IN THE HIGH COURT OF KERALA AT ERNAKULAM
OT.Appeal.No. 4 of 2010()
1. LION DATES IMPEX PVT LTD.,
... Petitioner
Vs
1. DEPUTY COMMISSIONER(APPEALS)
... Respondent
2. COMMERCIAL TAX OFFICER(AUDIT ASSESSMENT)
3. THE STATE OF KERALA, REPRESENTE BY THE
For Petitioner :SMT.JEENA JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :14/06/2010
O R D E R
C.R.
C .N. RAMACHANDRAN NAIR, &
P.S. GOPINATHAN, JJ.
--------------------------------------------
O.T. APPEAL No. 4 OF 2010
--------------------------------------------
Dated this the 14th day of June, 2010
JUDGMENT
Ramachandran Nair, J.
The challenge is against the clarification issued by the
Commissioner under Section 94 of the KVAT Act, declaring processed
oats as an item falling under item 49 of Third Schedule to the Act.
Counsel for the appellant contended that oats is covered by item 12 of
First Schedule to the Act which provides among other things oats under
the head coarse grains. Government Pleader has produced Notes on
Chapter 10 under the Customs Tariff Act which specifically states as
follows:
The Chapter does not cover grains which have been hulled
or otherwise worked. However, rice, husked, milled,
polished, glazed, parboiled or broken remains classified in
heading 1006.
We notice that though con as a coarse grain is also covered by
exemption clause 12 of First Schedule, conflake is in entry 49(3) of
Third Schedule to the Act. The Legislative intention is clear from the
different treatment, the products are given from coarse grains.
OTA 4/2010 2
Therefore grains in the coarse form only are covered by the exemption
clause 12 of Third Schedule. We have considered the very same
argument raised by counsel in this case in the decision in M/S.
THOMSON PAPER PRODUCTS V. COMMISSIONER OF
COMMERCIAL TAXES, (2008) 3 K.L.T. 254. We find that
Commissioner has taken the view consistent with what we have taken
in the above decision. Consequently following our judgment above
referred, we uphold the order of the Commissioner and dismiss the
OTA. Tax necessarily has to be demanded in accordance with
Commissioner’s clarification. Demand has to be modified in line with
the Commissioner’s order. If the appellant has collected more tax, the
assessing officer will deal with such collection in accordance with
statutory provisions. We make it clear that we have not dealt with
incidence of tax with regard to processed oats sold under brand name
because that is not an issue decided in the impugned order of the
Commissioner.
(C.N.RAMACHANDRAN NAIR)
Judge.
(P.S. GOPINATHAN)
Judge.
KK OTA 4/2010 3