/2023 INSC 0297/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.  3481 OF 2022 State of Gujarat and Anr.  …Appellant(s) Versus M/s Saw Pipes Ltd.                …Respondent(s) (known as Jindal Saw Ltd.)    J U D G M E N T M.R. SHAH, J. 1. Feeling   aggrieved   and   dissatisfied   with   the impugned   judgment   and   order   dated 04.08.2016   passed   by   the   High   Court   of Gujarat   at   Ahmedabad   in   Tax   Appeal   No. Page 1 of 64 1283/2006,   by   which,   the   Division   Bench   of the High Court has set aside the penalty  and interest levied under sub­section (6) of Section 45   of   the   Gujarat   Sales   Tax   Act,   1969 (hereinafter   referred   to   as   the   Act,   1969),   the State   of   Gujarat   has   preferred   the   present appeal.  2. The   respondent   company   ­   assessee   is engaged   in   the   business   of   executing indivisible   works   of   undertaking   contract   of coal   tar   and   enamel   coating   on   pipes.   The respondent  ­ assessee had opted for  payment of   lump­sum   tax   as   provided   under   Section 55A   of   the   Gujarat   Sales   Tax   Act,   1969.   The respondent   ­   assessee   deposited   tax   at   the rate   of   2%   on   sales   involved   in   the   execution of   works   contract   of   coating   of   pipes   by treating   the   same   as   civil   works   contract   as Page 2 of 64 prescribed in Entry­1 of the notification dated 18.10.1993   issued   by   the   Government   of Gujarat.       The   Assessing   Officer   (AO)   vide order   dated   30.03.2005   for   assessment   year (AY) 2002­03 held that the contract of coating of   pipes   is   not   a   civil   works   contract   and therefore,   the   composition   amount   is   payable not   at   the   rate   of   2%   as   deposited   by   the respondent   but   it   falls   under   Residuary Entry­8   to   the   notification   dated   18.10.1993. The AO raised the total demand as under: ­ Particulars  Amount  Tax  2,36,55,529/­  Interest   u/s 47(4A)  1,04,56,181/­  Penalty u/s 45(6)  1,41,93,312/­  Total  4,83,05,013/­   2.1 The   assessee   preferred   a   first   appeal   before the   First   Appellate   Authority   i.e.,   Joint   Sales Tax   Commissioner.   By   order   dated Page 3 of 64 30.07.2005,   the   First   Appellate   Authority dismissed   the   said   appeal.   The   assessee approached   the   Gujarat   Value   Added   Tax Tribunal   by   filing   Second   Appeal   No. 820/2005.   The   learned   Tribunal   vide   order dated   29.09.2006   dismissed   the   appeal   and confirmed   the   orders   passed   by   the   AO   as well   as   the   First   Appellate   Authority   and thereby   confirmed   the   aforesaid   demand   of difference in tax as well as the levy of interest under   Section   47   (4A)   and   penalty   under Section   45(6)   of   the   Act,   1969.   The   assessee preferred   a   further   appeal   before   the   High Court   being   Tax   Appeal   No.   1283/2006. Before   the   High   Court,   the   learned   Senior Advocate appearing on behalf of the assessee fairly   conceded   that   looking   to   the   fact   that Page 4 of 64 the   authority   has   passed   the   assessment order   on   the   basis   of   material   available   with it,   they   were   required   to   pay   the   tax   on   the basis   of   12%   and   that   has   been   paid   by   the assessee   since   the   opinion   of   the   expert   was turned   out,   however,   the   respondent   – assessee restricted the appeal to the extent of challenging   the   levy   of   penalty   and   interest only   by   submitting   that   the   assessee   was under   a   bonafide   belief   that   the   works contract   of   the   assessee   would   fall   under Entry­1   requiring   payment   of   tax   at   the   rate of   2%   only.   Reliance   was   placed   on   the decision   of   the   High   Court   in   the   case   of Brooke   Bond   India   Limited   Vs.   State   of Gujarat;   1998   JX   (Guj)   128   and   it   was prayed   that   the   imposition   of   penalty   and Page 5 of 64 interest   not   be   upheld.   By   the   impugned judgment   and   order,   the   High   Court   has   set aside  the   penalty  and   interest  on  the  ground that   the   assessee   was   under   the   bonafide opinion and following the advice, paid the tax at 2% and that thereafter, when the enhanced tax as  imposed has  already   been  paid by  the assessee,   the   penalty   and   interest   is   not required to be paid by the assessee. The High Court   allowed   the   appeal   to   the   aforesaid extent,   deleting   the   penalty   and   interest levied   under   Section   45(6)   and   Section   47 (4A) of the Act, 1969.             2.2 Feeling   aggrieved   and   dissatisfied   with   the impugned  judgment  and order  passed by  the High   Court   whereby   the   penalty   and   interest has   been   set   aside,   the   State   has   preferred the present appeal.      Page 6 of 64 3. Ms.   Aastha   Mehta,   learned   counsel   has appeared   with   Ms.   Deepanwita   Priyanka,   on behalf of the State.  3.1 Ms.   Mehta   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 serious error   in   deleting   the   penalty   and   interest levied under Section 45(6) and Section 47(4A) of the Act, 1969. 3.2 It is further submitted that while deleting the penalty,   the   High   Court   has   not   at   all considered sub­section (6) of Section 45 of the Act, 1969 in its true spirit.  3.3 It   is   next   submitted   that   the   High   Court   has not   properly   considered   the   fact   that   the penalty   leviable   under   Section   45(6)   of   the Page 7 of 64 Act,   1969,   is   a   statutory   penalty   and   hence, is compulsorily leviable.  3.4 It is contended by Ms. Mehta, learned counsel appearing   on   behalf   of   the   State   that   the penalty   leviable   under   Section   45(6)   of   the Act,   being   a   statutory   penalty,   there   is   no discretion   vested   with   the   Commissioner   to levy   or   not   to   levy,   as   long   as   the   assessee falls under Section 45(5) of the Act, 1969.  3.5 It   is   further   contended   that   even   the Commissioner   has   no   discretion   and/or authority   to   levy   the   penalty   other   than   the penalty   provided   under   Section   45(6)   of   the Act, 1969.  3.6 It   is   submitted   by   the   learned   counsel appearing   on   behalf   of   the   State   that   the moment   it   is   found   that   the   amount   of   tax assessed or reassessed exceeds the amount of Page 8 of 64 tax   already   paid   by   the   dealer   under   Section 47   in   respect   of   such   period   by   more   than 25% of the amount of tax so paid, the dealer can be deemed to have failed to pay the tax to the   extent   of   the   difference   between   the amount   so   assessed   or   reassessed   and   the amount   paid   and   in   that   eventuality   the dealer is liable to pay a penalty not exceeding one and one­half times the difference and/or, on such dealer, who is deemed to have failed to pay the tax to the extent mentioned in sub­ section   (5)   of   Section   45,   a   penalty   shall   be levied   not   exceeding   one   and   one­half   times the   difference.   It   is   further   submitted   that even   the   Commissioner   has   no   jurisdiction and/or   authority   to   levy   the   penalty   lesser than one and one­half times the difference.  Page 9 of 64 3.7 It is contended by Ms. Mehta learned counsel appearing   on   behalf   of   the   State   that   the phrase   used   in   sub­section   (6)   of   Section   45 of   the   Act   is   “shall   be   levied”.   Reliance   was placed on the decision of a three­judge bench of   this   Court   in   the   case   of   Union   of   India and   Ors.   