PETITIONER:
INDIAN OIL CORPORATION LTD. & ANR.
	Vs.
RESPONDENT:
UNION OF INDIA AND ORS.
DATE OF JUDGMENT10/09/1980
BENCH:
GUPTA, A.C.
BENCH:
GUPTA, A.C.
FAZALALI, SYED MURTAZA
KAILASAM, P.S.
CITATION:
 1981 AIR  446		  1981 SCR  (1) 673
ACT:
     Sales Tax	legislation-Central  Sales  Tax	 Act,  1956-
Section 3(1)-Factory  in Barauni  in Bihar-Naphtha  sent  by
pipeline  from	Barauni	 to  kanpur  in	 U.P.-Orders  placed
pursuant to  an agreement  by the  buyer in  Kanpur  on	 the
seller's office	 in Kanpur-Sale-Whether	 taxable  under	 the
Central Sales Tax or U.P. Sales Tax Act.
HEADNOTE:
     The  Indian  Oil  Corporation  was	 a  manufacturer  of
naphtha with  its works	 at Barauni  in Bihar  while the 5th
respondent  was	 a  manufacturer  of  fertilizers  with	 its
factory at  Kanpur.  The  Indian  Oil  Corporation  supplies
naphtha to the 5th respondent's fertilizer factory at Kanpur
through a pipeline. Both the buyer and the seller have their
offices at  Kanpur and indents are addressed by the buyer to
the seller at their Kanpur office. The pipeline from Barauni
to the	petitioner's depot at Kanpur has been constructed by
the petitioner,	 the pipeline  between the  buyer's and	 the
seller's fences is however constructed by the buyer, the 5th
respondent.
     On the  question whether  the sale of naphtha should be
taxed under  the Central  Sales Tax  Act or  under the	U.P.
Sales Tax  Act, the U.P. authorities insisted that since the
indent had  been placed	 by the buyer on the seller at their
Kanpur Office  the sale	 was a local sale while the sale tax
authorities in	Bihar insisted that since there was transfer
of goods  from one State to another the sale was inter-State
chargeable to tax under the Central Sales Tax Act.
     Allowing the petition,
^
     HELD: On  the facts  of the  present case the sales are
clearly inter-State  sales and	the State  of  U.P.  had  no
jurisdiction to	 assess the  petitioners to  sales tax under
the State  Act. As  the movement  of naphtha  commences from
Barauni in  Bihar the  sales tax  payable on the sales under
the agreement  can be  assessed and  collected only  by	 the
authorities  in	  the  State  of  Bihar	 on  behalf  of	 the
Government of  India in	 view of  section 9  of the  Central
Sales Tax Act. [680E]
     It is now well-settled by a series of decisions of this
Court that a sale shall be an inter-State sale under section
3(a) if	 there is  a contract of sale preceding the movement
of goods  from one  State to another and the movement is the
result of  a covenant  in the  contract of  sale  or  is  an
incident of  that contract;  in order  that a  sale  may  be
regarded as an inter-State sale it is immaterial whether the
property in the goods passes in one State or another. [678H-
679A]
674
     Tata Iron	& Steel	 Co. Ltd.  v. S.  R. Sarkar [1961] 1
S.C.R. 379;  Kelvinator of  India Ltd.	v. State  of Haryana
[1974] 1  S.C.R. 463;  Oil India  Ltd. v.  Superintendent of
Taxes [1975]  3 SCR  767; Balabhagas  Hulaschand v. State of
Orissa [1976]  2 SCR  939; Union  of India v. K. G. Khosla &
Co. (P) Ltd. [1979] 3 SCR 453, referred to.
     The terms of the agreement make it quite clear that the
sales of  naphtha to  the respondent were inter-State sales.
The source  of supply is the seller's refinery at Barauni in
Bihar and  the destination is the buyer's factory at Kanpur.
