High Court Kerala High Court

George Thomas vs State Of Kerala on 28 October, 2010

Kerala High Court
George Thomas vs State Of Kerala on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25445 of 2003(D)



1. GEORGE THOMAS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :28/10/2010

 O R D E R
                     P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~
                       W.P (C) No.     25445 OF 2003
                    ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 28th day of October, 2010

                                 JUDGMENT

The issue involved in this Writ Petition is, whether the

petitioner is entitled to get exemption from the purview of sales tax, based

on the relevant notifications issued by the Government in this regard and

whether the rejection of the benefit, in respect of the value invested by the

petitioner for purchasing the ‘brand new vehicle’, which was subsequently

sold of in the year 1992, as ordered by the State Level Committee vide Ext.

P7 is correct or not.

2. The petitioner is an SSI unit engaged in manufacturing and sale of

fruit products. By virtue of the relevant notification (SRO No. 968 of 1980)

issued by the Government, the petitioner is entitled to get exemption up to

90 % of value investment made on the fixed asset/machinery, delivery van

etc. The petitioner preferred Ext. P1 application showing the exemption

eligible to him as Rs. 9,00,941.48. After considering the facts and figures,

the 4th respondent granted exemption of Rs. 4,99,618.60/- as borne by

Ext. P2. The rejection of the amounts under the other heads was mainly in

respect of the value of land, machinery etc. besides the value of newly

W.P. (C) No. 25445 of 2003
2

purchased vehicle to an extent of Rs.1,15,143.28/-. The dispute involved

in the present Writ Petition stands confined to the rejection in respect of the

said vehicle alone.

3. Being aggrieved of the rejection of exemption in respect of the

value of the vehicle vide Ext. P2, the petitioner preferred Ext. P4 appeal

before the 3rd respondent, the State Level Committee. While the said

proceedings were pending before the 3rd respondent, the 5th respondent

passed an order invoking the power of rectification and passed the revised

assessment order, followed by initiation of penalty proceedings in respect

of assessment years 1991-’92 and 1992-’93. According to the petitioner,

the said periods were eligible for exemption. The orders imposing penalty

were subjected to challenge by filing appropriate proceedings before the

Deputy Commissioner. During the pendency of the said proceedings,

coercive steps were initiated against the petitioners, which were subjected

to challenge by filing O.P. 24475 of 2000, wherein interference was

declined, which made the petitioner to file W.A. 2123 of 2000. This appeal

was disposed of, as borne by Ext. P5, observing that the issue could be

resolved, once Ext. P4 pending consideration before the 3rd respondent

was finalized and accordingly, the 3rd respondent was directed to finalise

Ext.P4; simultaneously intercepting the coercive proceedings till such time.

4. Pursuant to Ext. P5, Ext. P4 was considered by the 3rd

W.P. (C) No. 25445 of 2003
3

respondent and dismissed on the main grounds; however granting some

paltry relief, providing exemption to an extent of Rs. 54,139/-. Pointing out

that the said order was passed without giving an opportunity of hearing to

the petitioner, O.P. 1584 of 2002 was filed before this Court, which was

disposed of, directing the 3rd respondent to reconsider the matter, as borne

by Ext. P6. Accordingly, the petitioner was heard and Ext. P7 order was

passed, whereby the very stand already taken in respect of the claim for

exemption with regard to the value of the vehicle was reiterated, dismissing

Ext. P4 appeal, which forms subject matter of challenge in this Writ

Petition.

5. The learned counsel for the petitioner submits that the reasoning

given in Ext.P7 order passed by the 3rd respondent is quite wrong and

unfounded. The only reason pointed out therein is that the ‘brand new

vehicle’ purchased by the petitioner in the year 1989 was subsequently

sold off in the year 1992 and as such, the petitioner is not entitled to get the

benefit of exemption. The learned counsel, with reference to Ext. P3

norms issued by the Government in this regard submits that, clause 10 is

very much categoric, which does not contemplate any such situation as

now stated by the third respondent. The said clause reads as follows :

10. All brand new identifiable items of plant and machinery

including tools, jigs, dies and moulds shall be eligible for tax

exemption. All claims in this regard shall be supported by a

W.P. (C) No. 25445 of 2003
4

certificate by the Chartered Accountant. In case if items

where materials are bought and fabricated in house, the cost

should be certified by the Chartered Accountant with regard

to cost of materials and fabrication charges and by a

Chartered Engineer with regard to the value of the fabricated

plant and minimum of these shall be taken (Plant and

machinery on hire purchase from NSIC shall be eligible for

tax exemption on the basis of original value). No vehicles,

other than delivery vehicles, items of office equipment and

furniture, crates, pallets and consumable stores will be

eligible for tax exemption. Second hand machinery items will

not quality for tax exemption.