Vs.   Dharamendra   Textile Processors   and   Ors.;   (2008)   13   SCC   369 wherein  it has  been held  that  when  the  term is   used   “shall   be   leviable”   the   adjudicating authority will have no discretion.   3.8 It   is   further   submitted   that   the   penalty leviable under sub­section (6) of Section 45 of the Act, is a statutory penalty and legislature has   consciously   used   the   word   “shall”   and even   for   interest   the   same   language   is employed   in   Section   47(4A)   of   the   Act.   That Page 10 of 64 the   assessee   is   statutorily   liable   to   pay   the penalty and interest. That therefore, the High Court   has   committed   a   serious   error   in deleting   the   penalty   and   interest,   mainly,   on the   ground   that   the   amount   of   tax   has already   been   paid   by   the   assessee   and   that the   assessee   was   under   the   bonafide   belief that it was liable to pay the tax at rate of 2%. 3.9 It is further contended by Ms. Mehta, learned counsel appearing on behalf of the State that the   non­payment   of   penalty   is   met   with consequences   under   Section   45   of   the   Act, 1969, and is recoverable as an arrear of land revenue.   That   it   is   well­settled   that   when non­compliance   or   violation   of   a   provision   is met   with   a   consequence,   then,   the   language of the provision is deemed to be mandatory in Page 11 of 64 nature.   It   is   therefore   submitted   that   the statutory penalty cannot be done away with. 3.10 It   is   submitted   that   in   case   the   penalty   is   a statutory   penalty,   there   is   no   requirement   to prove   mens   rea   or   to   consider   the   aspect regarding bonafide belief of the assessee while computing   payment   of   penalty   and   interest. In support of the above submissions, learned counsel   appearing   on   behalf   the   State   has heavily relied upon the decisions of this Court in   the   cases   of   State   of   Gujarat   Vs.   Arcelor Mittal Nippon Steel India Limited; (2022) 6 SCC   459   and   Chairman,   SEBI   Vs.   Shriram Mutual   Fund   and   Anr.;   (2006)   5   SCC   361; Guljag   Industries   Vs.   Commercial   Taxes Officer   (2007)   7   SCC   269;   Competition Commission   of   India   Vs.   Thomas   Cook Page 12 of 64 (India) Limited and Anr. (2018) 6 SCC 549 , as   well   as   the   decisions   of   the   Gujarat   High Court   in   the   cases   of   Riddhi   Siddhi   Gluco Biols  Ltd.   Vs.   State   of   Gujarat;   (2017)   100 VST   305   (Guj)   and   State   of   Gujarat   Vs.   Oil and   Natural   Gas   Corporation   Limited; (2017) 97 VST 506 (Guj) .            3.11 It   is   submitted   that   mens   rea   can   only   be expressly   included   in   the   law   by   the legislature.   The   Court   cannot   fill   in   the   gaps and   purport   the   requirement   of   an   intention or   guilty   mind   of   the   assessee   before   levying penalty   and   interest   where   the   same   is   not prescribed by the legislature. 3.12 In   so   far   as   the   decision   of   this   Court   in   the case   of   Hindustan   Steel   Ltd.   Vs.   State   of Orissa;   1969   (2)   SCC   627   relied   upon   on Page 13 of 64 behalf   of   the   assessee   is   concerned,   it   is vehemently submitted by the learned counsel appearing on behalf of the State that the said decision   shall   not   be   applicable   while considering  penalty and interest levied under Section   45(6)   and   47(4A)   of   the   Act,   1969.   It is   contended   that   even   otherwise   in   the present   case,   the   learned   Tribunal   had specifically   recorded   findings   that   the   said decision shall not be applicable since there is nothing   on   record   to   prove   that   there   was   in fact   a   bonafide   belief   of   the   respondent   ­ assessee. 3.13 In   so   far   as   the   reliance   placed   on   behalf   of the   assessee   upon   the   decision   of   this   Court in   the   case   of   Dharamendra   Textile Processors   (supra)   is   concerned,   it   is Page 14 of 64 submitted   by   Ms.   Mehta,   learned   counsel appearing on behalf of the State that the said decision   also   shall   not   be   applicable   to   the facts   of   the   case   at   hand,   more   particularly, considering   the   statutory   provisions,   namely, Section 45(6) and Section 47(4A) of the Act. It is submitted that in the said case, this Court was   considering   Section   11AC   of   the   Central Excise Act. That the Parliament in its wisdom has   specifically   incorporated   the   element   of mens   rea   in   Section   11AC   by   employing   the words,   “fraud,   collusion   or   any   wilful misrepresentation or any wilful misstatement or   suppression   of   facts”   and   “intent   to   evade payment   of   duty”.   It   is   submitted   that   only when   an   intention   is   built   into   the   provision and   when   the   assessee’s   intention   is   made Page 15 of 64 relevant   by   the   Parliament,   can   the   courts interpret and go into  the issue as to  whether or   not   the   evasion   was   bonafide   or   malafide. No   such   language   is   employed   in   Section 45(6)   and   Section   47(4A)   of   the   Act,   1969. That   a   similar   decision   of   this   Court   relied upon on behalf of the assessee in the case of Commissioner   of   Central   Excise, Chandigarh   Vs.   Pepsi   Foods   Ltd;   (2011)   1 SCC   601   is   misconceived   and   shall   not   be applicable   to   the   facts   of   the   case   at   hand since   it   interprets   Section   11AC   of   Central Excise   Act   and   the   language   of   the   provision at   hand   and   that   in   Section   11AC   is   starkly opposite.  3.14 Ms.   Mehta,   learned   counsel   appearing   on behalf of the State has further contended that Page 16 of 64 even the reliance placed by the assessee upon the decision of the Gujarat High Court in the case   of   Jyoti   Overseas   P.   Ltd.   Vs.   State   of Gujarat; 2017 SCC Online Guj 2511: (2017) 6   GSTL   388,   is   also   misconceived   and   shall not   be   applicable   to   the   facts   of   the   case   at hand.   It   is   submitted   that   in   the   said   case, the High Court was dealing with Section 34(7) of   Gujarat   VAT   Act,   in   which   the   language used is “If the Commissioner  is satisfied that the dealer, in order to evade or avoid payment of tax…” That under the VAT Act, not only is the   Commissioner   vested   with   discretion   but the   said   penalty   provision   is   applicable specifically   when   the   assessee   has   an intention   to   “evade   or   avoid   payment   of   tax.” That in the present case, the legislature in its Page 17 of 64 wisdom   imposed   a   liability   of   penalty   and interest without reference to any requirement of  mens rea  on the part of the assessee. 3.15 Making   the   above   submissions   and   relying upon   the   above   decisions,   it   is   prayed   that the   present   appeal   be   allowed   and   the impugned   judgment   and   order   deleting   the penalty   and   interest   levied   under   Section 45(6)   and   Section   47(4A)   of   the   Act,   1969   be quashed and set aside.       4. The present appeal is vehemently opposed by Shri   V.   Lakshmikumaran,   learned   counsel appearing   on   behalf   of   the   respondent   – assessee   –   dealer.   It   is   submitted   at   the outset   that   the   penalty   and   interest   is   not payable   by   the   assessee   in   the   facts   of   the present case. It is further submitted that with Page 18 of 64 reference   to   imposition   of   penalty,   as   per statutory  provision,  penalty  is  leviable  only  if differential tax liability (difference between tax assessed   and   tax   paid)   is   more   than   25%. That   according   to   the   assessee,   the differential tax liability on merits is less than 25%, however, for the sake of argument, it is assumed that the condition of 25% is fulfilled. 