High Court Kerala High Court

M/S. Pinarayi Carpentary & Black … vs State Of Kerala on 23 November, 2007

Kerala High Court
M/S. Pinarayi Carpentary & Black … vs State Of Kerala on 23 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST Rev No. 169 of 2004()


1. M/S. PINARAYI CARPENTARY & BLACK SMITH
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :23/11/2007

 O R D E R
                       H.L.Dattu, C.J. & K.M.Joseph, J.
               ------------------------------------------------------------------
                S.T.Rev.Nos.169 of 2004 & 319 of 2004
               ------------------------------------------------------------------
                   Dated, this the 23rd day of November, 2007

                                          ORDER

H.L.Dattu,C.J.

These Sales Tax Revisions pertain to the assessment years

1996-97 and 1997-98 respectively.

(2) The parties are common in both these revision petitions.

Therefore these revision petitions are clubbed, heard and disposed of by this

common order.

(3) The only issue that would arise for our consideration and

decision is, whether the activity of the petitioner/assessee is sale of goods or is

it in the nature of works contract. If we hold that the activity of the petitioner in

supplying the Bank Counters to the specification of the Bank is in the nature of

sale of Bank Counters, then the petitioner would be entitled for exemption

under a notification issued by the State Government. If we hold otherwise, then

the assessee would go out of the exemption notification and thereby he would

not be entitled for the exemption from payment of sales tax.

(4) The assessee is a Khadi and Village Industrial unit. It is

registered, both under the Kerala General Sales Tax Act, 1963 (“KGST Act” for

short) and Central Sales Tax Act, 1956 (“CST Act” for short).

(5) Initially, the assessing authority had completed the

assessment for the assessment year 1996-97 and had granted total exemption

on the entire turnover of the dealer/assessee. On further scrutiny of the

assessment records, the assessing authority was of the opinion that a

particular item has escaped assessment and, accordingly, had initiated

proceedings invoking his powers under Section 19 of the Act and had brought

S.T.Rev.No.169 & 319 of 2004 – 2 –

to tax the sale of Bank Counters to the Banking institutions as an item which is

not eligible for exemption under the notification issued by the State

Government. So far as the assessment for the year 1997-98 is concerned, the

assessing authority has refused to accept the return filed by the assessee and

has proceeded to pass an order fixing the tax liability of the petitioner by

disallowing the claim for exemption under the aforesaid notification. Aggrieved

by the orders so passed by the assessing authority dated 3.4.2000 and

17.10.2002 respectively, the assessee has preferred appeals before the

Appellate Assistant Commissioner, Kannur in S.T.A.Nos.365 of 2000 and 898

of 2002. The first appellate authority has allowed the appeals by orders dated

11.8.2000 and 3.3.2003. According to the appellate authority, the supply of

Bank Counters to the specification of the customer would still be a “sale” and it

would not fall within the meaning of the expression “works contract”. Therefore,

it was of the opinion that the sale of Bank Counters to the customers is eligible

for exemption under the notification issued by the State Government.

(6) State, being aggrieved by the orders so passed by the first

appellate authority, had carried the matter by way of second appeal before the

Tribunal in T.A.Nos.306 of 2000 and 248 of 2003 for the respective

assessment years. The assessee also filed a Cross Objection in C.O.No.41 of

2000 (in T.A.No.306 of 2000) in respect of the assessment year 1996-97 and a

second appeal in T.A.No.234 of 2003 in respect of the assessment year

1997-98 challenging the levy of tax, before the Tribunal. The Tribunal by its

orders dated 28.10.2003 and 5.5.2004 allowed the State appeals and also the

assessee’s appeal with regard to levy of tax at the rate of 2.5% on the

purchase turnover of goods and has rejected the Cross Objection of the

assessee. Aggrieved by the aforesaid orders so passed by the Tribunal, the

assessee is before us in these revision petitions.

S.T.Rev.No.169 & 319 of 2004 – 3 –

(7) The assessee has raised the following questions of law for

our consideration and decision. They are as under:

“(i) Whether the Appellate Tribunal was right in
adjudicating the matter without due regard to the question as to
burden of proof in disputes relating to works contract?

(ii) Whether on the facts and in the circumstances of the
case and in the light of Government of Andhra Pradesh Vs.
Guntar Tobacco (AIR 1965 SC 1396) the Appellate Tribunal
ought not to have held that it was the burden of respondent –
State to show that the work carried out by the assessee was
works contract and they have not discharged their burden?

(iii) Whether the appellate Tribunal ought not to have treated
supply of Bank Counters as deemed sale as the Bank Counters
had individual existence before its transfer.

(iv) Whether the Appellate Tribunal was proper in approaching
the matter casting the burden on the petitioner?

(v) Whether the Appellate Tribunal ought to have found that
work done by the petitioner was not one found falling under the
definition of ‘work contract’ under section 2 (XXIX – a) of the
KGST Act?”

(8) The admitted facts are that the assessee is a Village

industry. The sale effected by the Village industry is exempted from payment

of tax in view of the notification issued by the State Government. The

exemption notification carves out an exception. The exception is that if the

assessee executes a works contract, then it is not eligible and not entitled for

exemption under the notification.

(9) In the present case, the assessee, pursuant to the

agreement between him and the customer and further in accordance with the

specification of the customer, has manufactured Bank Counters, interior

decorative materials, etc. and thereafter has installed the Bank Counters in the

customers’ place and while doing so, has used wood, plywood, laminated

S.T.Rev.No.169 & 319 of 2004 – 4 –

sheet, Aluminium railings, etc.

(10) The Bank Counters and decorative materials are goods

which are not sold in open market. They are manufactured only at the

specification of the customer. After such manufacture, they are erected and

installed in the customer’s premises to the satisfaction of the customer. The

manufacture, erection and installation of the Bank Counters as per the

agreement between the parties certainly would fall within the meaning of the

expression works contract. Therefore, the transaction of the assessee with

the Bank would certainly fall under Section 5(1)(iv)(b) of the Act.

(11) The Tribunal is the last fact finding authority. After going

through the nature of the contract between the parties, the Tribunal has come

to the conclusion that the transaction of the assessee with its customer for the

supply of Bank Counters is in the nature of works contract. At this stage, it

would be useful to refer to the decision of the Apex Court in the case of

Hindustan Shipyard Ltd. vs. State of Andhra Pradesh, 119 STC 533,

wherein the court has stated, that, the character of a transaction is defined by

the nature of the contract entered into by the parties. The nature of the

contract depends upon the intention of the parties as reflected in the terms and

conditions of the contract documents. The nature of the contract is decided on

the totality of its terms and conditions, i.e. scope and obligation of the parties,

contract value and payment terms, insurance coverage, transfer of ownership

or title in goods supplied, liquidated damages whether restricted to supply

value or not, etc.. Thus the nature of the contract is predominantly based on

facts rather than being a question of law. It is the nature of the contract which

is a deciding factor to determine whether the transaction between the parties is

a contract of sale or works contract. In our view, the Tribunal rightly applying

the tests which is laid down by the Apex Court has held that the contract for

S.T.Rev.No.169 & 319 of 2004 – 5 –

supply and erection of Bank Counters and other decorative items is a works

contract and exigible to payment of tax. Therefore, in our view, the

interference with the impugned order is not called for. Accordingly, the

questions of law framed by the assessee requires to be answered against the

assessee and in favour of the Revenue.

All pending interlocutory applications are dismissed.

Ordered accordingly.

H.L.Dattu
Chief Justice

K.M.Joseph
Judge
vku/DK-