High Court Rajasthan High Court - Jodhpur

C.T.O.(W.C.& L.T.),Bhilwara vs M/S Unique Precured … on 4 July, 2008

Rajasthan High Court – Jodhpur
C.T.O.(W.C.& L.T.),Bhilwara vs M/S Unique Precured … on 4 July, 2008
SBCSALES TAX REVISION NO.72/2008 - COMMERCIAL TAXES OFFICER (WC AND LT), BHILWARA V/S M/S UNIQUE
                 PRECURED RE-TRADERS, BHADALI KHEDA : JUDGMENT DTD. .4.7.2008


                                             1/4


        IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                             JODHPUR.

       S.B. CIVIL SALES TAX REVISION NO.72/2008

       Commercial Taxes Officer (WC and LT), Bhilwara

                                               versus

       M/s Unique Precured Retreaders, Bhadali Kheda, Bhilwara.

                                       PRESENT

                    HON'BLE Dr.JUSTICE VINEET KOTHARI


       Mr.V.K.Mathur, for the petitioner.


       DATE OF JUDGMENT                        : 4th July, 2008.

                                          JUDGMENT

1. Heard the learned counsel for the petitioner – Revenue.

2. This revision petition is directed against the order of the Tax

Board dated 10.7.2007 whereby the learned Tax Board held that there

was no justification on the part of appellate authority, namely, Dy.

Commissioner (Appeals) to remand the case back to the assessing

authority vide order dtd.10.10.2005 as the assessing authority had

already passed the impugned assessment order dtd.14.11.2003

invoking powers under Section 37 of the RST Act, 1994 for
SBCSALES TAX REVISION NO.72/2008 – COMMERCIAL TAXES OFFICER (WC AND LT), BHILWARA V/S M/S UNIQUE
PRECURED RE-TRADERS, BHADALI KHEDA : JUDGMENT DTD. .4.7.2008

2/4

rectification of apparent mistake akin to Section 17 of the earlier Act

of 1954. The learned Tax Board held that since import of raw

material like binding gum and rubber in the State for use thereof in

tyre retreading was not exigible to work contract tax in view of the

Supreme Court decision in the case of 20th Century Finance

Corporation Ltd. V/s State of Maharashtra reported in (1989) 75

STC 217 and therefore, the controversy involved in appeal before the

Tax Board was covered by the decision of the Apex Court that no

such tax can be imposed in the hands of the respondent – assessee,

the Tax Board being final fact finding body found that since the case

was covered by the decision of Apex Court and no tax could be

imposed on import of binding gum and rubber for the purpose of tyre

retreading, there was no justification for remanding the case back to

the assessing authority.

3. The learned counsel for the petitioner – Revenue has submitted

that the learned Tax Board ought not to have interfered with the

remand order and allowed the assessing authority to pass fresh order

in accordance with remand order passed by the learned Dy.

Commissioner (Appeals).

SBCSALES TAX REVISION NO.72/2008 – COMMERCIAL TAXES OFFICER (WC AND LT), BHILWARA V/S M/S UNIQUE
PRECURED RE-TRADERS, BHADALI KHEDA : JUDGMENT DTD. .4.7.2008

3/4

4. This Court finds no force in this submission of the learned

counsel for the petitioner – Revenue because the Tax Board being

final fact finding body and final appellate authority under the

provisions of RST Act is superior authority over the first appellate

authority and its powers to decide appeal are conferred under Section

85 of the RST Act, 1994. It has its own power to go into the questions

of fact and record the findings of fact and decide the question of law

arising before it. The Revenue cannot contend that the Tax Board

should not interfere with the remand order passed by the first

appellate authority and record its own finding on the question of fact

and law involved in the matter before it.

4. This Court also find no illegality in the finding and conclusion

drawn by the Tax Board on the basis of Apex Court’s decision.

Therefore, this Court is satisfied that the order of the Tax Board does

not require any interference in the revisional jurisdiction of this

Court.

SBCSALES TAX REVISION NO.72/2008 – COMMERCIAL TAXES OFFICER (WC AND LT), BHILWARA V/S M/S UNIQUE
PRECURED RE-TRADERS, BHADALI KHEDA : JUDGMENT DTD. .4.7.2008

4/4

5. The revision petition is found to be devoid of merit and the

same is accordingly dismissed in limine. No order as to costs. A copy

of this order be sent to the respondent – assessee.

(Dr.VINEET KOTHARI)J.

Item No.80
Ss/-