   original   writ   petitioners,   that   as   such   there   are   no radical   changes   between   the   Maharashtra   Electricity   Duty Act, 1958 (1958 Act) and the Maharashtra Electricity Duty Act,   2016   (2016   Act).   It   is   submitted   that   under   Section 3(2) of 1958 Act, no duty could be imposed on the following entities:­ (a) Government of Maharashtra [Section 3(2)(i)] (b) Local   authorities   carrying   on   specified   activities [Section 3(2)(ia)] (c) Licensee   carrying   on   specified   activities   [Section 3(2)(ib)] (d) Tramway company [Section 3(2)(ii)] (e) Entity   generating   electricity   for   the   purpose   of supplying   it   for   the   use   of   vehicles   and   vessels. [Section 3(2)(iv)] 12 Note­   under   1958   Act   no   duty   could   be   imposed   on the Central Government due to the provisions of Article 285 of the Constitution.     6.6.1 It is further submitted that under Section 3(2) of 2016 Act no duty can be imposed on the following entities:­ (a) State Government [Section 3(2)(i)] (b) Central Government [Section 3(2) (ii)] This  is by   way  abundant  caution  as  no  duty  can   be imposed   on   the   Central   Government   due   to   Article 285 of the Constitution.  (c) Licensee carrying on specified activities. [Section 3(2) (v)] (d) Generating Company [Section 3(2)(vi)] (e) Entity   generating   electricity   for   use   of   vehicles   and vessels [Section 3(2)(vii)] Note   –   At   present   there   is   Tramway   company   in   the State   of   Maharashtra.   Thus   there   is   no   change   in 2016 Act as regards the entities who are not subject to imposition of duty.    13 6.6.2 Further, under Section 3(2) of the 1958 Act no duty could be imposed on following activities:­   (a) Educational   institutions   run   by   local   authority   or statutory university, or charitable institution registered under  Bombay   Trusts   Act,  1950.   [Section   3(2)(ia),  3(2) (iii) and 3(2)(iiia)] (b) Local   authority   using   electricity   for   hospital,   nursing home,   dispensary,   clinic,   public   street   lighting,   public water   works,   system   of   public   sewers   or   drains. [Section 3(2)(ia)] (c) Use   of   electricity   by   licensee   for   the   purpose   of construction,   maintenance,   or   operation   of   any generating,   transmitting   and   distributing   system. [Section 3(2)(ib)] (d) Generation of electricity for the purpose of supplying it for the use of vehicles or vessels. [Section 3(2)(iv)] (e) Where   the   energy   is   generated   at   a   voltage   not exceeding 100 volts. [Section 3(2)(v)]    6.7 It is submitted that both under the 1958 Act and 2016 Act, the   premises   used   by   entities   specified   under   Section   3(2) 14 for   the   purpose   of   residence   are   subject   to   imposition   of duty.  6.8 It   is   submitted   that   aforesaid   analysis   clearly   shows   that the   entities   on   whom   no   duty   can   be   imposed   have remained the same subject to the rider that if the premises are used for residence, duty can be imposed.  6.9 It   is   submitted   that   the   only   question   is   whether educational   activities   carried   on   by   local   authorities, statutory   university   or   a   charitable   institution   registered under the Bombay Trusts Act, 1950 are within the purview of Section 3(2) of the 2016 Act? 6.10 It is submitted that it is not in dispute that under the 1958 Act,   the   educational   institutions   carried   out   by   local authorities,   statutory   university,   or   the   charitable institutions   were   not   subject   to   imposition   of   duty.   The other   activities   which   are   not   subject   to   imposition   of electricity duty, both under the 1958 Act and 2016 Act are as follows:­  15 (a)   Specified   activities   by   local   authorities   [See   Section 3(2)(ia) of 1958 Act Section 3(2)(iii) of 2016 Act.  (b) Generation of electricity for construction, maintenance and   operation   of   any   generating,   transmitting   and distrusting   system   by   licensee.   [See   Section   3(2)(ib)   of 1958 Act and Section 3(2)(v) of 2016 Act.  (c) Generation   of   electricity   for   the   purpose   of   supplying for the use of vehicles or vessels [See Section 3(2)(iv) of 1958 Act and Section 3(2) (vii) of 2016 Act.  (d) Generation of electricity at a voltage not exceeding 100 volts   [See   Section   3(2)(v)   of   the   1958   Act   and   Section 3(2)(viii) of 2016 Act.       6.11 It   is   submitted   that   thus   entities   who   are   not   subject   to imposition   of   duty   have   remained   the   same,   both   under 1958   Act   and   2016   Act   and   that   other   activities enumerated herein above have remained same, both under 1958 Act and 2016 Act. It is submitted that therefore, it is difficult to accept that in respect of educational activities a radical change is brought about by 2016 Act by  excluding educational   institutions   run   by   statutory   university   or   by 16 charitable   institutions.   