4.1 Learned   counsel   appearing   on   behalf   of   the respondent – assessee has made the following submissions in support of the case on behalf of the assessee that the assessee is not liable to pay the penalty and interest: ­ (1) That   for   the   purpose   of   argument   that penalty is not payable, the respondent is within   his   legal   rights   to   argue   that quantum   of   tax   demand   is   not   correct, Page 19 of 64 even if the same was not pressed before the High Court.  (2) That   section   45(5)   of   Gujarat   Sales   Tax Act,   1969   creates   a   presumption   which is rebuttable in nature.  (3) That   for   the   purpose   of   imposition   of penalty   under   Section   45(6)   Gujarat Sales   Tax   Act,   1969,   mens   rea , blameworthy   conduct,   deliberate violation,   evil   doing,   fraud,   suppression (either   one   or   more   of   them)   must   be proved.  (4) That   section   45(6)   of   the   Act,   1969 provides   for   imposition   of   penalty   not exceeding   one   and   one­half   times   the differential   tax.   The   provision   provides for   an   upper   limit   for   imposition   of Page 20 of 64 penalty;   however,   no   minimum   penalty is   prescribed.   This   indicates   that   in appropriate   cases   where   there   is   no mens   rea ,   the   authority   has   the discretion to impose no penalty.  (5) That   in   case   the   claim   of   the   dealer   for payment of composition amount of 2% is rejected, the dealer could pay the tax on actual   value   of   goods   involved   in   the execution   of   a   works   contract.   Even   in such   a   scenario,   the   additional   tax payable   would   be   less   than   25%   and hence,  the   provision   for  penalty  will  not be attracted.  (6) No   interest   is   payable   under   Section 47(4­A) of Gujarat Sales Tax Act, 1969. Page 21 of 64 4.2 Elaborating   the   above   submissions,   it   is submitted   that   the   levy   of   penalty   under Section   45(6)   of   the   Act   would   depend   upon the   liability   of   the   dealer   to   pay   tax.   That accordingly,   in   case   where   there   is   a   dispute regarding imposition of penalty under Section 45(6),   it   becomes   necessary   to   determine   if the dealer is liable to pay additional tax. It is submitted   that   this   position   would   remain unaltered   even   when   the   correctness   of imposition   of  tax  has  not   been  argued  before the High Court.  4.3 It is next submitted that the respondent can, in   an   appeal   filed   by   the   opposite   party,   re­ canvass   for   reversal   of   a   finding   reached against   him   in   the   judgment.   Reliance   is placed upon the decisions of this Court in the Page 22 of 64 case of  J.K. Cotton Spg. and Wvg. Mills Co. Ltd.   Vs.   CCE;   (1998)  3   SCC   540   and   BHEL Vs.   Mahendra   Prasad   Jakhmola;   (2019)   13 SCC 82.  Learned counsel appearing on behalf of   the   assessee   has   also   relied   upon   the decision of the Gujarat High Court in the case of   Elecon Engineering Vs. State of Gujarat; (1994) 93 STC 397. 4.4 Relying upon the decision of this Court in the case   of   Director   of   Elementary   Education Vs.   Pramod   Kumar   Sahoo;   (2019)   10   SCC 674 ,   it   is   submitted   that   as   held   by   this Court   any   concession   in   law   made   by   either counsel   would   not   bind   the   parties,   as   it   is legally   settled   that   advocates   cannot   throw away   legal   rights   or   enter   into   arrangements contrary to law.  Page 23 of 64 4.5 It is contended that in the present case, since the   penalty  and   interest   were   proposed   to  be waived   by   following   the   decision   in   case   of Brooke   Bond   India   Limited   (supra) ,   the advocate of the dealer did not press the issue of   demand   on   merits.   That   in   case   the judgment   of   High   Court   is   proposed   to   be reversed   and   penalty   is   proposed   to   be imposed,   it   will   become   necessary   to adjudicate the dispute on merits as the same is detrimental to the imposition of penalty. 4.6 It   is   further   contended   that   Section   45(5)   of the Act, 1969, provides that in case difference between   assessed   tax   and   tax   paid   by   the dealer   is   more   than   25%,   the   dealer   shall   be deemed   to   have   failed   to   pay   the   tax   to   the extent   of   the   difference.   That   therefore, Page 24 of 64 Section 45(5) creates presumption against the dealer.  4.7 It   is   submitted   that   as   held   by   this   Court   in the   case   of   Nandlal   Wasudeo   Badwaik   Vs. Lata   Nandlal   Badwaik;   (2014)   2   SCC   576 , there   is   a   clear   distinction   in   law   between   a legal   fiction   and   presumption.   Legal   fiction assumes   existence   of   a   fact   which   may   not really exist. However, a presumption of a fact depends   on   satisfaction   of   certain circumstances.   In   support   of   above submissions,   reliance   is   also   placed   on another   decision   of   this   Court   in   case   of Bhuwalka   Steel   Industries   Ltd.   Vs.   Union of India; (2017) 5 SCC 598 .  4.8 It   is   next   submitted   that   even   otherwise Section   45(5)   of   the   Act   creates   a Page 25 of 64 presumption   against   the   dealer   and   such presumption is rebuttable in nature. That the term   “burden   of   proof”   connotes   the obligation   to   prove   a   fact   or   facts,   by adducing   the   necessary   evidence.   It   is submitted   that   any   statutory   provision   by way   of   which   penalty   is   imposed   by   tax authorities,   the   burden   of   proof   to   prove mens   rea   lies   with   revenue,   however,   a statute  can  shift the burden  on the  dealer   in certain   circumstances.   That   therefore,   such presumption would be rebuttable in nature. 4.9 It   is   submitted   that   Section   45(5)   provides   a presumption   that   in   case   differential   tax   is more than 25%, the dealer shall be deemed to have   failed   to   pay   the   tax.   That   the presumption   contained   in   sub­section   (5)   is Page 26 of 64 not   irrebuttable   but   rebuttable   in   nature. That   this   is   specifically   so   because,   sub­ section   (6)   of   Section   45   grants   discretionary power   to   the   assessing   officer   to   impose penalty.   It   is   submitted   that   in   case   the presumption   is   rebutted   by   the   dealer,   the assessing   officer   will   not   impose   penalty   in exercise of its discretionary power. Reliance is placed upon the decision of this Court in the case   of   State   of   M.P.   Vs.   Bharat   Heavy Electricals;   (1997)   7   SCC   1 .   That   therefore, Section   45(5)   of   the   Act,   1969,   merely   shifts the   burden   of   proof,   however,   the presumption   contained   in   the   Section   is   not irrebuttable.  4.10 As   regards   the   other   preposition   that   for   the purpose   of   imposition   of   penalty   under Page 27 of 64 Section 45(6),  mens rea , etc., must be proved, it is vehemently submitted that it is a general principle   of   law,   based   on   the   maxim   of “ actus non facit reum mens sit rea ” that an act does   not   make   a   man   guilty,   unless   it   can also be shown that he was aware that he was doing   wrong.   