High Court Karnataka High Court

Mysore Urban Development … vs State Of Karnataka on 2 December, 2009

Karnataka High Court
Mysore Urban Development … vs State Of Karnataka on 2 December, 2009
Author: K.L.Manjunath And Kumar


‘:;_ ‘ésrig EE§§§’£ Coma ssmrazm $2-=

I
Efi $33 HIQB CGURT 3? KAREA$AKk AE BA§GALGRE

narmn ‘EEIS ‘mm 2″ my 95* ngcmmzn, _2;£}”f€3. 9i §f;V.

?RESENT

‘E31-ER HQIWBLE 1-Q.§3USTE{l’E KA,»VI5.I~£§43§EJ’E}§<§§.fEE3; "V: u

fifib

THE Hozvsm I~£R.e3US'f£'I{IE

s.=r.R.§.mo.§§__oF ago?

ggiwmgza: ‘

1 24253632 13% msfiizzcpzmrr. Z=9.’3’I’HGRE’i’*–Y
51.3 ROAD, :~f£so12_E”‘j~. ‘
Rmymszmnn BY rifles sEr;m;E:Am’»VV .
sRz.:m»:, ::c>GEsa.’…_ –. Tyzgsrwxoumk

1 s*r§:1*3:v;_ GE :%:ARiz,A:eA’:s;A
,3′; co2i§5:’ss.:.aEER ‘yea mmmcxm TAXE3
, arm “*2I~_:,;ER;E::;E BKAVAH
._ __é&§nE§§AQKRMM\ …..

‘ ‘ ~ _ 3-?:;s3*¥G4″£1’~.,=°’53«’%~””v~E”‘”9′

=2″-.,’§:’§i?E’ ‘;:Q::§;%z’- comzssmxwa 03* ccmmcxazz
‘ ?E&§§?.S”,*_. ‘Tzzuwsmzesncg mm mmiszwzofig
“M3923 mzvxszszz
fiigésm

ESEAL

éégms, ASS§$ 1::

mzsezm RES§G1=¥BE”£§ff$

V §§y SET : G£ETE§ MEEQK, $&.;R”2 fififi 3 EELTEE)

STE? FILE §fS 33€i} Q? $33 KfiREA§&K&
SALES T&X EST, lgfi? A§&IH$? QHE J3fiGfiERT AEE

W

km)”

$RBER ngwaa a4.:Q.2ae? ygssns .{:E€§.$?g”_
§a.4§5/2396 an THE FELE or wa’aEARmamAx§ ‘.
AP?ELLATE TIEUR&L, EA§ALQRE, D§$fiZ$$:EG*$fiE”*
A§§EAL AND COEFERMIEG was aéflfifiskfiéfisfifi Eyvag;
ZR RES?ECT a? TEE E:Afic:AL EEARS,E§8843§_T§

:s§2»93. V *_

Thia ?etitian ¢emin§ an fax hearin§ this
day; MANJQRAEH J, mafia the fQ;l¢wing:~ F

A: the time §f,gdm:ssi¢fi; gge substantial

que$tions_ o£5″,l&w _thafi*V!3fi3fiS % for aux

acnsLdafafii$nufi&3 n¢t bééhV£ram£d¢ Therefore?
site:”Khearimgx7t§e V1éarneQ aaunsei fax the

§&rti&SgL’wa”.£:ama’~the fa1;mwing* sfibstamiial

‘”p_qué$ti@fi3_Qf iawa”

1a “fih§£fie%” an tha faata aafi in the

fi*Fairé§mS£§nc&s Qf the aafie tha Jégmeat af
“~thé’Ebnfbie Supréme Qaurt in §1M£§$EL’s
éafie rapeztéd in ?2 SEQ 3§8 is ayiiaabla

-fség HAfihethar the anzegartd Sufigmamt pasgeé %y

the Eivigiam Eanah af thig Saurt in Sfg?
fie.fi1f§3 and gther aemneaié Ravigian
§etitiQms dt«23.8.i§§§ wgulé appiy ta fihe

faatg anfi aircamgtanaes Q: the cage?