It   is   submitted   that   either   it   is   a case   of   Casus   Omissus   or   a   case   of   bad   drafting   of   2016 Act.  6.12 It   is   submitted   that   1958   Act   clearly   indicates   that   it   was the   policy   of   the   legislature   to   exclude   the   educational activities run by specified entities from imposition of duty. There is nothing in the 2016 Act which would indicate that there   is   a   radical   departure   in   respect   of   educational activities.   Some   of   the   activities   which   are   not   subject   to imposition  of  duty  both   under  the   1958  Act  and  2016  Act are   commercial   in   nature.   It   is   submitted   that   therefore   if that   be   so   then   why   the   legislature   would   depart   from   its earlier   policy   in   respect   of   educational   activities   as promotion of education is in public interest. It is submitted that   if   the   commercial   activities   are   not   subject   to imposition   of   duty   then   it   would   be   unreasonable   on   the part   of   the   legislature   to   impose   duty   on   non­commercial activity   of   imparting   education.   It   is   submitted   that   policy of   the   legislature   is   presumed   to   be   reasonable   so   that   it 17 does   not   fall   foul   principle   of   unreasonableness   or arbitrariness.          6.13 Lastly,   it   is   submitted   by   Shri   Naphade   learned   Senior Advocate appearing on behalf of the writ petitioners, that in the   present   case   the   doctrine   of   last   antecedent   may   also be   applied.   It   is   submitted   that   first   part   of   Section   3(2) covers   all   educational   activities   irrespective   of   the   entity which carries on such activities. It is submitted that in the 1958 Act in Section 3(2), the following words used are “for the   purposes   of   or   in   respect   of   school   …….   Students hostel”   and   in   the   second   part   of   Section   3(2)   deals   with activities carried on by the local authorities. It is submitted that   in   the   2016   Act,   the   expression   “Run   by   any   local bodies……State   of   Maharashtra”   does   not   qualify   the educational   activities   but   it   qualifies   activities   namely “Hospitals,   nursing   homes…….a   part   of   system”.   It   is submitted that if the doctrine of Last Antecedent is applied to the present case, the only possible conclusion is that the expression   “Run   by   any   local   bodies”   does   not   qualify educational activities referred to in first part of Section 3(2) but qualifies the second part i.e. the other activities. 18 6.14 It is further submitted that Electricity Duty Act is a taxing statute. Therefore, it must be strictly construed and if there is   any   ambiguity   the   same   must   be   resolved   in   favour   of the   assessee.   The   legislature   is   covering   all   educational activities   in   one   provision   contained   in   Section   3(2)(iii) irrespective   of   the   entity   which   carries   on   the   activities. While   doing   so   the   ambiguity   has   crept   in   drafting.   It   is submitted that the benefit of ambiguity must lean in favour of the assessee rather than the revenue.                      6.15 Making the above submissions and relying on the decisions of this Court, it is prayed to dismiss the present appeal.  7. We have heard the learned counsel appearing on behalf of the respective parties at length. 8. The short question which is posed for the consideration of this   Court   is   whether   the   original   writ   petitioners   being charitable   education   institutions   registered   under   the provisions of the Public Trusts Act (the Maharashtra Public Trusts   Act,   1950)   are   entitled   to   the   exemption   from 19 payment of electricity  duty  post 01.09.2016 i.e. as per  the provisions of the Maharashtra Electricity Duty Act, 2016?  9. While answering the aforesaid question/issue, law on how to interpret and/or consider the statutory provisions in the taxing   statute   and   the   exemption   notifications   is   required to be analysed first. 9.1 In the case of   Dilip Kumar & Company   (supra), five­judge bench of this Court has held that in every taxing statute –– the charging, the computation and exemption provisions at the   threshold   stage   should   be   interpreted   strictly.   