This clause  alone is  sufficient to prove that the sales in
question were inter-State sales. [679B-C]
     Clause 3(iii)  of the  agreement which  says  that	 the
naphtha	 shall	 be  supplied  against	indents	 in  writing
addressed to  the seller  at their  installation  at  Kanpur
cannot be  read in  isolation. Sub-clause  (iv) of  clause 3
sets out  the details  of the  buyer's requirement  for	 the
first four  years and  thereafter. Under clause 8 Indian Oil
Corporation are	 bound not  only to  bring  the	 contractual
quantity of  naphtha from  Barauni to  the  seller's  Kanpur
installation but  also to  provide at their own cost storage
facilities at  Kanpur of  a capacity  equivalent to not less
than 30	 days' requirement  of the  buyer. The	indents	 are
therefore not outside the agreement but are relatable to the
buyer's requirements under the agreement. It is obvious that
the sales  under the  agreement	 are  not  possible  without
inter-State movement of naphtha. Clause 3 read with clause 8
also proves  that really there are no two movements but only
one movement from Barauni to Kanpur pursuant to the contract
of sale	 and the  arrangement regarding	 storage  facilities
provided in clause 8 is only for operational convenience, it
is only	 a mechanism  devised to  facilitate the transfer of
naphtha through	 the seller's  pipeline to  their  depot  at
Kanpur and  from there	to the	buyer's	 factory  at  Kanpur
through the  pipeline constructed at the buyer's cost. It is
relevant in  this connection to note that under clause 7(ii)
the cost of transferring naphtha from Barauni to the buyer's
fence is to be borne by the buyer. [679G-H; 680A-C]
JUDGMENT:
 ORIGINAL JURISDICTION: Writ Petition No. 444 of 1979.
(Under Article 32 of the Constitution)
F. S. Nariman & Anil B. Dewan, B. D. Barucha, Ravinder
Narain and Talat Ansari for the Petitioner.
A. Subhashini for Respondent No. 1
 Lal Narain	Sinha, Att. Genl. and	U.P. Singh for the
Respondents Nos. 2-3.
 Soli J. Sorabjee, V. K. Pandita and E. C. Agarwala for
R.4.
 Subrata Roy Chowdhury, Biswaroop Gupta, Bhaskar Gupta,
Surhid Roy Chowdhury & D. N. Gupta for Respondent No. 5.
 The Judgment of the Court was delivered by
675
GUPTA, J.-In this petition under Article	32 of	the
Constitution of	India dealer seeks relief from the	same
sales being assessed to sales tax both under	the Central
Sales Tax Act	and the U.P.	Sales Tax Act. The first
petitioner Indian Oil Corporation Limited, IOC for short,
are a government company incorporated under the Companies
Act, 1956 engaged inter alia in the manufacture	and
marketing of petroleum products. The second petitioner is
the Managing Director and a shareholder of IOC. Union of
India has been impleaded as the first respondent in	the
petition. The 2nd respondent is the Assistant Superintendent
of Commercial Taxes, Central Circle, Bihar. The 3rd and 4th
respondents are	respectively the State of Bihar and	the
State of U.P. The 5th respondent Indian Explosives Limited
are a company having their registered	office at Calcutta;
they have a factory at Panki, Kanpur in Uttar Pradesh
manufacturing urea fertilizers. IOC have a	refinery at
Barauni in the State of Bihar	and also a depot at Panki,
Kanpur. In 1966 IOC completed pipeline from their refinery
at Barauni in Bihar to Kanpur in U.P. through Patna in Bihar
and Mughalsarai	and Allahabad both in U.P. At their Barauni
refinery IOC manufacture naphtha which is the principal raw
material for production of fertilizers.
 On February 9, 1970 an agreement	was entered into by
and between IOC and the 5th respondent in terms of which IOC
were to	sell and the 5th respondent were to buy the entire
quantity of naphtha required	for the 5th	respondent’s
fertilizer factory at Kanpur.	Below is a summary of	the
different clauses of the agreement that are relevant for the
present	purpose; the	numbers given to the different
paragraphs in this summary follow the numbering of	the
corresponding clauses of the original agreement:
1. The agreement shall be deemed to have come into
force from September 10, 1969 [when the supply of
naphtha commenced] and shall remain in force till
December 31, 1980. It shall continue to be in
force thereafter unless terminated by either party
giving to the other not less than one year’s prior
notice of the intention to terminate the
agreement.
2. The naphtha to be supplied shall be of the
specification set out in Schedule I of the
agreement.
3. (i) The quantity of naphtha that the 5th
respondent agree to buy and IOC agree to sell
shall be 2,50,000 tonnes per annum which is the
maximum rate per annum.
(iii) The naphtha shall be supplied against the buyer’s
indents in writing addressed to the seller at the
seller’s Panki/Kanpur installation.