©/

2, ?he faets leaééng to this case $§é a@§ ~

hareumdgr: __W_

The Ravisian jgetiticnefi. iSV a =£t§tutér§7

bad? craatad nndar th§ ,§r$$i%iggw @§w-tfie
Karnataka Urban Be§alapm§fiE ‘Aytfi§ti§ie§ Afit
and tha assefisee i$”%£e#§¢§[ié §%%ez the need
of the peopl¢ a§ %yS§£§V§Q %%r%’i#yauts and
fl£stribute t¥g}%i§e% %%_fi%étfi%é§y persana in
3Gfi$r§$fi¢€*%§£§i§§e K§%b§fi”$é§e1apmmt Act and
Rules. ‘E;3″ the work cxf the

asfiesseeg the a3s$5s@é entraata tha w¢rk ta

“”§ha.§&ntra$tQ: amfi~in the aauzse cf exaafiting

t§a éégfirafit the assesgee with afi intenticn ta

prééfifé §$§£5 qaaiity cement and stag: has

H_ ggrchagéfi the stael aha aamamt kg paying $al$$

‘”,’é$xV$hd gugglie the materiaz yarchased fzcm

‘mfiihé%dgaier$ by it t& the aantractar an§ at the

. ;:::m af final billg the Valua 9f the Qemantf

izan ané stag} suyyiieé by the a5$&ssee hag

been é@&aat@§ fram tha runniag aaafiuaig

<3,

gubmiited by the aantmctms. 'The

Qfficer §a$sad. an arder on 11.8'_2i.'.1%f§,ufs';:~V.Vv$si§i$§:E3.t;2;.:'Ti§'

that the quantum of iran argd

the aemant fiuppliaci by-.__.the ',§.'ssesAséc=;A

cantxaetar constitute a fieifig aggrieved
by fize same, the—irsstfissaéé"~.._;E?ifi;a§. a rexrisisn
befcre the Re*z#3…s3:}_cs–na;3.A which

Ravi szzicm §;_€:i1%,~g;¢;:1iT"'1:';:~:j: fa]. lowing the

Judmzetntv 's' 3C'§3;i",–'E;Vf reported in 72 STC

358. *?i:1;:e.. ::s:§’ésent Revisieri ilwtition
is f:}.,1e6:{.’*-._ –

iijha Z aaunsel far tha assessee

‘::2;3i:e3.’$ case, 9% Q®art;:mnt; of 2-éadhya

iéraaesh having yvurahaseé the materiai hafi

1:

g3.S’-J»g<.d1'5/

-. tha entry mi’ tha mtezial irita 3;

legal araa and t;1*1@rafmre the qizastian that had

arzisan far the cansicieratiszz cf the flanfbla

£9

supreme Ccurt wag whethar the éntry aa§$é§;§g4*_

the 93 Bapartmnt cf Maéhya §:admsh~ié.:ign;a;”« °

to gay the entry tax or thé_c¢ntr#¢£Qf; §he;

Hon*bie Sfipreme Courtv aa$sifl&$ingT t§e,Mf%c€M

that it is tha Befpartmggét-‘,V:_*a=2}:§.c%i” Viézaused
entry af the good§i§nt%L$fi§%§%é31 area held
that the entry.§ax::s :;a$§%_£5 §%;§aid by the
§WD Bepar§mé§§::$afi§y#{%r%3%$#@”

4g “SE §§%%fi&% _$$nfi%nds “”” that in the
instan% §$$e{=€§é é§§&§see has yurahasd fihe

iramganfi §tee; afi§ cem&nt fram varicaa éeaiers

‘én§ at %kég§imem§f purahase it ha$ yaid the

tgxfafifiafi flag time of finaiising tha aeaaunta

V _ witfi its aéntraatarf the value 0f the matexiai

“*”*{gg§§1:$a by the asaa aimng with the tax §&id

‘ §$ “§é$5ed an ta tha Cantraatar $1123 and

“*therafare, the txamaactimz betwaan fihe MSEA

” aad 1&3 aamtractar aamnct aafigtitate a 531%.

fie farthar aentemés ihat, in a similar faats

&/

{>

and airsumstanaes in the matter 3a§Qya§S§u

EA§G&LGRE fik§ER sa?9L¥ Afifl sEwERAQE E§&§§_v$;x, p_

$Tfi§E G? K%RE§$AKA Ifi $;$.a;§;fiQ§5:g§3= én§}

ather canneated natters,_a §ivi$icn5§nsh§¢f_*

this Saurtg an 28.8a1§9§* §a§, afi~;§3¢a%;on ta
aensiéer fihe very §§mef§u§$ti¢fi;,wharein BWSQE
had su§p1ied_ tha m$ate:i§l”Ei£§e; iran and

steak, ¢emé@t;*¢a$@ ::§n:p:§és;~ fittings; 31

§i§e$»”fit§in§éga é§¢;g ‘t¢w”fit$ cantraater ané
the révé$me_§é§ Ea%ié£; tax an suppiy af sash

mat$riai”%m-fihg Sfinffiaatax. The fiivisiwn Bench

‘”g_¢£[ tEi$._Ceu§t_ has taken a View that Suah

E 3fi§§l?J §Q%§a amt ganstituta a sale and. act

ififibie $53 tax; Therefiama, hfi requests fihe

‘au$a§r:’t§ allmw the Ravision Fatitian.