In   case of   ambiguity   in   case   of   charging   provision,   the   benefit necessarily   must   go   into   favour   of   the   subject/assessee. This means that the subject of tax, the person liable to pay tax and the rate at which the tax is to be levied have to be interpreted and construed strictly. If there is any ambiguity in any of these three components, no tax can be levied till the ambiguity or defect was removed by the legislature [See pages  53 to   55  in   Dilip   Kumar   &   Company ]. However,  in case   of   exemption   notification   or   clause,   same   is   to   be allowed   based   wholly   by   the   language   of   the   notification, 20 and   exemption   cannot   be   gathered   by   necessary implication,   or   on   a   construction   different   from   the   words used   by   reference   to   the   object   and   purpose   of   granting exemption   [See   Hansraj   Gordhandas   Vs.   H.H.   Dave, Assistant Collector of Central Excise Customs, Surat & Ors.,   AIR   1970   SC   755 ].   Further   it’s   for   the   assessee   to show   by   construction   of   the   exemption  clause/notification that   it   comes   within   the   purview   of   exemption.   The assessee/citizen   cannot   rely   on   ambiguity   or   doubt   to claim   benefit   of   exemption.   The   rationale   is   not   to   widen the   ambit   at   the   stage   of   applicability.   However,   once   the hurdle   is   crossed,   the   notification   is   constructed   liberally [See   Collector   of   Central   Excise,   Bombay­I   &   Anr.   vs. Parle   Exports   (P)   Ltd.,   (1989)   1   SCC   345   and   Union   of India & Ors. vs. Wood Papers Ltd. & Anr., (1998) 4 SCC 256 ] .   Thus,   distinction   can   be   made   between   the substantive   requirements   that   require   strict   compliance   – non­compliance   of   which   would   render   the   assessee ineligible   to   claim   exemption,   and   the   procedural   or 21 compliance   provision   which   can   be   interpreted   liberally [See paragraphs 64 to 65 in  Dilip Kumar & Company ]. 9.2 Essar Steel India Ltd. & Anr.  was a case relating to grant of   exemption   under   Section   3(2)(vii)(a)   from   payment   of electricity   duty   under   the   1958   Act.   The   court   relied   on several decisions on interpretation of notification in nature of   exemption,   to   hold   that   the   statutory   conditions   for grant   of   exemption   can   neither   be   tinkered   with   nor diluted. The exemption notification must be interpreted by their own wordings, and where the wordings of notification with   regard   the   construction   is   clear,   it   has   to   be   given effect to. If on the wordings of the notification benefit is not available,   then   the   court   would   not   grant   benefit   by stretching the words of the notification or by adding words to   the   notification.   To   interpret   the   exemption   notification one should go by the clear, unambiguous wordings thereof. These principles were applied in   Essar Steel  India Ltd. & Anr.   to   deny   benefit   of  Section   3(2)(vii)(a)   of   the   1958   Act, as   the   condition   of   generating   energy   jointly   with   another undertaking was not fulfilled. 22 9.3 In   case   of   Star   Industries ,   it   was   held   that   the   eligibility criteria   laid   down   for   exemption   notification   is   required   to be   construed   strictly,   and   once   it   is   found   that   applicant satisfies   the   same,   the   exemption   notification   should   be construed   liberally.   Reference   was   made   to   the   decision Novopan   India   Ltd.   vs.   CCE   and   Customs,   1994   Supp (3)   SCC   606   and   the   Constitution   Bench   decision   in Hansraj   Gordhandas   vs.   H.H.   Dave,   Assistant   Collector of   Central   Excise   Customs,   Surat   &   Ors.   (supra),   which decisions have been noted and elucidated by this Court in Dilip   Kumar   &   Company .   Therefore,   in   the   context   of exemption   notification   there   is   no   new   room   for intendment.   Regard   must   be   to   the   clear   meaning   of   the words.   Claim   to   exemption   is   governed   wholly   by   the language of the notification, which means by plain terms of the exemption  clause. An assessee cannot  claim  benefit  of exemption,   on   the   principle   that   in   case   of   ambiguity   a taxing   statue   must   be   construed   in   his   favour,   for   an exception   or   exemption   provision   must   be   construed strictly. 23 9.4 In the case of   Giridhar G. Yadalam   (supra), it is observed and  held  that   in  taxing   statute,  it  is the   plain  language  of the   provision   that   has   to   be   preferred   where   language   is plain   and   is   capable   of   one   definite   meaning.   