676
(iv) It is agreed that the buyer’s requirement of
naphtha for the first four years shall be 95,000,
1,70,000, 2,00,000 and 2,25,000 tonnes
respectively.
(viii) In case the buyer fails to take delivery during
any year the quantities of naphtha as stipulated
above for reasons other than Force Majeure at
their Kanpur plant, the seller shall be entitled
to sell the quantity which the buyer has failed to
lift. Similarly if the seller fails to deliver the
stipulated quantities of naphtha during any year
for reasons other than Force Majeure at their
Barauni refinery and/or the transportation system
from Barauni to their Panki installation, the
buyer shall be entitled to purchase the quantity
not delivered in that year from other sources.
4. The supply of naphtha to the buyer shall be made
from the seller’s refinery at Barauni.
5. The price of naphtha shall be exclusive of
transfer charges, excise duty and all other taxes
levies which shall be recovered by the seller from
the buyer at actual rates prevailing and levied by
concerned agencies from time to time.
7. (i) Naphtha shall be supplied through a pipeline
at the fence of the buyer’s fertilizer factory and
the pipeline between the buyer’s and the seller’s
fences shall be constructed by the buyer at their
expense.
(ii) The cost of transferring naphtha by the pipeline
from the point of its manufacture to the fence of
the buyer’s fertilizer factory shall be borne by
the buyer.
8. The seller shall provide at their cost storage
facilities at the seller’s Panki/Kanpur
installation of a capacity equivalent to not less
than 30 days’ requirement of the buyer.
10. (iii) Three samples of naphtha for testing will be
taken from the seller’s tank at their Panki/Kanpur
installation prior to transfer in the presence of
buyer’s representatives at such frequency as may
be mutually agreed.
 According to the 5th respondent, since the commencement
of supply of naphtha under the aforesaid agreement IOC went
on charging from them	sales tax at the rate prescribed by
the U.P. Sales Tax Act on the plea that the	sales	were
chargeable under the said Act. On or about March 16, 1974
the assessing	authority under the U.P. Sales Tax	Act
assessed IOC to sales tax under the said Act on their total
turnover for the assessment year 1969-70 including
677
the sales of	naphtha	to the 5th respondent. The	5th
respondent filed a writ petition in the Allahabad High Court
challenging the	assessment made on the basis that the sales
were local and asserting that they were inter-state sales.
Before the writ petition was disposed of the U.P. assessing
authority assessed IOC	for the assessment year 1970-71
treating the sale of naphtha to the 5th respondent as local
sale. On August 27, 1975 the	Allahabad High Court allowed
the said writ	petition quashing the	impugned order of
assessment to the extent it sought to levy tax under the
U.P. Sales Tax Act on the sales of naphtha	to the	5th
respondent. The	High Court held that	the sales under the
agreement dated February 9, 1970 were inter-state sales. IOC
preferred an appeal against the order of assessment in
respect of the assessment year 1970-71 and although	the
appeal was on grounds not relevant for the present purpose,
it is necessary to refer to it because at a later stage IOC
had the	scope of the appeal enlarged, induced by the 5th
respondent according to IOC, by including a ground that the
sales of naphtha under the agreement were interstate sales.
On June	29, 1978 the 2nd respondent levied sales tax under
the Central Sales Tax Act on the sales of naphtha by IOC to
the 5th	respondent for the assessment year 1970-71 treating
them as	inter-state sales. Under section 9 of the Central
Sales Tax Act the tax levied under that Act is collected in
the State from which the movement of the goods commenced; in
this case the movement commenced from Barauni in Bihar. IOC
preferred an appeal against this order to the appellate
authority. For	the assessment	year 1971-72 the assessing
authority under	the U.P. Sales Tax Act treated the sales of
naphtha	to the 5th	respondent as	inter-state sales
presumably in	view of the	aforesaid judgment of	the
Allahabad High	Court. This assessment order was challenged
by the	Commissioner of	Sales Tax, U.P. in revision before
the appropriate	authority. For the same assessment year the
Bihar authority	assessed the sales on	the basis they were
inter-state sales. For the next assessment year 1972-73 the
U.P. authority	again treated the sales as inter-state sales
and again the order was challenged in revision by	the
Commissioner of	Sales Tax, U.P. The Bihar authority	also
treated the sales for	that year as	inter-state sales.
