High Court Kerala High Court

State Of Kerala vs M/S. Brooke Bond India Limited on 26 June, 2007

Kerala High Court
State Of Kerala vs M/S. Brooke Bond India Limited on 26 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

TRC No. 26 of 2002()


1. STATE OF KERALA, REPRESENTED BY THE
                      ...  Petitioner

                        Vs



1. M/S. BROOKE BOND INDIA LIMITED,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :.

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :26/06/2007

 O R D E R
                           H.L.Dattu,C.J. & K.T.Sankaran,J.

                 ------------------------------------------------------------------

                 T.R.C.Nos.26/2002, 72/2002, 122/2002,

                               123/2002 & 124/2002

                 ------------------------------------------------------------------


                        Dated, this the 26th  day of June, 2007


                                            ORDER

H.L.Dattu,C.J.

Since common question of law and facts are involved in all

these Tax Revision Cases, they are clubbed together, heard and disposed of

by this common order.

2. These Tax Revision Cases arise under the provisions of the

Kerala General Sales Tax Act (“KGST Act” for short). In these Tax Revision

Cases we are concerned with assessment years 1987-88, 1990-91, 1991-92,

1992-93 and 1993-94.

3. The primary question that arises for our consideration in

these Tax Revision Cases is whether sale of Bru Coffee is taxable under Entry

53 of the First Schedule to the Act or is it under Entry 77 of the First Schedule

to the Act.

4. The respondent-assessee is a dealer under the provisions of

the KGST Act and Central Sales Tax Act (“CST Act” for short). The business

activity of the respondent-assessee is the sale of Bru Coffee.

5. The assessee had filed its annual returns before the

assessing authority, inter alia claiming that its taxable turnover requires to be

brought under Entry 77 of the First Schedule to the Act. That has been

negatived by the assessing authority and brought it under Entry 53 of the First

Schedule to the Act. Aggrieved by the said order, the assessee had carried the

matter by way of first appeal before the first appellate authority. The appellate

authority had modified the orders passed by the assessing authority, but still of

T.R.C.No.26 of 2002 &

connected cases – 2 –

the opinion that the coffee sold by the assessee would fall under Entry 53 of

the First Schedule to the Act. That is how the assessee was before the

Tribunal.

6. The primary contention of the assessee before the Tribunal

was that the Bru Coffee is admixture of coffee and chicory and, therefore, the

sale of the Bru Coffee requires to be taxed under Entry 77 of the First

Schedule to the Act. The contention of the assessee was found favour by the

Tribunal. Aggrieved by the orders so passed by the Tribunal, the Revenue is

before us in these Tax Revision Cases.

7. The Revenue has raised the following question of law for our

consideration and decision. The question reads as under:

“Question raised for decision of the High Court is whether the

Tribunal justified in coming to the conclusion that Bru Coffee is

an article coming under entry 77 taxable at 6% and not an article

coming under entry 53 of Schedule-I taxable at 10%”.

8. Sri.V.V.Ashokan, learned Special Government Pleader

(Taxes) would submit that the coffee sold by the assessee is Bru Coffee and

Bru Coffee is a brand name. Therefore, for the purpose of levying tax under

the KGST Act, the same requires to be brought under Entry 53 of the First

Schedule to the Act. Therefore, he submits that the Tribunal was not justified in

holding that the Bru Coffee sold by the assessee would fall under Entry 77 of

the First Schedule to the Act.

9. Sri.Anil D.Nair, learned counsel appearing for the

respondent-assessee would ably justify the impugned order passed by the

Tribunal. He also places reliance on the observations made by this Court in the

case of Brooke Bond India Limited v. State of Kerala [(1992) 84 STC 334].



T.R.C.No.26 of 2002 &

connected cases                                       - 3 -



10. In our view, the matter can be decided on the first principle

without reference to the case law cited by the learned counsel for the

respondent-assessee.

11. We are concerned with the assessment years, as we have

already noticed, 1987-88 and onwards. The Entry relevant for the purpose of

these assessment years are as under:

Entry 36 – Coffee but not including coffee drink and French coffee.

Entry 37 – Coffee powder sold under brand name.

Entry after 1.7.1987, in so far as coffee is concerned, was Entry 52, Entry 53

and Entry 77. Entry 52 speaks of coffee but not including coffee drink and

French coffee. Entry 53 speaks of coffee powder sold under brand name.

Entry 77 speaks of French Coffee (admixture of coffee and chicory).

12. A close reading of the aforesaid Entries would indicate the

following: Entry 52 speaks of coffee but not including coffee drink and French

Coffee. Entry 53 specifically states that coffee powder if it is sold under a

brand name. However, Entry 77 speaks of French Coffee (admixture of coffee

and chicory).

13. It is an undisputed fact that the Bru Coffee is nothing but an

admixture of coffee and chicory.

14. If for any reason the assessee had effected sale of coffee

powder simplicitor under a particular brand name, then its taxable turnover

would have been brought under Entry 37 of the First Schedule of the Act. But

in the present case what is sold by the assessee is an admixture of coffee and

chicory. Certainly that would fall under Entry 77 of the First Schedule to the

Act.



T.R.C.No.26 of 2002 &

connected cases                                         - 4 -



15. Keeping these Entries in view, in our view, the Tribunal was

justified in holding that what is sold by the assessee is an admixture of coffee

and chicory and, therefore, it would fall under Entry 77 of the First Schedule to

the Act.

16. In view of the above, we are of the opinion that the Tribunal

was justified in holding that Bru Coffee is an admixture of coffee and chicory

and, therefore, it would fall under Entry 77 of the First Schedule to the Act.

Therefore, the question of law framed by the Revenue requires to be answered

against the Revenue and in favour of the assessee.

Ordered accordingly.

H.L.Dattu

Chief Justice

K.T.Sankaran

Judge

vku/-