It   is   further observed   that   the   strict   interpretation   to   the   exemption provision   is   to   be   accorded.   It   is   observed   that   the purposive   interpretation   can   be   given   only   when   there   is some   ambiguity   in  the   language  of   the   statutory   provision or   it   leads   to   absurd   results.   In   paragraph   16,   it   is observed and held as under:­ “16.   We   have   already   pointed   out   that   on   the plain   language   of   the   provision   in   question,   the benefit   of   the   said   clause   would   be   applicable only   in   respect   of   the   building   “which   has   been constructed”.   The   expression   “has   been constructed”   obviously   cannot   include   within   its sweep   a   building   which   is   not   fully   constructed or   in   the   process   of   construction.   The   opening words of clause ( ii ) also become important in this behalf, where it is stated that “the land occupied by   any   building”.   The   land   cannot   be   treated   to be   occupied  by   a   building   where   it   is   still  under construction.   If   the   contention   of   Mr   Jain   is accepted,   an   assessee   would   become   entitled   to the   benefit   of   the   said   clause,   at   that   very moment,   the   commencement   of   construction even   with   construction   the   moment   one   brick   is laid.   It   would   be   too   far­fetched,   in   such   a situation,   to   say   that   the   land   stands   occupied by a building that has been constructed thereon. 24 Even Mr Jain was candid in accepting that when the  construction  of building  is still going  on  and is   not   completed,   literally   speaking,   it   cannot  be said that  the building   “has been  constructed”. It is   for   this   reason   that   he   wanted   us   to   give   the benefit   of   this   provision   even   in   such   cases   by reading   the   expression   to   mean   the   same   as   “is being constructed”. His submission was that the moment   construction   starts   the   urban   land   is put to “productive use” and that entitles the land from   exemption   of   wealth   tax.   This   argument   of giving   so­called   purposive   interpretation   has   to be rejected for more than one reasons. These are: ( i ) In taxing statute, it is the plain language of the provision   that   has   to   be   preferred   where language   is   plain   and   is   capable   of   one   definite meaning. ( ii )   Strict   interpretation   to   the   exemption provision  is to  be accorded,  which  is the  case  at hand. ( iii )   The   purposive   interpretation   can   be   given only   when   there   is   some   ambiguity   in   the language of the  statutory  provision  or  it  leads to absurd results. We do not  find  it to be so  in the present case.”   9.5 In the case of   Godrej  & Boyce Mfg. Co. Ltd.   (supra), it is observed   and   held   by   this   Court   that   where   the   words   of the statute are clear and unambiguous, recourse cannot be had   to   principles   of   interpretation   other   than   the   literal view. It is further observed that it is the bounden duty and obligation of the court to interpret the statute as it is. It is 25 further   observed   that   it   is   contrary   to   all   rules   of construction   to   read   words   into   a   statute   which   the legislature in its wisdom has deliberately not incorporated. 10. Applying   the   law   laid   down   by   this   Court   in   the   aforesaid decisions to the facts of the case on hand, it is required to be considered whether post 01.09.2016 and on coming into force   the   2016   Act,   still,   the   writ   petitioners   –   charitable education   institutions   registered   under   the   Public   Trusts Act and or the Societies Registration Act are entitled to the exemption from payment of electricity duty? 11. For   the   aforesaid   purpose,   the   charging sections/exemption   provisions   under   the   pre   Act   of   2016 and post Act of 2016 are required to be referred to. Section 3 of the Maharashtra Electricity Duty Act, 1958, which was applicable   prior   to   coming   into   force   of   the   Maharashtra Electricity   Duty   Act,   2016,   relevant   for   our   purpose   reads as under:­ “ 3 .   (1)   Subject   to   the   provisions   of   sub­section (2),   there   shall   be   levied   and   paid   to   the   State Government   on   the   1[consumption   charges   or the]   units   of   energy   consumed   (excluding   losses of   energy   sustained   in   transmission   and 26 transformation   by   a   licensee   before   supply   to   a consumer),   a   duty   (hereinafter   referred   to   as" electricity   duty")   at   the   rates   specified   in   the Schedule to this Act.  (2) (a) Electricity duty shall not be leviable on the 3[consumption   charges   or   the]   units   of   energy consumed,—  (i)   by   the   Government   of   Maharashtra   (save   in respect   of   premises   used   for   residential purposes);  (ia)   by   or   in   a   respect   of   any   municipal corporation,   municipality,   municipal   committee, town   committee,   notified   area   committee, Cantonment   Board,   Zilla   Parishad   or   village panchyat constituted under any law for the time being in force in the State, for the purpose of, or in   respect   of   5 [   a   school   or   college   imparting education   or   training   in   academic   or   technical subjects,   a   hospital,   nursing   home,   dispensary, clinic,   public   street   lighting,   public   water   works and   system   of   public   sewers   or   drains   (save   in respect   of   premises   used   for   residential purposes);  (ib)   by   any   licensee   for   purposes   directly connected   with   construction,   maintenance   or operation   of   any   generating,   transmitting   and distributing system of the licensee;   (ii)   by   a   tramway   company,   save   in   respect   of premises   used   for   residential   and   office purposes;  (iii)   by   or   in   respect   of   any   statutory   University and   institutions   run   by   the   statutory   University for   the   purpose   of   or   in   respect   of   education, research   and   training   (save   in   respect   of premises used for residential purposes);  27 (iiia)   by   or   in   respect   of   charitable   institution registered   under   the   Bombay   Public   Trusts   Act, 1950, for the purpose of, or in respect of, school or   college   imparting   education   or   training   in academic or technical subjects (save in respect of premises used for residential purposes);” That thereafter the Maharashtra Electricity Duty Act, 2016 has   been   enacted,   which   has   come   into   effect   from 08.08.2016.   Section   3   of   the   2016   Act,   relevant   for   our purpose reads as under:­    “3.   (1)   Subject   to   the   provisions   of   sub­section (2),   there   shall   be   levied   and   paid   to   the   State Government, on the consumption charges or the units   of   energy   consumed,   a   duty   (hereinafter referred   to   as   “Electricity   Duty”)   at   the   rates classified   as   per   the   Tariff   Schedule   of   the Commission,   from   time   to   time,   on   the   basis   of use   of   the   premises   by   the   consumer   on   whose name   energy   is   supplied   by   the   licensee,   or   a consumer   who   is   consuming   energy   produced from   an   independent   source   other   than   that supplied   by   the   licensee,   for   his   own   use   as specified   in   the   Schedules,   which   are   based   on the following classifications :–– (a)   the   consumption   charges   where   energy   is supplied by the licensee; Explanation.––   For   the   purpose   of   this   sub­ section,  “use  of  the  premises  by  the   consumer on whose name energy  is supplied” means the basis   of   purpose   for   which   the   consumer   in whose   name   supply   has   been   released   and measured   by   the   meter   installed   at   point   of supply   by   the   licensee,   on   which   the consumption   charges   are   billed   as   per   the 28 tariff,   however,   in   huge   industrial   parks, commercial premises or malls where electricity is   supplied   at   single   point   or   as   bulk consumers   and   further   it   is   re­distributed   as one of the utility service provided by the owner of the premises to the end users occupying the area   on   lease   or   rent   or   otherwise,   whose purpose   of   use   of   electricity   at   the   user’s   end may vary categorically; (b)  units   of   energy   consumed  by   a   person  and energy produced through the–  (i) Captive generation;  (ii) Co­generation; (iii) Standby generation;  (iv) Renewable Energy; or  (v) Independent Power Producer (IPP); (c)   units   of   energy   consumed   which   are   not covered under clauses (a) and (b), that is, open access or other sources. (2)   Electricity   duty   shall   not   be   levied   on   the consumption charges or energy consumed,–– (i)   by   the   State   Government   excluding   the public undertakings;  (ii)   by   the   Central   Government   excluding   the public undertakings;  (iii)   for   the   purposes   of,   or   in   respect   of   a school   or   college   or   institution   imparting education   or   training,   student’s,   hostels, hospitals, nursing homes, dispensaries, clinics, public   streets   lighting,   public   water   works, sewerage   systems,   public   gardens   