Thereafter for	the assessment	years 1973-74	and 1974-75
somewhat surprisingly the U.P. assessing authority went back
on the view taken in the immediately preceding two years and
again treated	the sales as	local	sales and the	5th
respondent preferred appeals	from these two orders of
assessment. In this confused situation IOC filed the instant
writ petition in this	Court on May, 1, 1979. Meanwhile the
appellate authority under the	U.P. Sales Tax Act dealing
with the appeal preferred by	IOC against the order of
assessment relating to
678
the year 1970-71 had remanded the case to the assessing
authority and the assessing authority by his order dated
December 20, 1979 held that the sales were local sales.
 The 5th	respondent had started several other
proceedings to	avoid the sale of naphtha to them under the
agreement dated February 9, 1970 being assessed to sales tax
under the U. P. Act. On August 29, 1977 they filed a suit in
the Calcutta High Court against IOC seeking to restrain IOC
from collecting sales tax from them under the U.P. Sales Tax
Act. The 5th respondent also filed two writ petitions in the
Allahabad High	Court, Nos. 102 and 103 of 1978. The first
petition challenges the assessment order relating to	the
year 1970-71 made by the U.P. authority. The second petition
is directed against the revisional proceedings started by
the Commissioner of Sales Tax, U.P.	in respect of	the
assessment years 1971-72 and 1972-73. All these proceedings
are still pending.
 The petitioners’ case in	the present writ petition is
that the sales of naphtha to the 5th respondent were local
sales in Kanpur and as such they were assessable under the
U.P. Sales Tax Act and that the assessment orders dated June
29, 1978 and	November 30,	1978 respectively for	the
assessment year	1970-71 and 1971-72 made by the Bihar Sales
Tax authority under the Central Sales Tax	Act are in
violation of	the fundamental rights guaranteed under
Articles 19 and 31 of the Constitution of	India.	The
petitioners seek a writ in the nature of certiorari	for
quashing the aforesaid assessment orders and a writ in the
nature of mandamus directing the Bihar sales tax authority
to forebear from assessing the sales of naphtha to the 5th
respondent on	the basis they were	inter-state sales.
Alternatively the petitioners pray, in the event it is held
that “the sales are inter-state sales	and not intra-state
sales”, for “appropriate reliefs, orders, and	directions”
directing the State of	U.P. not to assess, levy or recover
any sales tax on the sales of naphtha to the 5th respondent
under the agreement dated February 9, 1970.
 Section 3(a) of	the Central Sales Tax Act,	1956
provided that “a sale	or purchase of goods shall be deemed
to take place in the course of inter-state trade or commerce
if the sale or purchase occasions the movement of goods from
one State to another”. It is now well settled by a series of
decisions of this Court that a sale shall be an inter-state
sale under section 3(a) if there is a contract of	sale
preceding the movement of goods from	one state to another
and the movement is the result of a covenant in the contract
of sale	or is an incident of that contract; in order that a
sale may be regarded as an inter-state sale it is immaterial
whether the property in the
679
goods passes in one	state or another. Some of these
decisions are:	Tata Iron & Steel Co. Ltd. v. S. R. Sarkar
[1961] 1 SCR 379, Kelvinator of India Ltd. v. The State of
Haryana	[1974]	1 SCR 463,	Oil India Ltd. v.	The
Superintendent	of Taxes &	others	[1975]	3 SCR	797,
Balabhagas Hulaschand v. State	of Orissa [1976] 2 SCR 939
and Union of India and Anr. v. K. G. Khosla & Co. (P) Ltd. &
Ors. [1979] 3 SCR 453. In our opinion the terms of	the
agreement dated	February 9, 1970 summarized above make it
quite clear that the sales of naphtha to the 5th respondent
were inter-state sales. Under	clause 4 of the agreement
seller is “to make the supply of naphtha to the buyer from
its refinery at Barauni”. The source of supply is thus the
seller’s refinery at Barauni in Bihar and the destination is
the buyer’s factory at	Kanpur. This one clause alone is
sufficient to prove that the sales in question were inter-
state sales.
