Delhi High Court High Court

Durga Industries vs Sales Tax Officer on 30 March, 2011

Delhi High Court
Durga Industries vs Sales Tax Officer on 30 March, 2011
Author: A.K.Sikri
*             IN THE HIGH COURT OF DELHI AT NEW DELHI

+                          [W.P.(C) 3138 OF 1991]

%                                   RESERVED ON: FEBRUARY 18, 2011
                           JUDGMENT PRONOUNCED ON: MARCH 30, 2011

       DURGA INDUSTRIES                                   ....PETITIONER
                         Through:          Nemo.

                                     VERSUS

       SALES TAX OFFICER                                ....RESPONDENT
                         Through:          Mr. H.C. Bhatia, Advocate.

CORAM :-

       HON'BLE THE CHIEF JUSTICE
       HON'BLE MR. JUSTICE A.K. SIKRI
       HON'BLE MR. JUSTICE MANMOHAN

       1.     Whether Reporters of Local newspapers may be allowed
              to see the Judgment?
       2.     To be referred to the Reporter or not?
       3.     Whether the Judgment should be reported in the Digest?


A.K. SIKRI, J.

1. This writ petition is preferred by the petitioner invoking the

provisions of Article 226 and/or 227 of the Constitution of India.

The petitioner seeks quashing of orders dated 1st June, 1989

whereby reassessment of the petitioner for the assessment

year 1983-84 was finalized. The petitioner has also impugned

the order dated 23rd January, 1990 whereby the appeal of the

petitioner in respect of assessment for the year 1985-86 was

rejected by the Assistant Commissioner, Zone-V. The aforesaid

orders (hereinafter referred to the „impugned orders‟) were

passed by the authorities under the following circumstances.

2. The petitioner is a registered partnership registered under the

Delhi Sales Act, 1975 as well as the Central Sales Act, 1956. Its

business consist of manufacturing of cycle parts in general and

“Fork legs” in particular which is carrying on the business
WP (C) No.3138 of 1991 Page 1 of 5
under the name and style of M/s Durga Industries. As per the

petitioner, it is allowed to purchase the following goods free of

tax as per the following entry in column 2 (a) of the C.R.‟s”-

“Welding rod and Iron wire w.e.f. 12.11.1997
“Acids, cutting oil, Gas w.e.f. 15.2.1979
Cylinder, Copper coated Welding w.e.f. 6.4.1983
Wires & Calcium carbide:

Light Diesel Oil”

3. The petitioner had purchased „Electrodes‟ which according to

the petitioner was covered by the aforesaid entry and,

therefore, no sales tax was payable.

4. In the assessment year 1983-84, the petitioner filed its return

which was processed and assessment orders dated 11th

January, 1988 were passed by the Sales Tax Officer opining

that the petitioner was entitled to exemption on account of

purchase of electrodes, cutting oil, acid and LDO and allowed

the exemption on the basis of registration certification issued to

the petitioner. Thereafter, this assessment was reopened and

reassessment order dated 1st June, 1989 was passed under

Section 24 (1) of the Delhi Sales Tax Act. However, while

framing the reassessment in respect of assessment year 1983-

84, the Assessing Officer passed orders dated 1st June, 1989

stating that the petitioner was liable to tax on the amount of

purchase price of „electrodes‟ holding this purchase as

unauthorized and calling upon the petitioner to pay this

additional sales tax.

5. Likewise, in respect of assessment year 1985-86 assessment

orders dated 22nd January, 1990 were passed whereby the
WP (C) No.3138 of 1991 Page 2 of 5
petitioner was taxed at the rate of 7% on the purchase welding

rods worth `64558/- and an additional amount of `4519/- was

credited. Against this order, the petitioner went in appeal and

the appellate authority confirmed the orders thereby dismissing

the appeal vide orders dated 12th August, 1991. After the

dismissal of this appeal, the petitioner approached this court by

way of present petition challenging the reassessment order

dated 1st June, 1989 in respect of assessment year 1983-84 and

order dated 12th August, 1991 in respect of assessment year

1985-86. Perusal of the orders of the Sales Tax authorities

below reveled shows that they have relied upon a Division

Bench judgment of this court in the case of Commissioner of

Sales Tax, New Delhi Vs. Standard Metal Industries, 45

STC 229. On the basis of this judgment, conclusion was drawn

that the electrodes and iron chains which are used by the

dealer in the process of manufacturer of iron chains and bolts

cannot be recorded as “raw material”. On the strength of the

said judgment, a Circular No. 1/1990-91 had been issued by the

Additional Commissioner, Sales Tax vide which all the assessing

authorities had been directed to check the records of the dealer

registered and deleted the item Oxygen, electrodes, acetylene

gas, calcium carbide etc. which do not go into the finish product

but are consumed in the process of manufacture. The Circular

also provided that failure to comply with the instructions

contained therein would render the AO to be personally liable

for any revenue loss on this account.

6. Based on the aforesaid ratio in that case, the submission of

learned counsel for the petitioner was that in the present case
WP (C) No.3138 of 1991 Page 3 of 5
the „electrodes‟ do not really disappear and in fact become a

part and parcel of the finish product and, therefore, would

continue to remain “raw material” and thus shall be covered by

the exemption entry and, therefore, no sale tax was payable.

After taking note of the aforesaid contention, the Division

Bench took the view that in view of the latest judgment of

Supreme Court in the case of Ballarpur Industries (supra)

decision of Division Bench of this Court in Standard Metal

industries (supra) needed reconsideration and matter was

referred to the larger Bench. This is how the reference arises

for decision as to whether the Division Bench judgment of this

Court in Standard Metal Industries (supra) still holds the

field, and if not, what would be the impact thereof in the

present writ petition.

7. When the matter came up for hearing on 18.02.2011, nobody

appeared on behalf of the petitioner. Mr. Bhatia, who was present

in the Court was requested to assist, as he is taken on the panel of

the Advocates for Sales Tax Department. Though he informed

that notification for his appointment is yet to be issued, on our

request he agreed to assist. According to him, it appears that this

petitioner firm stood dissolved much earlier and not in the

business any longer. That could be the reason that nobody

appeared on behalf of the petitioner at the time of hearing as well.

It is also a matter of record that the Delhi Sales Tax Act has since

been repelled and in its place, Delhi Value Added Tax (DVAT) Act

has been enacted.

8. For all these reasons, we are of the view that it is not necessary to

answer the reference. It has been rendered infructuous in view of
WP (C) No.3138 of 1991 Page 4 of 5
the aforesaid facts and circumstances of this case. The writ

petition is accordingly dismissed as infructuous and also in default

because of no representation on behalf of the petitioner.

(CHIEF JUSTICE)

(A.K. SIKRI)
JUDGE

(MANMOHAN)
JUDGE
MARCH 30, 2011
skb/pmc

WP (C) No.3138 of 1991 Page 5 of 5