High Court Punjab-Haryana High Court

State Of Haryana vs M/S Haryana Bone Mills on 15 September, 2008

Punjab-Haryana High Court
State Of Haryana vs M/S Haryana Bone Mills on 15 September, 2008
GSTR Nos.47 to 53 of 1986                                            1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                  GSTR Nos. 47 to 53 of 1986
                                 Date of decision: 15.9.2008



State of Haryana
                                                            -----Appellant
                                 Vs.
      M/s Haryana Bone Mills, Panipat


                                                        -----Respondent

CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
           HON'BLE MR JUSTICE AJAY TEWARI

Present    Mr. Sanjeev Kaushik, Advocate for the revenue.


JUDGMENT:

1. This reference has been made under section 42 of the

Haryana General Sales Tax Act, 1973 (in short, ‘the Act’) at the

instance of revenue for assessment years 1967-68, 1968-69, 1969-

70, 1972-73 and 1974-75, for opinion on following questions:-

“1. Whether the scope of rule 29(v) of the Punjab

General Sales Tax Rules, 1949 is restricted to intra-State

sales in view of the fact that the State Legislature can

legislate only in respect of transactions of sales and

purchase within the State and that it does not apply to

sale of goods in the course of export outside India?
GSTR Nos.47 to 53 of 1986 2

2. Whether any effect could be given to rule 29(v) of the

Punjab Rules, for the purposes of allowing deductions

from the gross turn over of the dealer in respect of goods

exported out of the territory of India through Bombay

dealers in view of the interpretation of section 5(i) of the

Central Sales Tax Act, 1956 by the Hon’ble Supreme

Court in the case of Mohd.Serajudin vs. State of Orissa

(36 STC 136) prior to its amendment with effect from

1.4.1976?

3. Whether the assessee is debarred from claiming

exemption on export of goods out of the territory of

India through an intermediary and not directly to the

foreign buyers, for the period prior to 1.4.1976?

2. The assessee claimed deduction under the Central Sales

Tax Act, 1956 on account of export of bone meal out of territory of

India made through M/s Haryana Trading Company and Reliable

Traders, both of Bombay. It was not direct contract between the

assessee and the foreign buyer. The assessing authority disallowed

the claim holding that the sales were for export and not in the

course of export. The Tribunal, however, decided in favour of the
GSTR Nos.47 to 53 of 1986 3

assessee. It appears that there was conflict in the order of the

Tribunal for different years.

3. Learned counsel for the revenue fairly states that the

matter has since been covered by judgment of this Court in

Regular Traders, Madhopuri, Ludhiana v. State of Punjab and

others, (2006) 28 PHT 87. In the said judgment, following the

earlier judgment of Division bench of this Court in State of

Haryana v. Liberty Foot Wear Company, (2005) 25 PHT 427, it

was held that having regard to language of Rule 29 of the Rules,

judgment of the Hon’ble Supreme Court in Mohd.Serajuddin v.

State of Orissa, (1975) 36 STC 136 on interpretation of section 5

of the Central Sales Tax Act, 1956 was not applicable and the State

law was more liberal which provided deduction from the gross turn

over of goods proved to be exported out of territory of India

whether by one transaction or by series of transactions i.e. either

directly by the dealer or through intermediary or through

consecutive sales. In the present case, admittedly, goods have been

exported out of India, though the dealer has not directly entered

into contract of export but has exported the goods through the

intermediary.

GSTR Nos.47 to 53 of 1986 4

4. In view of the above position, following the earlier

judgments of this Court, the questions referred have to be

answered against the revenue and in favour of the assessee.

5. The reference is disposed of accordingly.




                                       ( ADARSH KUMAR GOEL )
                                                JUDGE


September 15, 2008                       ( AJAY TEWARI )
gs                                              JUDGE