/2022 INSC 0817/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.  6396­6397 OF 2009 The Commissioner, Trade Tax, U.P.       ...Appellant(s) Versus M/s Radico Khetan Ltd.       …Respondent(s) J U D G M E N T M.R. SHAH, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgments   and   orders   dated   16.12.2008   passed   by   the High   Court   of   Judicature   at   Allahabad   in   Trade   Tax Revision   Nos.   664/1999   and   667/1999,   by   which,   the High   Court   has   dismissed   the   said   revision   applications preferred   by   the   Revenue   and   has   confirmed   the   orders passed   by   the   Trade   Tax   Tribunal   (hereinafter   referred   to as the Tribunal) allowing  Appeal Nos. 259/97 (80­81) and 260/97   (81­82)   holding   that   recovery   certificate   issued   in 1 the name of M/s. Shaw Scott Distillery (P) Ltd. (hereinafter referred   to   as   the   original   assessee)   and   endorsed   against M/s.   Radico   Khaitan   Ltd.   (hereinafter   referred   to   as   the purchaser) could  not be proceeded against  the purchaser, the Revenue has preferred the present appeals.  2. The   facts   leading   to   the   present   appeals   in   a   nutshell   are as under: ­  2.1 That the original assessee – M/s. Shaw Scott Distillery (P) Ltd.,   Rampur   was   in   arrear   of   Rs.   11,28,877/­   and   Rs. 53,89,035/­   of   trade   tax   for   the   year   1980­81   and   1981­ 82,   respectively.   The   recovery   proceedings   were   initiated against   the   original   assessee.   The   recovery   certificate   was issued.   The   plant,   machinery   and   the   goods   belonging   to the original assessee came to be purchased by respondent herein   –   purchaser   on   12.12.1985   and   01.01.1986   for   a total   consideration   of   Rs.   12,12,000/­.   The   Assessing Officer   (AO)   found   that   the   transfer   of   aforesaid   property was effected by the original assessee at the time when the assessment   proceedings   were   pending   and   the   Assessing Officer   found   that   the   said   transactions   in   favour   of   the purchaser   were   for   the   purpose   to   defraud   the   Revenue. 2 Therefore,   in   exercise   of   powers   under   Section   34   of   the U.P. Trade Tax Act (hereinafter referred to as the Act), the recovery certificate issued in the name of original assessee was   endorsed   by   the   Assessing   Officer   treating   the aforesaid   transfers   void   to   be   recovered   the   amount   from the purchaser in same way as it had to be recovered from the original assessee.      2.2 The   purchaser   –   respondent   herein   ­   M/s.   Rampur Distillery & Chemicals Ltd. (subsequently renamed as M/s. Radico   Khaitan   Ltd.)   challenged   the   endorsement   of recovery   certificate   against   it   before   the   First   Appellate Authority.   The   First   Appellate   Authority   dismissed   the appeals preferred by the purchaser. Feeling aggrieved with the   order   of   the   First   Appellate   Authority,   the   purchaser challenged   the   same   before   the   Trade   Tax   Tribunal.   The Tribunal   allowed   the   said   appeals   and   held   that   the endorsement   of   recovery   certificate   against   the   purchaser is   bad   in   law   by   observing   that   (i)   no   assessment proceedings/proceedings   under   the   Act   were   pending when the purchaser – M/s. Rampur Distillery & Chemicals Ltd.   purchased   the   goods,   plant   and   machinery   from   the 3 original   assessee   and   (ii)   that   the   transactions   of   sale   of goods, plant and machinery between the original assessee and the purchaser cannot be said to be with the intention of   defrauding   tax   or   any   other   dues   and   (iii)   that   the purchaser was the bona fide purchaser.  2.3 Feeling   aggrieved   with   the   common   judgment   and   order passed   by   the   Trade   Tax   Tribunal,   the   Revenue   preferred the   revision   applications   before   the   High   Court.   By   the impugned   judgments   and   orders,   the   High   Court   has dismissed   the   said   revision   applications   which   has   given rise to the present appeals.  3. We have heard learned counsel appearing on behalf of the respective parties at length.  4. At the outset, it is required to be noted that the dispute is with respect to the amount of tax due and payable by the original   assessee   –   M/s.   