High Court Kerala High Court

M/S. Skiltek Appliances Pvt.Ltd vs General Manager on 14 July, 2009

Kerala High Court
M/S. Skiltek Appliances Pvt.Ltd vs General Manager on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25706 of 2005(I)


1. M/S. SKILTEK APPLIANCES PVT.LTD.,
                      ...  Petitioner

                        Vs



1. GENERAL MANAGER,
                       ...       Respondent

2. STATE LEVEL COMMITTEE FOR SALES TAX

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.M.PAREETH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :14/07/2009

 O R D E R
                      C.K.ABDUL REHIM, J.
                     ------------------------------
                   W.P.(C)No. 25706 OF 2005
                     ------------------------------
              Dated this the 14th day of July, 2009

                         J U D G M E N T

———————-

1. The petitioner is a small scale industrial unit engaged

in manufacturing of electrical appliances. The unit started

commercial production on1.9.1989. Sales Tax exemption was

granted to the petitioner for a period of 5 years from the date of

commencement of commercial production as per Ext.P1 order.

The petitioner effected expansion of the industry by contributing

additional capital investment on Plant & Machinery. The

expansion programme was sanctioned and included in the

registration details of the Industries Department as per Ext.P5

order of the General Manager, District Industries Centre, the 1st

respondent herein. The petitioner applied for additional sales

tax exemption based on the expansion, under the provisions of

SRO.1729/93. Through Ext.P6 order 1st respondent granted

additional exemption to the tune of Rs.1,38,165/- for the period

from 18.12.96 to 17.12.99. According to the petitioner they were

eligible for the additional exemption for the period from 30.12.94

to 29.12.97 since the expansion was completed as on 30.12.94.

Therefore the petitioner filed Ext.P7 appeal before the State

Level Committee, the 2nd respondent herein. Further, he also

W.P.(C).25706/05 2

approached the 1st respondent seeking to revise the order to the

extent of granting additional amount of exemption for the

investment on delivery van, which was not reckoned while

sanctioning the additional sales tax exemption. The vehicle in

question was purchased by the unit on 13.4.1994, after expiry of

the original period of exemption. By Ext.P9 order the 1st

respondent rejected the claim finding that the industrial units

which effected expansion is eligible for additional sales tax

exemption only with respect to investment in Plant & Machinery,

and on the purchase of delivery vehicle. Against Ext.P9 also the

petitioner preferred appeal before the 2nd respondent. Ext.P12 is

the order issued based on the decision of the 2nd respondent.

The 2nd respondent allowed one of the appeals and corrected the

period of eligibility for additional exemption from 30.12.94 to

29.12.97. But with respect to rejection of the claim based on

purchase of delivery vehicle, it is found that in a case of

expansion investment on goods vehicle purchased after expiry of

original period of 5 years, are not eligible to be reckoned. The

above finding of the State Level Committee is challenged in this

writ petition.

2. Heard Sri.P.M. Pareeth learned counsel appearing for

petitioner and Sri.K.P.Pradeep Government Pleader on behalf

of the respondents. It is contended by the petitioner that in

W.P.(C).25706/05 3

Ext.P15 clarification issued by the Board of Revenue it is stated

that in view of amendments effected to SRO.499/90 by virtue of

SRO.1729/93, small scale industrial units effecting expansion on

or after 1.4.1993 are eligible to get exemption to the extent of an

amount equal to fixed capital investment including delivery

vehicles. According to the petitioner the findings in Ex.P12 in

this regard is illegal and is contrary to the clarification issued by

the Board of Revenue.

3. Clause 10 in SRO.1729/93 deals with the conditions

and restrictions for grant of sales tax exemption. Clause 10(i)

deals with new industrial units under small scale industries.

There the aggregate exemption of tax allowable is prescribed as

amount not exceeding 100% of the fixed capital investment of

the unit. But in clause 10(ii) which deals with the existing

industrial units which effected diversification, expansion or

modernisation, the aggregate exemption of the tax amount

allowable is fixed as the amount equal to the value of new “Plant

& Machinery” owned by the units, which are used for

diversification, expansion and modernisation. On the basis of the

clear distinction between clause 10(i) and 10(ii), it is pointed out

by the learned Government Pleader that, the investment on

purchase of delivery vehicle cannot be reckoned with respect to

existing units effecting expansion, the delivery vehicle no being

W.P.(C).25706/05 4

part of Plant and Machinery used for such expansion. On a

perusal of SRO.499/90, which is referred to in Ext.P15 letter of

Board of Revenue, it is noticed that the expansion with respect to

existing units is limited only to the investment on Plant &

Machinery and not on any other investments. Therefore it is

evident that the clarification issued in Ext.P15 is not applicable

in the case of the petitioner. Further it is contended by the

learned Government Pleader that as per the decision of this

Court in M/s.Prima Industries Limited vs. Commissioner of

Commercial Taxes (2008 KHC 6328 : ILR 2008(2) Ker.642)

the Board of Revenue is not competent to issue any clarification

with respect to matters relating to sales tax exemption. However

in view of the clear provisions in the notifications, I am not

inclined to hold that the clarification under Ext.P15, which is

contrary to the notification will prevail.

4. The learned counsel appearing for petitioner made an

attempt to put forth a contention that the delivery vehicle used

exclusively for the purpose of the industrial unit also need be

considered as Plant & Machinery, for the purpose of reckoning

the investment made for expansion of the unit. According to him

the delivery vehicle is fully used for incidental purposes of

manufacturing activities carried on in the industry. Since the

wording of the notification providing exemption and its literary

W.P.(C).25706/05 5

meaning is clear and unambiguous, I am not inclined to agree

with the above contention. In a literal sense as well as in normal

parlance ‘Plant & Machinery’ cannot be construed as including

‘delivery vehicles’ used in the industry. Sales tax exemption,

being a matter of concession, strict interpretation of the

provision enabling such concession alone can be possible.

Hence going by the provisions of SRO.1729/93 I am not inclined

to accept the argument that the petitioner is eligible for

exemption based on the investment on purchase of delivery

vehicle.

Hence I find no reason to interfere with Ext.P12.

Accordingly the writ petition fails and dismissed.

C.K.ABDUL REHIM, JUDGE.

okb