The learned counsel submits that, the matter has been considered and

finalized by the 3rd respondent quite in a casual and mechanical manner

and contrary to the relevant provisions of the Scheme, which hence is

sought to be set aside.

6. The learned Government Pleader appearing for the respondents

submits with reference to the ‘manual’ that, the Scheme was proclaimed by

the Government for providing exemption as a measure to boost up the

industries. It is brought to the notice of this Court that SRO 968 issued in

the year 1980 has undergone substantial changes in the passage of time.

Pursuant to various orders issued at different points of time, SRO No. 1729

was issued in 1993, specifying the relevant norms in this regard; wherein

the term fixed capital investment has been defined with clarity, as provided

W.P. (C) No. 25445 of 2003
5

under Clause 11 (vii) stipulating that the investments (for the purpose as

shown therein) for the industrial purpose are eligible for exemption.

Placing reliance and emphasis on the words ‘like, required for the

industrial purpose’, the learned Government Pleader submits that value

of the vehicle which was admittedly sold off cannot be reckoned for the

purpose of granting exemption, as the vehicle is no more available at the

hands of the the petitioner, to be put to use for industrial purpose. It is

also stated that, the above said notification (SRO 1729 of 2003) has

undergone further changes, by virtue of SRO 588 of 1996 and also by

virtue of Ext. P3 norms prescribed by the Government, incorporating

Clause 10 as extracted herein before.

7. The questions to be considered are: whether the vehicle

purchased by the petitioner in the year 1989 was a ‘brand new vehicle’ and

the same comes within the purview of the notification for claiming the

exemption; and if so, whether the sale of the said vehicle after few years

would dis-entitle the person concerned for claiming the benefit of

exemption (claimed by the petitioner for a period of 5 years from

November, 1988 to November 1993) by virtue of the sale of the said

vehicle in the year 1992 i.e., whether the petitioner could be denied the

benefit in toto, in spite of the fact that the vehicle was put to industrial use,

till it was sold.

W.P. (C) No. 25445 of 2003
6

8. Going by the contents of the relevant notifications and Ext. P3,

the vehicle ought to have been kept at the hands of the assessee, putting

the same to industrial use, so as to have entertained the claim for

exemption, which is admittedly investment-oriented. The extent of

investment and extent of exemption offered in the concerned assessment

years are given separately, taking only such reckonable extent as given in

Ext. P2. The factual position that the vehicle (delivery van) was purchased

by the petitioner for industrial purpose and the delivery van was made use

of for the industrial purpose till it was sold are not the subject matter of any

dispute. In Ext. P7, the only reason stated to reject the benefit is, the

disposal of the vehicle in the financial year 1991-’92. Since the notification

does not say that the entire investment should be ‘intact’ for the entire

period of exemption and since the aspect whether the petitioner could have

been given the benefit in respect of the period during which the vehicle was

put to industrial use after the purchase in the year 1989, till the disposal in

1992, has not been considered by the appellate authority in Ext. P7. This

Court finds that the matter requires to be dealt with more elaborately, with

specific reference to the purport of the notification, its scope, object and

extent of applicability.

9. In the said circumstances, Ext. P7 is set aside and the 3rd

respondent is directed to reconsider the matter in the light of the above

observations and the relevant provisions of the Scheme and pass

W.P. (C) No. 25445 of 2003
7

appropriate orders in accordance with law, of course after giving an

opportunity of hearing to the petitioner. This exercise shall be finalized, as

expeditiously as possible, at any rate within 3 months, from the date of

receipt of a copy of this judgment. This Court does not express anything

on merits as to the eligibility of the petitioner or otherwise which is to be

established before the 3rd respondent with reference to the actual facts and

figures.

The Writ Petition is disposed of as above.

P. R. RAMACHANDRA MENON, JUDGE

kmd