Andhra High Court High Court

The State Of Andhra Pradesh vs Bazar Industries on 23 June, 1988

Andhra High Court
The State Of Andhra Pradesh vs Bazar Industries on 23 June, 1988
Equivalent citations: 1989 73 STC 186 AP
Author: J Reddy
Bench: B J Reddy, B Rao


JUDGMENT

Jeevan Reddy, J.

1. The question in this T.R.C. is whether the plastic cloth manufactured by the respondent-dealer falls under item 5 of the Fourth Schedule and, therefore, exempt from tax. According to the department, it does not fall within that entry and that it must be treated as plastic article and taxed under item 113 of the First Schedule to the A.P. General Sales Tax Act.

2. The dealer’s plea has been accepted by the Tribunal though it was negatived by the assessing authority and the first appellate authority.

3. A piece of plastic cloth manufactured by the dealer-assessee herein has been produced by the learned Government Pleader for Commercial Taxes (the respondent-assessee is unrepresented). A look at the product shows that it is a case of overlaying the plastic over the cloth. Probably that is the reason why it is called as a plastic cloth. Item 5 of the Fourth Schedule reads thus :

“Cotton fabrics, rayon or artificial silk fabrics and woollen fabrics.”

4. The explanation appended to the Schedule says that item 5 shall have the same meaning as is assigned to these words in the Additional Duties of Excise (Goods of Special Importance) Act, 1957. At the relevant time the entry in the 1957 Act reads thus :

(We are extracting the entry from the order of the Tribunal about the correctness of which there is no dispute before us.)

“Rayon or artificial silk fabrics means all varieties of fabrics manufactured either wholly or partly from rayon or artificial silk and includes embroidery in the piece, in strips or in motifs, fabrics impregnated, coated or laminated with preparations of cellulose derivatives or of other artificial plastic materials.”

5. A reading of this definition shows that artificial silk fabrics include, inter alia, fabrics impregnated, coated or laminated with preparations of cellulose derivatives or of other artificial plastic materials. In this case it is clear from a look at the product that it is a case where a fabric is coated with artificial plastic material. It, therefore, clearly falls within item 5 of the Fourth Schedule of the A.P. General Sales Tax Act.

6. For this reason, we agree with the conclusion of the Tribunal and dismiss the T.R.C. No costs.

7. Petition dismissed.