High Court Kerala High Court

M/S/Cinzac Sales Service Pvt. Ltd vs Commissioner Of Commercial Taxes on 15 February, 2008

Kerala High Court
M/S/Cinzac Sales Service Pvt. Ltd vs Commissioner Of Commercial Taxes on 15 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

 No. 3 of 2008()



1. M/S/CINZAC SALES SERVICE PVT. LTD.
                      ...  Petitioner

                        Vs

1. COMMISSIONER OF COMMERCIAL TAXES, TVM.
                       ...       Respondent

                For Petitioner  :SRI.ARIKKAT VIJAYAN MENON

                For Respondent  : No Appearance

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

 Dated :15/02/2008

 O R D E R
                             H.L.DATTU, C.J.   &   K.M.JOSEPH, J.

                        ------------------------------------------------------

                                     O.T.A.No.3 of 2008

                        -------------------------------------------------------

                      Dated, this the 15th  day of February,  2008


                                          JUDGMENT

H.L.Dattu, C.J.

Though the matter is posted for admission, by consent of the

learned counsel appearing for the parties to the lis, the matter is taken up for

final hearing since the issues involved in this matter lies in a narrow

compass.

(2). The assessee is the dealer registered under the provisions

of the Kerala Value Added Tax Act (” Act ” for short). The assessee had

approached the Commissioner of Commercial Taxes by filing an application

under Section 94 of the Act read with Rule 78 of the Kerala Value Added Tax

Rules to clarify the rate of tax payable under the Act on Boilers (HSN Code

8402.12.00), Thermic Fluid Heaters (HSN Code 8419.89.90) and Hot water

Generators (HSN Code 8403.10.00).

(3). The Commissioner of Commercial Taxes by his order

dated 12-8-2006, after hearing the authorised representative of the applicant

has clarified as under:

“Admittedly Boilers and Hot Water Generators come

under HSN Code 8402 and 8403 respectively. All

commodities coming under the said HSN are classified

as entry 60 (2) and 60 (3) of SRO 82/06 taxable at

12.5%.

As regard to ‘Thermic Fluid Heaters’

admittedly coming under HSN 8419.89.90 has not

been specifically mentioned in any of the schedules to

KVAT Act 03. Hence it will fall under the residual entry

103 of SRO 82/03 taxable at 12.5%.”

(4). Aggrieved by the clarifications so issued by the

OTA 3/2008 -2-

Commissioner of Commercial Taxes, the assessee is before us in this

appeal.

(5). Smt.Meera V.Menon learned counsel appearing for the

dealer would submit that, the afore-said items on which clarification was

sought by the applicant would necessarily fall under Entry 83 (59) of 3rd

Schedule to the Act and secondly S.R.O.82/06 was introduced in the

Statute Book only on 21-1-2006 and therefore the commodity on which

clarification was sought should be taxed only under Entry 83 (59) of the 3rd

Schedule to the Act. In the alternative, the learned counsel would contend

that the order passed by the Commissioner of Commercial Taxes is not a

speaking order in the sense that it does not contain any reasons whatsoever.

In support of that contention, the learned counsel brought to our notice catena

of decisions of the Apex Court which would show that orders should contain

the reasons. Reference to those decisions are not necessary for disposal

of this appeal.

(6). We have carefully perused the order passed by the

Commissioner of Commercial Taxes. In the said order, the Commissioner

has observed that the authorised representative of the applicant was heard

and the contentions of the applicant were examined. No where in the order

the Commissioner has even referred to the contentions of the applicant nor is

there any reference to consideration of those contentions. A quasi-judicial

authority, when he frames an order, he is expected to notice the contentions

canvassed by the parties before him and answer those contentions by

assigning appropriate reasons. Since the order passed in the instant case

OTA 3/2008 -3-

does not have these ingredients, in our view, the impugned order is not only

arbitrary but also violative of Article 14 of the Constitution of India. In view of

the above, it is difficult for us to sustain the order passed by the

Commissioner of Commercial Taxes. Accordingly, we pass the following:

Order

(i). The order passed by the Commissioner of

Commercial Taxes dated 12-8-2006 is set aside and the matter is

remanded to the Commissioner of Commercial Taxes to re-do the

matter in accordance with law, after affording an opportunity of being

heard to the applicant.

(ii). The applicant is at liberty to bring to the notice of

the Commissioner of Commercial Taxes contentions canvassed in

this writ appeal and other contentions which are available to him.

(7). With the above observations, the Tax Appeal is disposed

of.

Ordered accordingly.

(H.L.DATTU)

CHIEF JUSTICE

(K.M.JOSEPH)

JUDGE

MS/DK.