High Court Kerala High Court

Orchid Designs Private Limited vs Commercial Tax Officer(Wct) on 16 June, 2009

Kerala High Court
Orchid Designs Private Limited vs Commercial Tax Officer(Wct) on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OT.Appeal.No. 10 of 2007()


1. ORCHID DESIGNS PRIVATE LIMITED,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER(WCT),
                       ...       Respondent

2. THE COMMISSIONER OF COMMERCIAL TAXES,

3. THE COMMERCIAL TAX OFFICER(AUDIT ASSMT.)

                For Petitioner  :SRI.JOSEPH JERARD SAMSOM RODRIGUES

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :16/06/2009

 O R D E R
                  C .N. RAMACHANDRAN NAIR &
                       C. K. ABDUL REHIM, JJ.
                  --------------------------------------------
                        O. T. A. No. 10 OF 2007
                  --------------------------------------------
                  Dated this the 16th day of June, 2009
                                                                  C.R.
                               JUDGMENT

Ramachandran Nair,J.

Appeal is filed against the order of the Commissioner of

Commercial Taxes issued under Section 94 of the VAT Act holding

that appellant is not entitled to payment of tax at compounded rate in

respect of works contract executed in the form of supply and

installation of kitchen cabinet. We have heard counsel appearing for

the appellant and Government Pleader appearing for the respondents.

2. The charging section under the Kerala Value Added Tax Act,

hereinafter called the “Act” for works contract is Section 6(1)(e) and (f)

respectively. While clause (e) provides that if the transfer of goods

involved in the execution of works contract is in the form of goods as

such then the rate of tax applicable will be the rate applicable to such

goods as provided under clause (a) or (d). On the other hand, if the

transfer of goods involved in the execution of works contract is not in

the form of goods but in some other form the rate of tax applicable will

2

be at 12.5 per cent. Referring to the above provisions, the

Commissioner in the impugned clarification issued under Section 94 of

the Act held that items supplied in the course of execution of supply

and installation of kitchen cabinet are in the form of goods which

attract tax at the rate provided under clause (a) or (d) of the charging

section. The further finding of the Commissioner is that by virtue of

second proviso contained in Section 8(a)(ii) no compounding is

permissible for the tax payable in respect of supply and installation of

kitchen cabinet. The Finance Bill, 2009 seeks to substitute Section 8(a)

(ii) with the following provision:

(ii) any works contractor not falling under clause (i) above
may, at his option, instead of paying tax in accordance with
the provisions of the said section, shall pay tax at three per
cent of the contract amount after deducting the purchase
value of goods excluding freight and gross profit element
consigned into the State on stock transfer or purchased
from outside the State and for the purchase value of goods
so deducted shall pay tax at the scheduled rate applicable to
such goods.

Counsel for the appellant submitted that Commissioner vide circular

3/2009 has instructed the departmental officers to follow the provision

in the bill for payment of tax. On going through the original provision

3

and the proposed amendment, we notice that the purpose of the

amendment introduced by Finance Bill 2009 is to permit compounding

by those who are registered under the CST Act and who bring goods

from outside Kerala on condition that the purchase value of the goods

brought from outside will be subject to schedule rate of tax. In other

words, works contractors registered under the CST Act are also entitled

to the benefit of compounding except on the value of the goods brought

from outside the State on which they pay tax at the rate applicable to

such goods in the Schedule.

3. The question now to be considered is whether appellant’s

claim for payment of tax at the compounded rate on the entire contract

amount under Section 8(a)(i) or (ii) is permissible or not. We find that

even after the substitution of clause (ii) by a new provision by Finance

Bill 2009, the second proviso to Section 8(a)(ii) still bars a works

contractor from claiming compounding if goods in the course of

execution of works contract are transferred in the same form. In other

words, if the works contract involves supply of any goods in the form

of goods as such, then compounding is not permissible and the item

will attract tax at the rate provided under clause (a) or (d) of the Act.

4

4. Counsel for the appellant has explained the nature of work

executed by the appellant. On hearing the nature of work, we feel the

impunged Commissioner’s order impugned is only partly correct

because fabrication, supply and installation of kitchen cabinet partly

involve works contract and it is partly supply of goods depending upon

the nature of contract. It is common knowledge that zinc made of

metal, electrical chimney manufactured by reputed companies, both

from India and abroad, cooking ranges (electrical), etc., are supplied in

the course of execution of works contract. In fact there are companies

engaged in the manufacture of kitchen cabinet of standard type which

can be fitted into any kitchen. Some of the contracts may even provide

for supply of zinc taps exhaust fan for the chimney, etc. It is common

knowledge that may of the items are factory made and cannot be

manufactured or supplied by contractors like the appellant. So much so

the standard manufactured items bought and supplied in the execution

of works contract attract tax at the scheduled rate. However, the

provision for supply of such goods in the execution of works contract

does not make the entire contract of fabrication, supply and installation

of kitchen cabinet as sale of goods. As already stated works order for

5

installation of kitchen cabinet varies from customer to customer and it

is for the assessing officer to examine whether contract is one for

supply of standard items on which tax is payable at scheduled rate or

whether work is a divisible work, one for supply of specified items at

agreed rate and the balance is execution of work like site fabrication,

and installation of kitchen top, partitions, etc. Clause (ii) introduced in

the Finance Bill, 2009 contemplates divisible nature of contract where

certain items of goods are brought from outside either by way of inter-

State purchase or stock transfer and used in the work which will attract

tax at the scheduled rate on the purchase value, while the tax on the

balance portion pertaining to execution of works contract is assessable

at the compounded rate. We are of the view that clause (ii) applies in

respect of every divisible contract and even where specified goods are

locally procured such goods will attract tax at scheduled rate as

provided under Section 6(1)(e) of the Act and the balance portion of

work that is fabrication, supply and installation of kitchen cabinets with

top, fittings, partitions, etc. by the appellant will be assessed as works

contract. In view of the proposed amendment, and in view of the

discussion above, we are of the view that there cannot be any absolute

6

bar against payment of tax at compounded rate on the works executed

involving fabrication, supply and installation of kitchen cabinets.

While the Commissioner’s finding that in respect of supply of specified

goods tax payable is at the rate provided in the schedule is correct, we

vacate that part of the order where he says that no compounding is

permissible in respect of remaining work relating to fabrication, supply

and installation of kitchen cabinets.

We therefore dispose of the appeal by partly upholding the

impugned order of the Commissioner issued under Section 94 of the

Act and by directing the assessing officer to consider eligibility for

compounding depending upon the nature of contract executed in each

case and to make assessment accordingly.

(C.N.RAMACHANDRAN NAIR)
Judge.

(C. K. ABDUL REHIM)
Judge.

kk

7