High Court Karnataka High Court

Bellad Automobile Engineers vs K.A.T. And Ors. on 21 January, 1998

Karnataka High Court
Bellad Automobile Engineers vs K.A.T. And Ors. on 21 January, 1998
Equivalent citations: 1998 111 STC 121 Kar
Bench: Y B Rao, S Bannurmath


ORDER

1. This revision is filed assailing the order of the Tribunal dismissing the appeal and confirming the assessment made by the assessing authority. The facts of the case are that the appellant is a dealer in automobiles carrying on business in selling two wheelers. The assessing authority during the final assessment for the period April 1, 1991 to March 31, 1992 held that the petitioner is liable to pay sales tax at the rate of 8 per cent on the two wheelers.

2. Learned counsel for the petitioner contended that he is not liable to pay tax at the rate of 8 per cent and he is liable to pay only at the rate of 4 per cent as per the notification issued by the Government dated March 27, 1991. The assessing authority came to the conclusion that the notification dated March 27, 1991 applies only to the two wheelers which are sold from the canteen stores and not to the two wheelers sold in the open market. Assailing the said order the present petition is filed.

3. The learned Government Advocate contended that the notification issued by the Government deleted the specified goods mentioned in the notification under entry 34 of the Fifth Schedule making them liable for the tax and that tax is fixed at 4 per cent in the same notification. Therefore 4 per cent tax is applicable to the two wheelers sold from the canteen stores and not for two wheelers sold in the open market.

4. In view of these rival contentions, the question that arises for consideration is whether the notification dated March 27, 1991 imposes 4 per cent tax on the two wheelers sold through the canteen stores only or it applies to the two wheelers sold in the open market also.

To appreciate the question raised, we would like to extract the notification dated March 27, 1991.

Notification-XIII No. FD 78 CSL 91, Bangalore, dated 27th March, 1991

In exercise of the powers conferred by the Explanation IV in Fifth Schedule of the Karnataka Sales Tax Act, 1957 (Karnataka Act 25 of 1957), the Government of Karnataka hereby specifies with effect from the first day of April, 1991 that for the purpose of entry 34 of the said Schedule, “canteen stores” shall not include the goods (hereinafter referred to as specified goods) mentioned in column (2) of the table below, and in exercise of the powers conferred by Section 8A of the said Act, the Government of Karnataka reduced the sales tax on the sale of the specified goods including motor cycles, scooters, motorcabs, mopeds and motor cycle combinations, to four per cent with effect from first day of April, 1991.

5. By a reading of the above notification it is manifest that in the exercise of the power conferred by virtue of Explanation IV to the Fifth Schedule deleted 10 items of goods specified in the notification for the purpose of entry 34 of the Fifth Schedule and further in exercise of the powers conferred by Section 8A of the Act, the Government reduced the tax payable on the sale of the specified goods to four per cent with effect from the first day of April, 1991.

6. Entry 34 of the Fifth Schedule of the Karnataka Sales Tax Act deals with the goods sold through canteen stores. Neither in the Fifth Schedule nor under any provision of the Act nor under Rules, is there any enumeration of the list of goods to be sold under the canteen stores. Thus, whenever the goods sold through canteen stores are exempted from payment of tax by virtue of Section 8, it provides for exemption of the goods enumerated in Fifth Schedule. Section 5(1) of the Act empowers the Government to issue notification providing for exemption of tax. Therefore, by reading of Sections 8, 8A and the notification together, it manifests that the goods enumerated in the notification are deleted from entry 34 of Fifth Schedule making them liable for payment of tax at the rate of 4 per cent instead of 8 per cent. It is not specifically stated in the second part of the notification that the specified goods sold through canteen are liable to pay 4 per cent tax. But once they are deleted from entry 34 of the Fifth Schedule, they are liable for the tax as the goods sold in the open market but the tax is fixed at 4 per cent. Therefore by reading of the notification, it is only possible to come to the conclusion that the specified goods are deleted from entry 34 of the Fifth Schedule and made liable to 4 per cent tax. Once they are deleted from the entry 34 of the Fifth Schedule the exemption provided under the Fifth Schedule is not available. Therefore, it cannot be treated that 4 per cent tax is fixed only for specified goods under the notification when they are sold through canteen stores and not otherwise.

7. It is settled principle of law that the fiscal statute must be interpreted strictly as per the law of the statute. The courts cannot draw inferences from the language used in the taxing statute. In this regard we refer the case of Polestar Electronic (Pvt.) Ltd. v. Additional Commissioner, Sales Tax , wherein it is held that the courts cannot interpret the statute according to the language interpreted in the statute and the notification and they are not required to draw inferences from the statute which are not provided under the statute.

8. Learned Government Advocate contended that notification was issued in respect of the goods sold through canteen stores. Therefore the entire notification has to be interpreted only with regard to the goods sold through canteen stores and not with regard to the goods sold in the open market.

We are not able to agree with the said contention.

9. It is to be noticed that the Government issued another notification dated March 30, 1992 by way of amendment making it clear that the goods sold through canteen stores are liable for 4 per cent tax, further it is also stated that the said notification comes into force from the first of April, 1992. When the notification itself comes into effect from April 1, 1992 it cannot be interpreted that only 4 per cent tax has to be paid on two wheelers sold through canteen stores even earlier to the notification dated March 30, 1992, when the same is not in the earlier notification dated March 27, 1991.

In this regard the Supreme Court in the case of Mathra Parshad and Sons v. State of Punjab has observed as follows :

“13. The exemption thus must operate either from the date of the notification or from the commencement of the financial year. Here, the nature of the tax, as disclosed in Sections 4 and 5, is decisive. In Section 5, the tax is made leviable ‘on the taxable turnover every year of a dealer’. The divisions of the year and the taxable turnover into different parts are to make easy the collection of tax, and form part of the machinery sections. If the tax is yearly and is to be paid on the taxable turnover of a dealer, then the exemption, whenever it comes in, in the year for which the tax is payable, would exempt sales of those goods throughout the year, unless the Act said that the notification was not to have this effect, or the notification fixed the date for the commencement of the exemption. In the present case, the notification did not fix the date from which the exemption was to operate, probably because the Act omitted to make such provision, enabling the State to do so, and the exemption must, therefore, operate for the whole year, during which it was granted.”

The principle laid out in the above judgment of the apex Court makes it clear that the notification is deemed to come into force from the date on which it was directed to come into force. Therefore in the present case, the notification issued on March 30, 1992 comes into effect from April 1, 1992 and not earlier. Even looking from other angles, if the first notification were to state that the specified goods deleted from entry 34 of the Fifth Schedule is liable for only 4 per cent tax there was no necessity for issuing the second notification. The issuing of second notification makes it clear that the first notification was not intended to convey 4 per cent tax for the specified goods when they are sold through canteen stores only. In view of the above circumstances, petition has to be allowed.

Accordingly, petition is allowed.

Impugned orders are quashed.