 However, on behalf of the petitioners and the State of
U.P. it	is contended that the	sales were not inter-state
sales and were	local	sales within the State of Uttar
Pradesh. It is pointed out from clause 3(iii) that supplies
of naphtha are made on the buyer’s	indents	in writing
addressed to the seller at their Kanpur installation and not
at their refinery at Barauni which, it is contended, shows
that the supplies are	made from IOC’s storage at Kanpur to
the 5th	respondent’s factory also at	Kanpur. It is	also
contended that	the supply of naphtha to the buyer’s factory
at Kanpur involves two movements, one from Barauni to Kanpur
for storage at the seller’s depot, and the other from the
depot to the buyer’s factory. This contention is based on
clause 7(i) of the agreement which states that naphtha shall
be supplied at the fence of the buyer’s factory through a
pipeline between the	buyer’s and the seller’s fences
constructed at	the buyer’s expense. It is argued that this
stipulation shows that the movement of naphtha from Barauni
is arrested at the seller’s Kanpur depot and is followed by
another movement from there to the buyer’s factory which
proves that the sales	are local sales and not inter-state
because in an inter-state sale the movement of goods is the
immediate and direct result of the contract of sale.
 Clause 3(iii) of the agreement which says that	the
naphtha	shall	be supplied against	indents	in writing
addressed to the seller at their installation at Kanpur
cannot be read in isolation. Sub-clause (iv) of clause 3
sets out the details of the buyer’s requirement for	the
first four years and thereafter. Under clause 8 IOC	are
bound not only to bring the contractual quantity of naphtha
from Barauni to the seller’s Kanpur installation but also to
provide at their own cost storage facilities at Kanpur of a
capacity equivalent to not less than 30 days’ requirement of
the buyer. The indents are therefore
680
not outside the agreement but are relatable to the buyer’s
requirements under the agreement. It is obvious that	the
sales under the agreement are not possible without inter-
state movement	of naphtha. Clause 3 read with clause 8 also
proves that really thare are no two movements but only one
movement from Barauni to Kanpur pursuant to the contract of
sale and the agreement regarding storage facilities provided
in clause 8 is only for operational convenience, it is only
a mechanism devised to	facilitate the	transfer of naphtha
through the seller’s pipeline	to their depot at Kanpur and
from there to the Buyer’s factory at Kanpur	through	the
pipeline constructed at the buyer’s cost. It is relevant in
this connection	to note that under clause 7(ii) the cost of
transferring naphtha from Barauni to the buyer’s fence is to
be borne by the buyer.
 Each case	turns on its own facts and the question is
whether	applying the	settled principle which we	have
mentioned above	to the	facts of the present case the sales
can be said to be inter-state sales. An attempt to show that
some of	the factors present in the instant case are present
or absent in some case or other in which this Court held the
sale to	be a local sale or inter-state sale hardly serves
any useful purpose. On	the facts of the present case the
sales are clearly inter-state	sales and the State of U.P.
had therefore no jurisdiction	to assess the petitioners to
sales tax under the State Act. As the movement of naphtha
commences from	Barauni in Bihar, the	sales tax payable on
the sales of naphtha under the agreement dated February 9,
1970 can be assessed and collected only by the authorities
in the	State of Bihar on behalf of the Government of India
in view of section 9 of the Central Sales Tax Act.
 On behalf	of the State of Bihar a point was taken that
the present petition under Article 32 of the Constitution of
India complaining of violation	of the fundamental right
guaranteed by	Article	31 of	the Constitution was	not
maintainable after the repeal	of Article 31 by the Forty-
Fourth Amendment of the Constitution with effect from June
20, 1979. The petition however complains also	of
infringement of	Article 19 and therefore does not cease to
be maintainable. Counsel for the 5th	respondent sought to
raise a	question regarding the justification	of treating
freight as part of the sale price, but that is not a matter
that arises for consideration	on the present writ petition
filed by IOC.
 In the result the	alternative prayer made in the writ
petition succeeds, the assessment orders for the assessment
years 1970-71,	1973-74 and 1974-75 passed by the Sales Tax
Officer, U.P. and the revision proceedings initiated by the
Commissioner of Sales Tax,
681
U.P. for the assessment years 1971-72 and	1972-73	are
quashed and respondent No. 4, the State of Uttar Pradesh, is
directed to refund to IOC the sales tax collected from them
on the	sales of naphtha to the 5th respondent under	the
agreement dated	February 9, 1970 and, further, not to levy
sales tax on the sales under	the said agreement under the
U.P. Sales Tax Act.
 The writ petition is allowed as indicated above; in the
circumstances of the case we make no order as to costs.
N.K.A.					   Petition allowed.
682