It   is   submitted   that   legislative attitude   towards   the   concept   of   mens   rea   in tax   laws   and   the   judicial   practice   in emphasising   its   importance   therefore, deserves   careful   consideration.   Learned counsel   appearing   on   behalf   of   the respondent   ­   assessee   has   also   relied   upon the   decision   of   this   Court   in   the   cases   of Hindustan   Steel   Ltd.   (supra) ;   Cement Marketing   Co.   of   India   Ltd.   Vs.   Assistant Commissioner   of   Sales   Tax,   Indore   and Page 28 of 64 Ors.;   1980   (6)   ELT   295   (S.C.)   and Commissioner   of   Central   Excise, Chandigarh   (supra)   in   support   of   his   above submissions   to   the   effect   that   before   levy   of penalty   and   interest   mens   rea   has   to   be proved by the department.  4.11 It is further submitted by the learned counsel appearing   on   behalf   of   the   respondent   – assessee   that   Section   45(6)   of   the   Act,   1969, provides   for   imposition   of   penalty   “not exceeding”   one   and   one­half   times   the differential   tax   demand.   That   employment   of the   term   “not   exceeding”   postulates   that   the authority   has   been   conferred   with   a discretionary   jurisdiction   to   levy   penalty.   By necessary   implication,   the   authority   may   not levy penalty. If it has the discretion not to levy Page 29 of 64 penalty,   existence   of   mens   rea   becomes relevant   factor.   Relance   is   placed   upon   the decision of the Gujarat High Court in the case of  Jyoti Overseas P. Ltd. (supra) .  4.12 Learned   counsel   appearing   on   behalf   of   the assessee has submitted that on the aforesaid grounds   the   interest   levied   under   Section 47(4A) of the Act, 1969, is also bad in law and therefore, the High Court has rightly set aside the same. 4.13 Making   the   above   submissions,   it   is   prayed that the present appeal be dismissed.                   5. We  have  heard learned counsel appearing  on behalf of the respective parties at length. 6. At   the   outset,   it   is   required   to   be   noted   that the   assessing   officer   levied   the   penalty   and interest   against   the   respondent   –   assessee under   the   provisions   of   Section   45(6)   and Page 30 of 64 Section   47(4A)   of   the   Act,   1969,   which   levy came   to   be   confirmed   by   the   learned Tribunal.   However,   by   the   impugned judgment   and   order,   the   High   Court   has   set aside the levy  of penalty  and interest, mainly on   the   grounds   that   the   tax   imposed   had already   been   paid   and   that   the   assessee   was under a bonafide opinion as to its tax liability and   was   following   expert   advice   and therefore,   paid   the   tax   at   the   rate   of   2%. Therefore,   according   to   the   High   Court, though   not   specifically   mentioned/opined, there   was   no   mens   rea   on   the   part   of   the respondent   –   assessee   in   not   paying   the   tax at the rate of 2% and in making the payment of the tax at 2%. Therefore, the short question which is posed for consideration of this Court Page 31 of 64 is   whether   while   imposing/levying   penalty and interest leviable under Section 45(6) and Section 47(4A) of the Act, 1969,   mens  rea   on the   part   of   the   assessee   is   required   to   be considered. 6.1 While   appreciating   the   submissions   made   on behalf  of the  respective parties  on  the  levy  of the   penalty   and   interest   under   Section   45(6) and   Section   47(4A)   of   the   Act,   the   relevant sections i.e., Section 45 and Section 47(4A) of the   Act,   1969   are   required   to   be   referred   to, which are as under: ­ “45.   Imposition   of   penalty   in   certain cases and bar to prosecution.  (1) Where any dealer or Commission agent   becomes   liable   to   pay purchase   tax   under   the provisions   of   sub­section   (1)   or (2)   of   section   16,   then,   the Commissioner   may   impose   on him,   in   addition   to   any   tax payable – Page 32 of 64 (a) if   he   has   included   the   purchase price of the goods in his turnover of   purchase   as   required   by   sub­ section   (1)   of   section   16,   a   sum by   way   of   penalty   not   exceeding half the amount of tax, and (b) if   he   has   not   so   included   the purchase   price   as   aforesaid,   a sum   by   way   of   penalty   not exceeding   twice   the   amount   of tax. (2) If it appears to the Commissioner that such dealer ­ (a) has   failed   to   apply   for registration   as   required   by section 29, or (b) has   without   reasonable   cause, failed   to   comply   with   the   notice under section [41, 44 or 67] or (c) has   concealed   the   particulars   of any   transaction   or   deliberately furnished   inaccurate   particulars of any transaction liable to tax,  the   Commissioner   may   impose upon   the   dealer   by   way   of penalty,   in   addition   to   any   tax assessed   under   section   41   or reassessed   under   section   44   or revised   under   section   67   a   sum not   exceeding   one   and   one­half times the amount of the tax. (3) If   a   dealer   fails   to   present   his licence,   recognition   or   as   the Page 33 of 64 case   may   be,   permit   for cancellation   as   required   by section   35   or   36,   the Commissioner   may   impose   upon the   dealer   by   way   of   penalty,   a sum not exceeding two thousand rupees. (3A)  If   a   dealer   fails   to   furnish   any declaration   or   any   return   by   the prescribed   date   as   required under   sub­section   (1)   of   section 40,   the   commissioner   shall impose  upon  such  dealer   by  way of penalty for each declaration or return,   a   sum   of   two   hundred rupees for every month or part of a  month  comprised  in  the  period commencing   from   the   day immediately   after   the   expiry   of prescribed   date   and   ending   on the   date   on   which   a   declaration or return is furnished.   (4) If a dealer fails without sufficient cause   to   furnish   any   declaration or   any   return   [as   required   by proviso to sub­section (1) or sub­ section   (2)   of   section   40],   the Commissioner   may   impose   upon the   dealer   by   way   of   penalty,   a sum not exceeding two thousand rupees. (5) Where in the case of a dealer the amount of tax ­ (a) assessed for any period under section 41 or 50; or Page 34 of 64 (b)   reassessed   for   any   period under section 44;  exceeds   the   amount   of   tax already   paid   under   sub­section (1), (2) or (3) of section 47 by the dealer   in   respect   of   such   period by more than twenty five per cent of the amount of tax so paid, the dealer   shall   be   deemed   to   have failed to pay the tax to the extent of   the   difference   between   the amount   so   assessed   or reassessed   as   aforesaid   and   the amount paid. (6) [Where   under   sub­section   (5)   a dealer is deemed to have failed to pay   the   tax   to   the   extent mentioned   in   the   said   sub­ section,   there   shall   be   levied   on such   dealer   a   penalty   not exceeding one and one­half times the   difference   referred   to   in   sub­ section (5).]” XXX XXX  XXX “47.   