High Court Kerala High Court

M/S.Johnson & Johnson Limited vs Assistant Commissioner … on 24 March, 2009

Kerala High Court
M/S.Johnson & Johnson Limited vs Assistant Commissioner … on 24 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OT.Appeal.No. 8 of 2008()


1. M/S.JOHNSON & JOHNSON LIMITED
                      ...  Petitioner

                        Vs



1. ASSISTANT COMMISSIONER (ASSESSMENT)
                       ...       Respondent

2. ASSISTANT COMMISSIONER (AUDIT

3. THE COMMISSIONER OF COMMERCIAL TAXES

                For Petitioner  :SRI.JOSEPH JERARD SAMSOM RODRIGUES

                For Respondent  :SRI.MUHAMMED RAFIQUE

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :24/03/2009

 O R D E R
                 C .N. RAMACHANDRAN NAIR &
                     K. SURENDRA MOHAN, JJ.
                 --------------------------------------------
                        O. T. A. No. 8 OF 2008
                 --------------------------------------------
                Dated this the 24th day of March, 2009
                                                              C.R.
                              JUDGMENT

Ramachandran Nair,J.

Appeal is filed against clarification issued by the Commissioner

of Commercial Taxes under Section 94 of the Kerala Value Added Tax

Act. The appellant among other things is a manufacturer and dealer in

drugs and medicines. Even though an application for compounding

was not filed in form I-D, the appellant was remitting tax at the

compounded rate that is at 4% on the Maximum Retail Price on the sale

of drugs and medicines under Section 8(e) of the Act. When

assessment was made the assessing officer applied the same rate of tax

on MRP on medicines sold in other divisions of the company as well.

Appellant’s case is that only in the Pharma division they have paid tax

at compounded rate and so far as other divisions are concerned, drugs

and medicines sold cannot be subjected to assessment at compounded

rate under Section 8(e) of the Act. Appellant filed clarification petition

2

before the Commissioner, who held that appellant is liable to pay tax at

compounded rate on the sale of drugs and medicines as stated in

Section 8(e) of the Act, no matter whether application is filed under

prescribed Form or not for availing compounding facility. We have

heard counsel appearing for the appellant and Government Pleader

appearing for the respondents.

2. We do not find anything wrong with the Commissioner’s order

because even without a formal application for compounding appellant

adopted the scheme of compounding for payment of tax in respect of

drugs and medicines which is at 4% on MRP. Proviso (b) to

Explanation to Section 8(e) makes it clear that when tax is collected at

the compounded rate on MRP by the seller, the purchasing dealer is

entitled to exemption. Going by the collection of tax in the Pharma

Division appellant cannot deny that they have not opted for payment of

tax at compounded rate under Section 8(e) of the Act. All what the

Commissioner has stated is that once the appellant has started billing in

accordance with compounding scheme, then the same itself amounts to

opting to pay tax under the compounding scheme and the appellant

3

cannot therefore back out of the same. We uphold this position

declared by the Commissioner because by appellant’s conduct the

purchasers have claimed exemption under the proviso above referred.

In other words, sale of the drugs and medicines by appellant should be

assessed on MRP at 4 per cent as provided under Section 8(e) of the

act. So far as other products are concerned, compounding is not

applicable and the normal provisions of the Act will be applied for

assessment and levy of tax. If there is surviving dispute then it is for

the appellant to pursue the same before the statutory authority in

appeal.

Appeal is disposed of as above.

(C.N.RAMACHANDRAN NAIR)
Judge.

(K. SURENDRA MOHAN)
Judge.

kk

4