High Court Kerala High Court

State Of Kerala vs M/S.Punjab Aromatics on 5 September, 2007

Kerala High Court
State Of Kerala vs M/S.Punjab Aromatics on 5 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

TRC No. 120 of 2003()


1. STATE OF KERALA, REPRESENTED BY
                      ...  Petitioner

                        Vs



1. M/S.PUNJAB AROMATICS, A.G.ROAD, CALICUT.
                       ...       Respondent

                For Petitioner  :SENIOR GOVT.PLEADER

                For Respondent  :SRI.PREMJIT NAGENDRAN

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

 Dated :05/09/2007

 O R D E R
                      H.L.Dattu,C.J. & K.T.Sankaran,J.
                      ----------------------------------------------
                            T.R.C.No.120 of 2003
                      ----------------------------------------------
                  Dated, this the 5th day of September, 2007

                                       ORDER

H.L.Dattu,C.J.

Revenue being aggrieved by the orders passed by the Kerala

Sales Tax Appellate Tribunal, Additional Bench, Kozhikode in T.A.No.357 of

2000 dated 28th August, 2001 is before us in this Tax Revision Case.

(2) The Revenue has framed the following questions of law for

our consideration and decision. They are as under:

“(a) Were not the Tribunal and the First Appellate Authority

in error in holding that the assessee is not liable to pay

purchase tax under Section 5A of the KGST Act taking the

view that red oil and sandalwood oil made out of it are one and

the same commodity?

(b) Were not the Tribunal and the First Appellate Authority

in error in not considering the fact red oil and sandalwood oil

have separate distinct identities as far as common parlance

theory or commercial parlance theory are concerned?

(c) In the facts and circumstances of the case, were not the

Tribunal and the First Appellate Authority in error in not

comprehending the correct concept of manufacture with

reference to the factual situation in this case?”

(3) Both sides would submit that the questions of law raised in

this Tax Revision Case are no more res integra in view of what has been

declared by this Court in the case of State of Kerala v. Universal Enterprises

T.R.C.No.120 of 2003

– 2 –

[2007 (3) KLT SN 3 (Case No.2)]. In the said decision, this Court has stated as

under:

“Once the goods purchased by the dealer are used and cease to

be available in that form for sale or purchase again to attract tax,

the liability for purchase tax is attracted. By the 1989

Amendment, S.5A was amended to bring within the scope of

purchase tax, items purchased from registered dealers without

payment of tax for “use”. Liability is attracted when goods

purchased are consumed in the manufacture of other goods for

sale. Since assessees have purchased raw material, namely,

red oil and have consumed the same in the manufacture of

sandalwood oil sold by them as final product, liability is attracted

on the purchase turnover of red oil under S.5A(1)(a) of the Act.

The object of the section is to rope in liability when the item

purchased has not been subjected to any tax until it’s purchase

and the item ceases to exist after it’s use by purchasing dealer”.

In view of the law declared by this Court, the questions of law

framed by the Revenue requires to be answered in favour of the Revenue and

against the assessee. Accordingly, the Tax Revision Case is allowed.

Ordered accordingly.

H.L.Dattu
Chief Justice

K.T.Sankaran
Judge
vku/-