Payment   of   Tax   and   Deferred Payment of Tax, etc. (4A)   (a)  Where   a   dealer   does   not pay   the   amount   of   tax within   the   time   prescribed for its payment under sub­ section   (1),   (2)   or   (3),   then there shall be paid by such dealer   for   the   period commencing on the date of expiry   of   the   aforesaid Page 35 of 64 prescribed time and ending on   the   date   of   payment   of the   amount   of   tax,   simple interest,   at   the   rate   of [eighteen   per   cent],   per annum   on   the   amount   of tax   not   so   paid   or   on   any less   amount   thereof remaining   unpaid   during such period. (b)  Where   the   amount   of   tax assessed   or   reassessed   for any   period,   under   section 41 or section 44, subject to revision   if   any   under section   67,   exceeds   the amount of tax already paid by  a  dealer   for  that  period, there shall be paid by such dealer,   for   the   period commencing   from   the   date of   expiry   of   the   time prescribed   for   payment   of tax   under   sub­section   (1), (2)   or   (3)   and   ending   on date   of   order   of assessment,   reassessment or,   as   the   case   may   be, revision,   simple   interest   at the   rate   of   [eighteen   per cent]   per   annum   on   the amount   of   tax   not   so   paid or   on   any   less   amount thereof   remaining   unpaid during such period.” 6.2 On   a   fair   reading   of   Section   45   of   the   Act,   it can   be   seen   that   as   per   sub­section   (2)   of Page 36 of 64 Section   45   of   the   Act,   1969,   penalty   is leviable if it appears to the Commissioner that a dealer has concealed the particulars of any transaction   or   deliberately   furnished inaccurate   particulars   of   any   transaction liable to tax. In the present case, it cannot be said   that   the   dealer   has   concealed   the particulars   of   any   transaction   or   deliberately furnished   inaccurate   particulars   of   any transaction liable to tax. However, in so far as penalty   leviable   under   sub­section   (6)   of Section 45 of the Act, 1969 is concerned, the penalty leviable under the said provision is as such,   a   statutory   penalty   and   there   is   no discretion vested with the Commissioner as to whether   to   levy   the   penalty   leviable   under sub­section (6) of Section 45 of the Act, 1969 or not. Sub­section (5) of Section 45 provides Page 37 of 64 that in the case of a dealer where the amount of tax assessed for any period under sections 41 or  50 or re­assessed for any  period under Section 45 exceeds the amount of tax already paid   by   the   dealer   in   respect   of   such   period by   more   than   25%   of   the   amount   of   tax   so paid,   the   dealer   shall   be   deemed   to   have failed to pay the tax to the extent of difference between   amount   so   assessed   or   re­assessed as   aforesaid   and   the   amount   paid. Considering   sub­section   (5)   of   Section   45   of the   Act,   1969,   if   a   dealer   is   deemed   to   have failed   to   pay   the   tax   to   the   extent   mentioned in   sub­section   (5),   there   shall   be   levied   on such   dealer   a   penalty   not   exceeding   one   and one­half   times   the   difference   referred   to   in sub­section   (5).   Under   the   circumstances,   to Page 38 of 64 the   aforesaid   extent   and   on   the   difference   of tax,   as   per   sub­section   (5)   of   Section   45,   the respondent – assessee – dealer shall be liable to   pay   the   penalty   as   mentioned   under   sub­ section (6) of Section 45.        6.3 Section   45   confers   power   to   levy/impose penalty   in   certain   cases.   In   certain   cases, enumerated   in   Section   45   of   the   Act,   the penalty   imposable   is   distinct   with   the assessment   such   as   Section   45(1)(a)(b). However,   in   so   far   as   penalty   imposable under   Section   45(5)   and   45(6)   of   the   Act   is concerned,   it   has   a   direct   bearing   or connection  with  the  order   of  assessment  and the   determination   of   the   tax   liability.   Sub­ section   (5)   of   Section   45   provides   that   where in   the   case   of   a   dealer   the   amount   of   tax assessed   for   any   period   under   Section   41   or Page 39 of 64 50;   or   re­assessed   for   any   period   under Section 44; exceeds the amount of tax already paid   by   the   dealer   under   sub­section   (1),   (2) or   (3)   of   Section   47   of   the   Act,   in   respect   of such period by more than 25% of the amount of   tax   so   paid,   the   dealer   shall   be   deemed   to have failed to pay the tax to the extent of the difference between the amount so assessed or re­assessed   as   aforesaid   and   the   amount paid.   Sub­section   (6)   of   Section   45   provides that   where   under   sub­section   (5),   a   dealer   is deemed   to   have   failed   to   pay   the   tax   to   the extent   mentioned   in   the   said   sub­section, there  shall  be levied on such dealer a penalty not   exceeding   one   and   one­half   times   the difference referred to in sub­section (5). Thus, on   a   bare   reading   of   sub­sections   (5)   and   (6) Page 40 of 64 of   Section   45,   it   is   evident   that   it   is   integral part   of   the   assessment   that   the   penalty   be levied on the difference of amount of tax paid and amount of tax payable as per the order of assessment or re­assessment as the case may and   the   same   shall   be   automatic.   Therefore, when the penalty on the difference of amount of tax paid and tax payable is more than 25% of   the   amount   of   tax   so   paid,   there   shall   be automatic levy of penalty under Section 45(6) of the Act.  6.4 From the language of Section 45(6) of the Act, it can be seen that the penalty leviable under the  said provision  is a statutory  penalty. The phrase used is “shall be levied.” The moment it   is   found   that   a   dealer   is   deemed   to   have failed   to   pay   the   tax   to   the   extent   mentioned in sub­section (5) of Section 45, there shall be Page 41 of 64 levied on such dealer a penalty not exceeding one and one­half times the difference referred to   in   sub­section   (5).   As   per   sub­section   (5), where   in   the   case   of   a   dealer   the   amount   of tax   assessed   or   re­assessed   exceeds   the amount   of   tax   already   paid   by   the   dealer   in respect   of   such   period   by   more   than   25%   of the amount of tax so paid, the dealer shall be deemed   to   have   failed   to   pay   the   tax   to   the extent   of   the   difference   between   the   amount so   assessed   or   re­assessed   and   the   amount paid. Therefore, the moment it is found that a dealer   is   to   be   deemed   to   have   failed   to   pay the   tax   to   the   extent   mentioned   in   sub­ section (5), the penalty is automatic. Further, there   is   no   discretion   with   the   assessing officer   either   to   levy   or   not   to   levy   and/or   to levy   any   penalty   lesser   than   what   is Page 42 of 64 prescribed/mentioned   in   Section   45(6)   of   the Act, 1969. In that view of the matter, there is no   question   of   considering   any   mens   rea   on the part of the assessee/dealer. 6.5 At this stage, a few decisions of this Court as well   as   decisions   of   the   Gujarat   High   Court (on   levy   of   penalty   and   interest   under   the Gujarat   Sales   Tax   Act)   are   required   to   be referred   to.   In   the   case   of   Dharamendra Textile Processors   (supra)  after referring and considering   another   decision   of   this   Court   in the  case of   Shriram   Mutual   Fund   (supra) , it is observed and held that when the term used “shall   be  leviable,”   the  adjudicating   authority will have no discretion.  6.6 In  the case of   Shriram  Mutual   Fund   (supra) while   dealing   and/or   considering   similar Page 43 of 64 provision   under   the   SEBI   Act,   it   is   observed and   held   that   mens   rea   is   not   an   essential ingredient   for  contravention  of   the   provisions of   a   civil   Act.   