Shaw   Scott   Distillery   (P)   Ltd.   for the assessment years 1980­81. It has come on record that the   assessment   proceedings   were   concluded   in   the   year 1984. The assessment was reopened in the year 1988. The transfer   of   goods,   plant   and   machinery   belonging   to   the original assessee ­ M/s. Shaw Scott Distillery (P) Ltd. took 4 place   on   12.12.1986   and   01.01.1986   for   a   total   sale consideration of Rs. 12,12,000/­ which were much prior to the   initiation   of   reassessment   proceedings.   It   is   not   in dispute   that   the   recovery   certificate   against   original assessee   came   to   be   issued   on   15.04.1990   and   the endorsement   for   recovery   against   the   purchaser   was   on 26.03.1993.   It   is   also   required   to   be   noted   that   the   sale consideration   of   Rs.   12,12,000/­   has   not   be   disputed   by the Revenue. The endorsement to recover the amount due and payable by the original assessee against the purchaser is   sought   to   be   made   in   exercise   of   powers   under   Section 34 of the Act. Section 34 of the Act reads as under: ­ “(1) Where,   during   the   pendency   of   any proceedings   under   this   Act,   any   person liable to  pay  any  tax  or  any  dues creates a   charge   on,   or   transfers   any   immovable property   belonging   to   him   in   favour   of any   other   person   with   the   intention   of defrauding   any   such   tax   or   other   dues, such   charge   or   transfer   shall   be   void   as against any claim in respect of any tax or other   dues   payable   by   such   person   as   a result   of   the   completion   of   the   said proceedings;  Provided   that   nothing   in   this   section   shall impair   the   rights   of   a   transferee   in   good   faith and for consideration.  5 (2)  Nothing in sub­section (1) shall apply to a charge or  transfer  in favour  of a banking company   as   defined   in   the   Banking Regulation   Act,   1949   or   any   other financial institution specified by the State Government   by   notification   in   this behalf.” 5. Section   34   of   the   Act   shall   be   applicable   only   in   a   case where there is a transfer of immovable property  belonging to   the   original   assesee,   during   the   pendency   of   any proceedings under the Act with the intention of defrauding any  such  tax  or   other  dues. As  per  proviso  to  Section  34, nothing   in   Section   34   shall   impair   the   rights   of   a transferee   in   good   faith   and   for   consideration.   Thus,   the power of Section 34 can be exercised only in a case where the   transfer   of   immoveable   property   belonging   to   the original   assessee   is   made   during   the   pendency   of   any proceedings under the Act and such transfer is found to be with the intention to defraud any such tax and other dues. In   the   present   case,   the   transfer   of   goods,   plant,   and machinery   (may   be   treated   as   immoveable   property)   had taken   place   on   12.12.1985   and   01.01.1986   for   a   sale consideration   of   Rs.   12,12,000/­.   On   that   day,   no 6 assessment proceedings and/or any proceedings under the Act   and/or   recovery   proceedings   were   pending.   As observed   hereinabove,   the   assessment   proceedings   were concluded in the year 1984 and the same was reopened in the year  1988. The recovery certificate was issued against the   original   assessee   on   15.04.1990.   Thus,   at   the   time   of transfer of immoveable property of the assessee which was for   value/consideration,   no   proceedings   under   the   Act were pending, Section 34 of the Act shall not be applicable. Under   the   circumstances,   the   endorsement   against   the purchaser   dated   26.03.1993,   which   was   in   exercise   of powers   under   Section   34   of   the   Act   has   rightly   been   set aside   by   the   Tribunal.   At   the   cost   of   repetition,   it   is observed   that   in   the   facts   and   circumstances   of   the   case narrated   hereinabove,   Section   34   of   the   Act   shall   not   be applicable at all.  6. Under the circumstances, no error has been committed by the   High   Court   in   dismissing   the   revision   applications confirming   the   orders   passed   by   the   Trade   Tax   Tribunal 7 setting aside the endorsement of recovery certificate issued in favour of original assessee against the purchaser.  7. In view of the above and for the reasons stated above, both the appeals fail and the same deserve to be dismissed and are accordingly dismissed. No costs.       ………………………………….J. [M.R. SHAH] NEW DELHI; ………………………………….J. SEPTEMBER 19, 2022 [KRISHNA MURARI] 8