High Court Kerala High Court

Koola Timber Industries vs State Of Kerala on 31 May, 2007

Kerala High Court
Koola Timber Industries vs State Of Kerala on 31 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST Rev No. 241 of 2005()


1. KOOLA TIMBER INDUSTRIES, IRINJALAKUDA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.E.P.GOVINDAN

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :31/05/2007

 O R D E R

H.L.Dattu, C.J. & K.T.Sankaran, J.

——————————————

S.T.Rev.No.241 of 2005

——————————————

Dated, this the 31st day of May, 2007

ORDERR

H.L.Dattu, C.J.

This revision petition is filed against the order passed by the Kerala Agricultural

Income Tax and Sales Tax Appellate Tribunal, Additional Bench, Palakkad in

T.A.No.505 of 2002 dated 19.3.2003 for the assessment year 1997-98.

2. The question of law that arises for our consideration and decision reads as

under:

“Whether on the facts and in the circumstances of the case the

Appellate Tribunal was justified in holding that the petitioner is not eligible

for the benefit of notification SRO No.1728/93 (as amended by SRO

No.429/95) and has not the Tribunal committed an error in interpreting

the notification SRO No.1728/93 (as amended by SRO No.429/95)”

The issue raised in this revision petition, in our view, is no more debatable in

view of the law declared by this Court in the case of Smt.Mary Emmanuel v. State of

Kerala, (2004) 12 KTR 258. In the said decision the Court has observed as under:

“On a conspectus of item No.8 of the Schedule IV of Notification SRO

1728/93, column No.(2), (3) and the Explanation to it clearly indicates

that the limit of Rs.50 lakhs mentioned in Column No.(2) refers only to

the turnover relating to the goods manufactured by the unit and sold

thereafter. It is not the “total turnover” of the dealer that is contemplated

in columns (2) of items (8) of the Schedule IV of the Notification, but only

the total turnover of the S.S.I. Unit. Of course the purchase turnover of

raw materials for manufacture of the product by the S.S.I. Unit will also

fall within the definition of ‘total turnover’ and ‘turnover’ as defined in

Section 2(xxvi) and 2(xxvii) respectively. This is very clear from the

Explanation to item No.8 of the Schedule to the S.R.O.1728/93 which is

added with effect from 1.4.1995. Under the Explanation, if the turnover of

the unit exceeds the limit of Rs.50 lakhs during the first year, the

turnover exceeding Rs.50 lakhs alone will be subjected to tax at the

higher rate. In other words, in a case where the turnover of the unit

exceeds Rs.50 lakhs, the turnover up to Rs.50 lakhs is entitled to the

concessional rate under the notification and the balance turnover alone

will be subjected to tax at the higher rate. In other words, the turnover of

trading goods (ie the goods not manufactured by the unit) is not included

within item No.8 of the IVth Schedule to the notification. So far as the

trading goods are concerned, there is no question of giving the

concessional rate even if it falls within the limit of Rs.50 lakhs. So far as

the exigibility of tax on the trading goods is concerned, the levy is under

Sec.5(1) read with first or second schedule to the said Act (Paras 4 & 5).

S.T.Rev.No.241/2005 2

The very intention of Legislature is to give concessional rate for the

S.S.I.Unit, whose “total turnover” does not exceed Rs.50 lakhs and

therefore since the total turnover of the S.S.I.Unit is below Rs.50 lakhs, it

is entitled to the concessional rate of 4% under the notification. The

clarification issued by Commissioner of Commercial Taxes regarding the

scope of item No.8 of the IVth Schedule of the notification SRO

No.1728/93 does not appear to represent the correct legal position. The

“total turnover” of the small scale industrial unit includes only the turnover

of raw materials used in relation to the manufacture of the finished

goods by the S.S.I.Unit within the State. For all these reasons, we set

aside the orders of the assessing authority and the Tribunal on the

question of concessional rate under the notification SRO No.1728/93 and

restore the order of the first appellate authority.(Para 7)”.

3. Respectfully following the observations made by a Division Bench of this

Court, the question framed by the assessee requires to be answered in positive.

Accordingly, the following:

Or
der

i) The revision petition is allowed.

ii) The order passed by the Tribunal in T.A.No.505 of 2002 dated 19th March,

2003 is set aside.

Iii) Now it is declared that the petitioner is entitled for the benefit of the

notification SRO No.1728/93 as amended by SRO No.429/95 for the assessment year

1997-98.

Ordered accordingly.

(H.L.Dattu)

Chief Justice

(K.T.Sankaran)

Judge

vns