While   interpreting   the   similar provision  of   SEBI   Act,   it   is   observed   that   the penalty  is attracted as soon as contravention of   the   statutory   obligations   as   contemplated by   the   Act   is   established   and,   therefore,   the intention   of   the   parties   committing   such violation   becomes   immaterial.   In   the   case before   this   Court,   the   Tribunal   relied   on   the judgment in the case of  Hindustan Steel Ltd. (supra).   However,   this   Court   did   not   agree with   the   view   taken   by   the   Tribunal   relying upon   the   decision   in   the   case   of   Hindustan Steel   Ltd.   (supra)   by   observing   that   it pertained   to   criminal/quasi   criminal Page 44 of 64 proceedings.   This   Court   observed   that   the decision in the case of   Hindustan  Steel  Ltd. (supra)   shall  not have  any  application  as the same   relates   to   imposition   of   civil   liabilities under  the  SEBI   Act  and  the   Regulations   and the   proceedings   under   the   said   Act   are   not criminal/quasi­criminal   proceedings.   In paragraphs 34 and 35, it is observed and held as under: ­        “34.   The   Tribunal   has   erroneously relied   on   the   judgment   in   Hindustan Steel   Ltd.   v.   State   of   Orissa   [(1969)   2 SCC   627   :   AIR   1970   SC   253]   which pertained   to   criminal/quasi­criminal proceedings.   That   Section   25   of   the Orissa   Sales   Tax   Act   which   was   in question   in   the   said   case   imposed   a punishment   of   imprisonment   up   to   six months and fine for the offences under the   Act.   The   said   case   has   no application   in   the   present   case   which relates   to   imposition   of   civil   liabilities under   the   SEBI   Act   and   the Regulations   and   is   not   a criminal/quasi­criminal proceeding. 35.   In   our   considered   opinion,   penalty is   attracted   as   soon   as   the Page 45 of 64 contravention   of   the   statutory obligation   as   contemplated   by   the   Act and  the Regulations  is  established  and hence   the   intention   of   the   parties committing   such   violation   becomes wholly   irrelevant.   A   breach   of   civil obligation which attracts penalty in the nature   of   fine   under   the   provisions   of the   Act   and   the   Regulations   would immediately   attract   the   levy   of   penalty irrespective   of   the   fact   whether contravention   must   be   made   by   the defaulter   with   guilty   intention   or   not. We   also   further   held   that   unless   the language   of   the   statute   indicates   the need  to establish the presence  of   mens rea ,   it   is   wholly   unnecessary   to ascertain whether such a violation was intentional or not. On a careful perusal of   Section   15­D( b )   and   Section   15­E   of the Act, there is nothing which requires that   mens   rea   must   be   proved   before penalty   can   be   imposed   under   these provisions.   Hence   once   the contravention   is   established   then   the penalty is to follow.” 6.7 In the case of  Guljag Industries (supra)  while considering   Sections   78(2)   and   78(5)   of   the Rajasthan   Sales   Tax   Act,   1994   which provided for penalty equal to thirty percent of the   value   of   goods   for   possession   or movement of goods, whether seized or not, in Page 46 of 64 violation   of   the   provisions   of   Clause   (a)   of sub­section   (2)   or   for   submission   of   false   or forged   documents   or   declaration,   this   Court in paragraph 9 observed as under: ­  “ 9.   Existence   of   mens   rea   is   an essential   ingredient   of   an   offence. However,  it   is  a   rule   of  construction.   If there is a conflict between the common law   and   the   statute   law,   one   has   to construe   a   statute   in   conformity   with the common law. However, if it is plain from the statute that it intends to alter the   course   of   the   common   law,   then that plain meaning should be accepted. Existence   of   mens   rea   is   an   essential ingredient   in   every   offence;   but   that presumption   is   liable   to   be   displaced either   by   the   words   of   the   statute creating   the   offence   or   by   the   subject­ matter   with   which   it   deals.   A   penalty imposed for a tax delinquency is a civil obligation,   remedial   and   coercive   in   its nature,   and   is   different   from   the penalty for a crime. “   That   thereafter,   after   following   the decision in the case of  Shriram Mutual Fund (supra),   this   Court   observed   and   held   that mens   rea   is   not   an   essential   ingredient   for contravention   of   the   provisions   of   a   civil   act. Page 47 of 64 It is further observed that the breach of a civil obligation   which   attracts   penalty   under   the Act   would   immediately   attract   the   levy   of penalty   irrespective   of   the   fact   whether   the contravention was made by the defaulter with any   guilty   intention.   In   paragraph   30,   it   is observed and held as under: ­ “30.   In   Chairman,   SEBI   v.   Shriram Mutual   Fund   [(2006)   5   SCC   361]   this Court   found   on   facts   that   a   mutual fund   had   violated   the   SEBI   (Mutual Funds)   Regulations,   1996.   Under   the said Regulations there was a restriction placed   on   the   mutual   fund   on purchasing   or   selling   shares   through any broker associated with the sponsor of   the   mutual   fund   beyond   a   specified limit.   It   is   in   this   context   that   the Division   Bench   of   this   Court   held   that mens   rea   was   not   an   essential ingredient   for   contravention   of   the provisions of a civil act. The breach of a civil   obligation   which   attracts   penalty under   the   Act   would   immediately attract   the   levy   of   penalty   irrespective of   the   fact   whether   the   contravention was   made   by   the   defaulter   with   any guilty   intention.   It   was   further   held that   unless   the   language   of   the provision   intends   the  need   to  establish mens   rea ,   it   is   generally   sufficient   to prove   the   default/contravention   in Page 48 of 64 complying   with   the   statute.   In   the present   case   also   the   statute   provides for   a   hearing.   However,   that   hearing   is only   to   find   out   whether   the   assessee has   contravened   Section   78(2)   and   not to   find   out   evasion   of   tax   which function is assigned not to the officer at the   check­post   but   to   the   AO   in assessment   proceedings.   In   the circumstances,   we   are   of   the   view   that mens rea   is not an essential element in the   matter   of   imposition   of   penalty under Section 78(5).” 6.8 In   the   case   of   Competition   Commission   of India   (supra)   while   considering   Section   43A of   the   Competition   Act,   2002   which   provides for a penalty, it is observed in paragraphs 34 to 37 as under: ­ “34.   If   the   ultimate   objective   test   is applied,   it   is   apparent   that   market purchases   were   within   view   of   the scheme   that   was   framed.   As   such   the subsequent   change   of   law   also   did   not come   to   the   rescue   of   the   respondents considering   the   substance   of   the transaction.   The   market   purchases were   part   of   the   same   transaction   of the combination. 35.   Lastly,   the   submission   raised   that there were no mala fides on the part of the   respondent   as   such   penalty   could not   have  been imposed.  We  are  unable Page 49 of 64 to   accept   the   submission.   