High Court Madhya Pradesh High Court

Commissioner Of Sales Tax vs N.M. Dubash And Co. on 27 October, 1971

Madhya Pradesh High Court
Commissioner Of Sales Tax vs N.M. Dubash And Co. on 27 October, 1971
Equivalent citations: 1973 30 STC 118 MP
Author: B Dayal
Bench: B Dayal, R Bhave


JUDGMENT

Bishambhar Dayal, C.J.

1. This is a reference under Section 44 of the M. P. General Sales Tax Act at the instance of the Commissioner of Sales Tax. The assessee, M/s. N. M. Dubash & Co., is a registered dealer engaged in the manufacture and sale of lime. In the course of its business, it purchased bamboo baskets for the purpose of carrying the stone from the quarry to the kiln. The question was whether the purchase price of these baskets was liable to tax under Section 7(1) of the M. P. General Sales Tax Act. The question referred is as follows :

Whether under the facts and circumstances of the case, the bamboo baskets purchased from unregistered dealers used in carrying limestone to kilns will not attract purchase tax under Section 7(1) of the M. P. General Sales Tax Act, 1958?

The assessment relates to the period from 1st April, 1961, to 31st March, 1962. Entry No. 48 in Schedule I to the M.P. General Sales Tax Act was amended by Act No. 18 of 1960 with effect from 1st July, 1960, and reads as follows :

48. Utensils made of bamboo, e.g., dauri, supa, etc.
(nkSjh] lqik] bR;knh)”

These articles were, therefore, exempted from any tax under the Act. Bamboo baskets are dauri made of bamboo or, as described in the entry quoted above, are “utensils made of bamboo”. They were, therefore, exempt from tax in the year in question. No tax was, therefore, leviable under Section 7(1) of the M. P. General Sales Tax Act during that year.

2. Our answer to the question, therefore, is that on the facts and circumstances of the case the bamboo baskets purchased from unregistered dealers used in carrying limestone to kilns will not attract purchase tax under Section 7(1) of the M. P. General Sales Tax Act, 1958. The assessee will get its costs of this reference. Counsel’s fee is fixed at Rs. 100.