j§, §et cantxa, the léarnd Gavarnmeat

x”»fii éfiyaaate submita that the Tribuna§ in itg

fixfiflr hag aampiiefi the tarma anfi aanfiitians af

the agramant :3 §.§£G®Efi’$ cage and alga in

6%/.

the case af the asgafisee and ccngfi-éxizivfilg? ‘

team and canditiazzs af th€~””agz.zfee#;ae:;tT Lr.»e€:;*9§g=gef:_ V

twa gartieg ha$ calm ta ‘€i:”3.€:”..¢5K3$.§P..i_§,.§.fQE”:k.

bath the agraamnts 3.x*é~.._:}f$<:é,;ni}Qér__ ':'.<:; aa§é:{1*i"'<3f;hax " V

and the ttazzsazsticarn,-"'c:¢::st?I;.tuté'~–..a/I sale.

Therafexa, she :c.°eq;i1é.=:T:"§'*::é._ i:1fs@ €:'; c:::;:'*.:; to dismss

tha p«et:Lt2?.a;1'z..«

:5, $3 'iflgray s§V"'JA.'i:3:¢15:z;:;V"'; §é.:r.2~ian3:unath, tha
laarriged _c:§iz'?:*2.':*Vaa;V_};:'«.;i:"c*::,'%f""'%;1?1:=2 jzissesaea carztends that
am arégxé' pas~sé:iA'~§3%—«.__§§~;é Bivisian Bench fif this

Q&u':;:t' in éhé Ezavanue ma fiaémn up the

Eanfbia §u§;+;'ame fiaizrt and tha

Smart has d:§..sz:'§L$ge& tha SE? at

thé. 3%;'§;g'€~%.:'mf a&'a3?.sSio:::¥ fherefazag he submits

":'.§:*gt'. tfie substantial quastiens 5:' law invwivefi;

'~:~:;::- ' t}"1i$ cage 13 squastaiy anmgerafi by a

"-E;§3;%.?3;simz1 Eeaeh Qt' this Cemzrt in E$<3S$B'3 case"

'*3', Eiaving? heazfi the amzngai fer the

:§a3f:'tiES_, {era agre cf am View that the fiugzfipiy cf

Q?

the tax twiae, since fihe assesses jfias, ¢fité”T”

paid the tax at the timm o§ pur¢ha$i§§ én§V§as} u

tha assesses is liable to §af Ehé $3$ wfii§é

supplying the matefiiéi £c, ,¢@n€%écthr.
Therefara, we a;e ‘mf,*tfi§-5v;aQfi tha£ suah
transaaticn amnunt t§”$$$hi§D%§%afiien. ‘Even
atherwise ‘t.I§r.},e§:;–::’%§EvI§<::§_2'}.'t.i§'$Q;:1§Kfs§§I::):;I' utatiiised the
quads supfiigefi E§flth$ a$$é$$ee far tha work of
the ass&$§é%K§and $fi¢fi~~%u§ply unéer any
cirmu§£t&fic¢§ 1 %g§§g§"¥'c¢n$titete a sala.

Therafmré; 'we'_é§é»7Qf the viaw that the

in :%';':§;..<:–:3gL $333 $Qb§§A:t€§':;' vs; smzg TAX

K§?§$C§E} "$miL.

<iGA$§ $3 EEQTEKR has ma

§§§iiaa§§ém ta the fiaets wf this ease. an the

,gomtr3fi§ the faats af this case ig sqaazaly

' . ';::::%}.%é%§;:;*ed by the Eivisicn mum in may %:e,=51s'§3

"m :afi& athex amnnemteé Ravisien ?etitian$ in the

matter af R§;:*IQ&Z;GRE §~?fif.E'ER gvyymr g

Bfikfifl VS. $TA$E GE K&RfiAEAK&, CGEMERCEEL ?AX

§E§&R':'E=£}I'§ .

5;’

E3

8. In the result, the substanfiiai

questicn af law K0,: framed by as is ag%?éfi¢fl~u

against the revenue and tha su§$t3§$i§lfi

questimn cf 1aw No.2 answere§ in favaufiiéf the F

assessee.

9. In the result, t§§.E£%i5fi¢€F§§%i%fi9n
is allowed, haléigékghgi fi§§fi§s$a$ééé is net
liable ta pay tax. H1-f tax paid

by the*§ése§se§5§ui$fiant £6 §ha Interim mrder,
tha ra%p¢n&enE $fia1iF$@fumd tha Sam within a
perifid c§°&igh§}wé§ksifram tafiay.

Sfi/*-*
HEDGE