The   mens rea   assumes   importance   in   case   of criminal   and   quasi­criminal   liability. For   the   imposition   of   penalty   under Section   43­A,   the   action   may   not   be mala   fide   in   case   there   is   a   breach   of the statutory provisions of the civil law, penalty   is   attracted   simpliciter   on   its violation. The imposition of penalty was permissible and it was rightly imposed. There   was   no   requirement   of   mens   rea under   Section   43­A   or   intentional breach as an essential element  for  levy of penalty. Section 43­A of the Act does not   use  the   expression   “the  failure   has to   be   wilful   or   mala   fide”   for   the purpose   of   imposition   of   penalty.   The breach   of   the   provision   is   punishable and   considering   the   nature   of   the breach,   it   is   open   to   impose   the penalty. 36.   In   SEBI   v.   Shriram   Mutual Fund   [SEBI   v.   Shriram   Mutual   Fund, (2006)   5   SCC   361]   ,   with   respect   to imposition   of   penalty   on   failure   to comply   with   the   civil   obligation   this Court   has   laid   down   thus:   (SCC   pp. 371 & 376, paras 29 & 35) “29.   …   In   our   opinion,   mens   rea is   not   an   essential   ingredient   for contravention of the provisions of a civil Act.   In   our   view,   the   penalty   is attracted   as   soon   as   the   contravention of   the   statutory   obligations   as contemplated   by   the   Act   is   established and,   therefore,   the   intention   of   the parties   committing   such   violation becomes   immaterial.   In   other   words, the   breach   of   a   civil   obligation   which Page 50 of 64 attracts penalty under the provisions of an   Act   would   immediately   attract   the levy   of   penalty   irrespective   of   the   fact whether   the   contravention   was   made by   the   defaulter   with   any   guilty intention   or   not.   This   apart   [that] unless   the   language   of   the   statute indicates   the   need   to   establish   the element   of   mens   rea ,   it   is   generally sufficient   to   prove   that   a   default   in complying   with   the   statute   has occurred.   …   the   penalty   has   to   follow and   only   the   quantum   of   penalty   is discretionary. *** 35.   In   our   considered   opinion,   a penalty   is   attracted   as   soon   as   the contravention   of   the   statutory obligation   as   contemplated   by   the   Act and  the Regulations  is  established  and hence   intention   of   the   parties committing   such   violation   becomes wholly   irrelevant.   …   We   also   further hold   that   unless   the   language   of   the statute   indicates   the   need   to   establish the   presence   of   mens   rea ,   it   is   wholly unnecessary to ascertain whether such a violation was intentional or not. On a careful   perusal   of   Section   15­D(b)   and Section   15­E   of   the   Act,   there   is nothing   which   requires   that   mens   rea must be proved before a penalty can be imposed under these provisions. Hence once   the   contravention   is   established then the penalty is to follow.” 37.   The   imposition   of   penalty   under Section 43­A is on account of breach of a   civil   obligation,   and   the   proceedings are neither criminal nor quasi­criminal; Page 51 of 64 the   penalty   has   to   follow.   Only discretion   in   the   provision   under Section   43­A   is   with   respect   to quantum of penalty.”      6.9 The Gujarat High Court while considering the very   provision   and   penalty   and   interest imposed   under   Section   45(6)   and   Section 47(4A)   of   the   Act,   1969,   has   taken   a consistent view in the cases of  Riddhi Siddhi Gluco Biols Ltd. (supra)  and  Oil and Natural Gas   Corporation   Limited   (supra)   that   the penalty leviable under Section 45(6) of the Act is   a   statutory   and   mandatory   penalty   and there   is   no   question   of   any   mens   rea   on   the part   of   the   assessee   to   be   considered.   In   the aforesaid   decisions,   it   is   observed   and   held that   levy   of   penalty   is   automatic   on   the eventualities   occurring   under   sub­section   (5) of Section 45 of the Act, 1969.  Page 52 of 64 6.10 In   the   recent   decision   in   the   case   of   Arcelor Mittal   Nippon   Steel   India   Limited   (supra) , while   dealing   with   the   very   provision   of Section 45 of the Act, 1969, it is observed and held in para 23 and 23.1 as under: ­  “23.   Now,   so   far   as   the   levy   of penalty   is   concerned,   it   is   to   be noted   that   the   penalty   is   leviable under   Section   45   and   such   a penalty   is   leviable   under   sub­ sections   (5)   and   (6)   of   Section   45   of the   Act,   1969   and   the   penalty   is leviable on purchase tax assessed. It provides   that  if   the   difference   of   tax paid   and   tax   leviable/assessed   is more   than   twenty­five   percent,   in that   case,   the   dealer   shall   be deemed to have failed to pay the tax to   the   extent   of   the   difference between the amount so assessed/re­ assessed   and   the   amount   paid   and, in that case, there shall be levied on such dealer  a penalty  not extending one   and   one­half   times   the difference   as   per   sub­section   (5). Therefore,   there   being   difference   of more   than   twenty   five   percent, penalty to  the aforesaid extent shall be   leviable.   This   is   a   clear   case   of false and wrong claim of exemption, as   the   exempted   goods   were Page 53 of 64 transferred   to   a   third   person   and used  in an  ‘ineligible’  industry.  This is   a   case   of   deliberate   violation   and evil doing. 23.1   In   the   present   case,   as   the difference   between   total   tax   paid and   the   purchase   tax   is   more   than twenty­five   percent,   the   respondent is   deemed   to   have   failed   to   pay   the tax as per sub­section (5) of Section 45   and,   therefore,   liable   to   pay   the penalty   not   exceeding   one   and   one­ half   times.   The   words   used   in   sub­ section   (6)   of   Section   45   is   “there shall   be   levied   on   such   dealer   a penalty   not   exceeding   one   and   one­ half   times   the   difference”.   As   noted above,   in   the   present   case,   the modus operandi  which was adopted by   the   respondent   ­   Essar   Steel warrants a penalty. Though, the raw material was required to be used by itself   for   the   manufacture   of   their goods,   after   availing   the   exemption as eligible unit and instead of using the   same   for   itself/himself,   the   ESL sold   the   raw   materials   to   an ‘ineligible’   entity   ­   EPL,   who   used   it for   manufacture   of   its   own   goods   ­ generating   the   electricity,   which again came to be sold to ESL under the power purchase agreement.” 6.11 Even   otherwise,   the   word   used   in   Section 45(6)   is   “shall   be   levied”.   The   dealer   shall   be Page 54 of 64 liable   to   pay   the   penalty   not   exceeding   one and one­half times of the difference of the tax as mentioned in sub­section (5) of Section 45 of   the   Act,   1969.   The   language   used   in Section   45   is   precise,   plain   and unambiguous. The intention of the legislature is   very   clear   and   unambiguous   that   the moment   any   eventuality   as   mentioned   in Section   45(5)   occurs,   the   penalty   shall   be leviable   as   mentioned   in   sub­section   (6)   of Section   45.   No   other   word   like   mens   rea and/or   satisfaction   of   the   assessing   officer and/or other language is used like in Section 11AC   of   the   Central   Excise   Act.   It   is   a   well settled principle in law that the Court cannot read   anything   into   a   statutory   provision which is plain and unambiguous. A statute is Page 55 of 64 an   edict   of   the   legislature.   