including zoos,   public   museums,   administrative   offices forming whole or, as the case may be, a part of system   run   by   any   local   bodies   constituted 29 under any law for the time being in force in the State of Maharashtra;  (iv) by the Government hostels;  (v)   by   any   licensee,   or   by   any   other   person engaged in the business of supplying electricity to   the   public   under   the   Electricity   Act,   for   the purposes directly connected with construction, maintenance,   operation   of   any   transmitting and   distributing   system,   including   the   losses incurred therein;” 11.1 As per Section 16 of the 2016 Act, on coming into force the 2016 Act, the Maharashtra Electricity Duty Act, 1958 stood repealed   subject   to   the   eventualities   mentioned   in   Section 16   of   the   2016   Act.   None   of   the   eventuality   mentioned   in proviso   to   Section   16   shall   be   attracted   and/or   applicable to   the   facts   of   the   case   on   hand   in   view   of   the   specific provisions   providing   for   exemption   from   payment   of   the electricity   duty   as   per   sub­section   (2)   of   Section   3   of   the 2016   Act.     Therefore,   for   the   purpose   of   exemption   from payment   of   electricity   duty   on   and   after   01.09.2016,   sub­ section   (2)   of   Section   3   of   the   2016   Act   shall   have   to   be applied and shall be applicable.  11.2 As   per   sub­section   (2)   of   Section   3   of   the   1958   Act,   the electricity   duty   was   not   leviable   on   the   consumption 30 charges  or   the  units  of  energy  consumed…………..by  or   in respect   of   charitable   institution   registered   under   the Bombay   Public  Trusts  Act,  1950,  for   the   purpose   of,  or  in respect of, school or college imparting education or training in   academic   or   technical   subjects   (save   in   respect   of premises   used   for   residential   purposes)   [Section   3(2)(iiia)]. Therefore, under the 1958 Act, the electricity duty was not leviable on the consumption charges or the units of energy consumed by or in respect of charitable institutions for the purpose; in respect of school or college imparting education or   training   in   academic  or  technical  subjects.  Even  as   per Section 3(2)(ia), electricity duty shall not be leviable on the consumption   charges   or   the   units   of   energy   consumed   by or in a respect of any municipal corporation, municipality, municipal   committee,   town   committee,   notified   area committee,   Cantonment   Board,   Zilla   Parishad   or   village panchyat   constituted   under   any   law   for   the   time   being   in force   in   the   State,   for   the   purpose   of,   or   in   respect   of   a school   or   college   imparting   education   or   training   in academic   or   technical   subjects,   a   hospital,   nursing   home, dispensary,   clinic,   public   street   lighting,   public   water 31 works   and   system   of   public   sewers   or   drains   (save   in respect of premises used for residential purposes.  11.3 However,   there   are   material   changes   under   the   2016   Act. As   per   Section   3(2)   of   the   2016   Act,   even   the   public undertakings   are   liable   to   pay   the   electricity   duty.   As   per Section   3(2)(iii),   electricity   duty   is   not   leviable   on   the consumption   charges   or   energy   consumed,   for   the purposes   of,   or   in   respect   of   a   school   or   college   or institution   imparting   education   or   training,   student’s, hostels,   hospitals,   nursing   homes,   dispensaries,   clinics, public   streets   lighting,   public   water   works,   sewerage systems,   public   gardens   including   zoos,   public   museums, administrative   offices   forming   whole   or,   as   the   case   may be,   a   part   of   system   run   by   any   local   bodies   constituted under   any   law   for   the   time   being   in   force   in   the   State   of Maharashtra. Therefore, Section 3(2)(iiia), which was there in 1958 Act, is now conspicuously and deliberately absent in Section 3(2) of the 2016 Act.    11.4 On   true   interpretation   of   Section   3(2)(iii),   under   2016   Act, electricity   duty   on   the   consumption   of   charges   or   energy 32 consumed for  the purposes of, or in respect of a school or college   or   institution   imparting   education   or   training, student’s,   hostels………….run   by   any   local   bodies   shall alone   be   exempted   from   levy   of   electricity   duty   and   the State   Government   and   Central   Government   are   also specifically   excluded   from   payment   of   electricity   duty. However, the public sector  undertakings are not exempted from   payment   of   electricity   Act.   