The   language employed   in   a   statute   is   the   determinative factor   of   legislative   intent.   As   per   the   settled position of law, the intention of the legislature is primarily to be gathered from the language used,   which   means   that   attention   should   be paid   to   what   has   been   said   as   also   to   what has not been said. The courts cannot aid the legislatures' defective phrasing of an Act; they cannot   add   or   mend,   and   by   construction make up deficiencies which are left there.   6.12 Under   the   circumstances,   on   strict interpretation of Section 45 and Section 47 of the   Act,   1969,   the   only   conclusion   would   be that   the   penalty   and   interest   leviable   under Section   45   and   47(4A)   of   the   Act,   1969   are statutory   and   mandatory   and   there   is   no discretion   vested   in   the Page 56 of 64 Commissioner/Assessing   Officer   to   levy   or not to levy the penalty and interest other than as mentioned in Section 45(6) and Section 47 of the Act, 1969. It is needless to observe that such an interpretation has been made having regard   to   the   tenor   of   Sections   45   and   47   of the Act, 1969 and the language used therein.  6.13 In   so   far   as   the   decisions   relied   upon   by   the learned   counsel   appearing   on   behalf   of   the respondent   –   assessee   –   dealer,   referred   to hereinabove,   are   concerned,   none   of   the decisions   shall   be   applicable   to   the   facts   of the   case   at   hand,   while   dealing   with   Section 45   and   Section   47   of   the   Act,   1969.   The words/language   of   the   relevant   provisions that   fell   for   consideration   in   the   decisions relied   upon   on   behalf   of   the   respondent   is altogether different from the language used in Page 57 of 64 Section 45 and Section 47 of the Act, 1969. In the case of  Dharamendra Textile Processors (supra) ,   this   Court   was   considering   Section 11AC   of   the   Central   Excise   Act.   In   Section 11AC, the words used are “fraud, collusion or any   wilful   misrepresentation   or   any   wilful misstatement   or   suppression   of   facts”   and “intent   to   evade   payment   of   duty.”   In   that view of  the  matter, the   mens  rea   will  play   an important   role.   Therefore,   the   said   decision shall   not   be   applicable   while   considering Section 45 and Section 47 of the Act, 1969. A similar   decision   in   the   case   of   Pepsi   Foods Ltd   (supra)   also   shall   not   be   applicable and/or of any assistance to the respondent – assessee – dealer.  Page 58 of 64 6.14 In so far as the submissions on behalf of the respondent   –   dealer   –   assessee   that   as   such the dealer shall not be liable to pay the tax at the rate of 12% and that it was incompetence on   the   part   of   the   authority   to   prove   the difference   of   more   than   25%   and   that   the concession   was   wrongly   given   by   the   learned Senior   Advocate   appearing   on   behalf   of   the respondent   –   assessee   –   dealer   before   the High Court are concerned, at the outset, it is required to be noted that a conscious decision was   taken   by   the   learned   Senior   Advocate appearing   on   behalf   of   the   dealer,   who appeared   before   the   High   Court   and therefore, he did not press the issue/question on   the   liability   to   pay   the   tax   at   the   rate   of 12% was wrongly given. It is to be noted that the   respondent   –   dealer   was   represented Page 59 of 64 through   a   very   senior   advocate   before   the High   Court.   Therefore,   it   cannot   be   said   that the   concession   was   wrongly   given.   While referring   the   submissions   made   by   the learned Senior Advocate, appearing on behalf of   the   respondent   –   assessee   –   dealer,   the High Court has recorded as under: ­  “4.  Learned   Senior   Counsel   Mr.   S N   Shel   at,   appearing   with   Mr.H   A Dave,   learned   Advocate   for   the appellant   has   fairly   conceded   that looking   to   the   fact   that   the respondent   has   passed   the assessment   order   on   the   basis   of material   available   with   it,   they   were required to pay the tax on the basis of   12%   and   that   has   been   paid   by the   appellant   since   the   opinion   of the expert was turned out.” It   is   not   true   that   the   learned   Senior Advocate,   appearing   on   behalf   of   the respondent   –   assessee   –   dealer,   was considering  the  decision  of the  in  the case of Brooke Bond India Limited (supra) . It was a Page 60 of 64 conscious   decision   taken   not   to   press   into service   the   issue   No.   1   and   2,   that   is   with respect   to   the   liability   to   pay   the   tax   at   the rate   of   12%.   Therefore,   the   decision   relied upon   by   the   learned   counsel   appearing   on behalf   of   the   respondent   –   assessee   on   the concession   given   by   the   learned   Senior Advocate,   appearing   on   behalf   of   the respondent – assessee before the High Court, would   not   be   applicable   to   the   facts   of   the case on hand.  6.15 In so far as the reliance placed by the learned counsel   on   behalf   of   the   respondent   –   dealer on   the   decision   of   this   Court   in   the   case   of Hindustan   Steel   Ltd.   (supra)   is   concerned, at   the   outset,   it   is   required   to   be   noted   that the   learned   Tribunal   specifically   found   that there   was   nothing   on   record   to   prove   that Page 61 of 64 there   was   in   fact   a   bonafide   belief   of   the respondent   herein,   that   it   would   be   required to   pay   tax   at   2%   only.   As   observed hereinabove   and   on   plain   reading   of   Section 45   and   Section   47   of   the   Act,   1969   and   as observed   hereinabove,   on   the   eventualities occurring under sub­section (5) of Section 45, there   shall   be   levied   penalty   mentioned   in sub­section (6) of Section 45 and the liability to   pay   the   interest   is   incurred   as   mentioned in   Section   47(4A).   The   impugned   judgment and   order   passed   by   the   High   Court   on   the grounds   that   the   amount   of   tax   has   already been   paid   by   the   assessee   –   dealer;   that   the assessee   –   dealer   was   under   the   bonafide belief   that   it   was   liable   to   pay   the   tax   at   the rate   of   2%,   is   unsustainable.   None   of   the aforesaid   grounds   would   justify   deletion   of Page 62 of 64 the   penalty   and   interest   leviable/payable under Section 45(6) and Section 47(4A) of the Act,   1969.   As   observed   hereinabove,   in   the case   of   Shriram   Mutual   Fund   (supra),   this Court   distinguished   the   decision   in   the   case of  Hindustan Steel Ltd. (supra)  and even set aside the order passed by the Tribunal which was   relying   upon   the   decision   in   case   of Hindustan Steel Ltd. (supra) .       7. In   view   of   the   above   and   for   the   reasons stated   above,   the   present   appeal   succeeds. The impugned judgment and order passed by the   High   court   is   hereby   quashed   and   set aside.   The   order(s)   passed   by   the   Assessing Officer   confirmed   up   to   the   Tribunal   to   levy penalty  and  interest  under   Section   45(6)  and Section   47(4A)   of   the   Act,   1969,   are   hereby Page 63 of 64 restored.   Present   appeal   is   accordingly allowed.   In   the   facts   of   the   case,   there   shall be no order as to costs.            ………………………………….J. [M.R. SHAH] ………………………………….J. [B.V. NAGARATHNA] NEW DELHI; APRIL 17, 2023 Page 64 of 64