Therefore,   under   Section 3(2) of the 2016 Act, the charitable institutions running the educational institutions are not exempted from payment of electricity   duty,   which   as   such   was   specifically   exempted under   Section  3(2)(iiia)   of  the   1958   Act.  The  language   and words   used   in   Section   3(2)   are   plain   and   simple   and   are capable   of   only   one   definite   meaning   that   there   is   no exemption   provided   under   the   2016   Act   from   levy     of electricity   duty   so   far   as   the   charitable   education institutions   are   concerned.   As   observed   herein   above, where   the   words   are   clear   and   unambiguous,   recourse cannot be had to principles of interpretation other than the literal   view.   As   observed   hereinabove,   the   exemption provision   need   to   be   interpreted   literally   and   when   the 33 language used in  exemption  provision  is simple,  clear  and unambiguous,   the   same   has   to   be   applied   rigorously, strictly   and   literally.   Under   the   2016   Act,   charitable education   institutions   running   the   schools   or   colleges   are specifically excluded from the exemption clause/exemption provision – Section 3(2).  12. If the submissions on behalf of the original writ petitioners is   accepted   that   as   per   Section   3(2)(iii),   with   respect   to   all the schools/colleges or institutions, imparting education or training,  the   electricity   duty   is  not   leviable,  in   that  case  it would lead to absurd result. In that case, even the private hospitals,   nursing   homes,   dispensaries   and   clinics,   who are   profit   making   entities   shall   also   claim   the   exemption from levy of electricity duty. The intention of the legislature as   per   Section   3(2)   of   the   2016   Act,   is   very   clear   and unambiguous that the electricity duty shall not be leviable on the consumption charges or energy consumed (i) by the State   Government   excluding   the   public   sector undertakings;   (ii)   by   the   Central   Government   excluding public   sector   undertakings   and   (iii)   …….   run   by   the   local 34 bodies   constituted   under   any   law   for   the   time   being   in force   in   the   State   of   Maharashtra.   Other   than   the   State Government, Central Government and the local bodies and the   Government   hostels,   no   exemption   from   payment   of electricity duty has been provided.     13. In view of the above findings recorded hereinabove, there is no question of applying the doctrine of Last Antecedents as canvassed   by   Shri   Naphade,   learned   Senior   Advocate, appearing on behalf of the original writ petitioners.        14. In   that   view   of   the   above   the   original   writ   petitioners   – charitable   education   institutions   registered   under   the provisions   of   the   Societies   Registration   Act   and/or   under the Maharashtra Public Trusts Act, are not entitled to any exemption   from   levy/payment   of   the   electricity   duty   on   or after   08.08.2016   i.e.   from   the   date   on   which   the Maharashtra   Electricity   Duty   Act,   2016   came   into   effect. Therefore,   the   High   Court   has   committed   a   grave   error   in setting   aside   the   levy   of   electricity   duty   levied   on   the original   writ   petitioners   –   respondents   No.1   to   10   herein. The   impugned   judgment   and   order   passed   by   the   High 35 Court  is  unsustainable   both,   on   law  and   on   facts  and  the same deserves to be dismissed. 15. In view of the above and for the reasons stated above, the present   Appeal   Succeeds.   The   impugned   judgment   and order   dated   28.02.2019   passed   by   the  High   Court   in   W.P. No.2961 of 2018, is hereby quashed and set aside and it is held that the original writ petitioners – respondents No.1 to 10   herein   –   charitable   education   institutions   registered under   the   Societies   Registration   Act   and   the   Maharashtra Public   Trusts   Act,   are   not   exempt   from   levy/payment   of electricity   duty   levied   on   the   consumption   charges   or   the energy consumed even with respect to the properties used by such charitable education institutions for the purpose of or   in   respect   of   the   school/college   imparting   education   or training   in   academic   or   technical   subjects.   The   present Appeal is accordingly allowed. There shall be no order as to costs.               …………………………………J.                 (M. R. SHAH) …………………………………J.  (SANJIV KHANNA) New Delhi,  January 07, 2022. 36