Supreme Court of India

Joint Commercial Officer, … vs Spencer & Co. Etc. Etc on 2 May, 1975

Supreme Court of India
Joint Commercial Officer, … vs Spencer & Co. Etc. Etc on 2 May, 1975
Equivalent citations: 1975 AIR 1801, 1975 SCR 439
Author: A Gupta
Bench: Gupta, A.C.
           PETITIONER:
JOINT COMMERCIAL OFFICER, DIVISION II,MADRAS-2 ETC.

	Vs.

RESPONDENT:
SPENCER & CO.  ETC.  ETC.

DATE OF JUDGMENT02/05/1975

BENCH:
GUPTA, A.C.
BENCH:
GUPTA, A.C.
KRISHNAIYER, V.R.
SARKARIA, RANJIT SINGH

CITATION:
 1975 AIR 1801		  1975 SCR  439
 1975 SCC  (2) 358
 CITATOR INFO :
 R	    1981 SC 440	 (13,14)
 D	    1987 SC 611	 (12)


ACT:
Madras General Sales Tax Act, 1959, Sections 2(q), 2(r)	 and
3(1)--an Dealer in foreign liquor and other goods--Tax	paid
under  s. 21-A of Madras Prohibition Act, 1937 by  purchaser
if part of taxable turnover of the dealer.



HEADNOTE:
The  respondents-assessees  are dealers in  foreign  liquor,
among other goods.  They have been assessed to sales tax  as
dealers	 on sales or purchases of other goods under s.	3(1)
of the Madras General Sales Tax Act, 1959.  They filed	Writ
Petitions  in  the  High Court	challenging  certain  orders
(relating  to different assessment years, ranging from	1959
to 1964-65) made by the assessing authority under the Madras
General	 Sales	Tax Act, 1959 proposing to  redetermine	 the
taxable	 turnover of the respondents by including the  sale-
price  of foreign liquor which, it was alleged, had  escaped
assessment.    The  High  Court	 directed  the	 sales	 tax
authorities  not to include in the assessable  turnover	 the
tax  paid  by the respondents under s. 21-A  of	 the  Madras
Prohibition Act, 1937.	These appeals have been filed on the
basis  of  the certificate of fitness granted  by  the	High
Court.
It  was	 contended  for	 the  appellants  that	the   amount
collected  by  the assessees by was of sales  tax  from	 the
purchasers  were  part of their total turnover and  as	much
liable to be taxed under s. 3(1) of the Act.
Rejecting the contention and dismissing the appeals,
HELD  : It is clear from s. 21-A of the	 Madras	 Prohibition
Act, 1937 that the sales tax which the section requires	 the
seller of Foreign liquor to collect from the purchaser is  a
tax on the purchaser and not on the seller.  It is a tax  on
the  price of the liquor and that tax is to be paid  by	 the
purchaser.  Section 21-A makes the seller a collector of tax
for  the Government, and the amount collected by him as	 tax
under  this  section  cannot  therefore be  a  part  of	 his
turnover.  Under the Madras General Sales Tax Act, 1959	 the
dealer has a statutory duty to collect the sales tax payable
by  him from big customer, and when the dealer passes on  to
the customer the amount of tax which the former is liable to
pay, the said amount does not cease to be the price for	 the
goods  although "the price is expressed as X  plus  purchase
tax".  But the amounts collected by the assessees  concerned
in  these appeals under a statutory obligation cannot  be  a
part of their taxable turnover under the Act. [442A-D].
M/s.   George Oakes (P) Ltd., V. State of Madras,  [1962]  2
S.C.R.	57Q,  State at Kerala v. Ramaswamy  Iyer  and  Sons,
[1966] Suppl.  S.C.R. 582 and Delhi Cloth and General  Mills
Ltd.  v.  Commissioner of Sales Tax, Indore,  [1971]  Suppl.
S.C.R. 945, held not applicable.
Paprica Ltd. and Anr. v. Board of Trade, [1944] 1 All.	E.R.
372, referred to.



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeals Nos. 2005 to
2016 of 1970.

From the Judgment and Order dated the 10th April, 1969 of
the Madras High Court in W.Ps. Nos. 2787 to 2790 of 1966 and
2988 to 2991 of 1966 and T.C. Nos. 102, 104 & 195 of 1967.
10 SC/75-29
440
S. Govind Swaminathan, K. Venkataswami, N. S. Sivam, A. V.
Rangam and A. Subhashini, for the appellants.
T. A. Ramchandran, for the respondents (In C.As. Nos.
2005-2008 & 2013-2016/70).

Vineet Kumar, for respondent No. 1 (In C.A. Nos. 2009-2012/

70).

The Judgment of the Court was delivered by
GUPTA, J.-These twelve appeals arise out of a common
judgment of the Madras High Court disposing of the writ
petitions filed by the respondents in which they challenged
certain orders of the assessing authority under the Madras
General Sales Tax Act, 1959 proposing to redetermine the
taxable turnover of the respondents by including the sale-
price of foreign liquor which, it was alleged, had escaped
assessment. The High Court directed the sales tax
authorities not to include in the assessable turnover the
tax paid by the respondents under sec. 21-A of the Madras
Prohibition Act, 1937. In these appeals, brought on
certificate of fitness, the correctness of the High Court’s
decision is questioned by the sales tax authorities. The
appeals have three different assessees as respondents and
relate to different assessment years concerning each
assessee, ranging from 1959-60 to 1964-65.
The assessees are dealers in foreign liquor, among other
goods. They have been assessed to sales tax as dealers on
sales or purchases of other goods under sec. 3(1) of the
Madras General Sales Tax Act, 1959. Sec. 3(1) is the
charging section providing generally that a dealer whose
total turnover for a year is not less than the specified
amount, shall pay a tax for each year at the specified rate.
‘Turnover’ is defined in sec. 2(r) of the Act. The relevant
part of the definition is as follows :

“‘turnover’ means the aggregate amount for
which goods are bought or sold, or supplied or
distributed, by a dealer, either directly or
through another, on his own account or on
account of others whether for cash or for
deferred payment or other valuable
consideration…………

Total turnover’ is defined in sec. 2(q) of the Act as “the
aggregate turnover in all goods of a dealer at all places of
business in the State, whether or not the whole or any
portion of such turnover is liable to tax”. The question is
whether the ‘sales tax’ collected by these assessees under
sec. 21-A of the Madras Prohibition Act, 1937 can be treated
as part of their total turnover. Sec. 21-A, so far as it is
relevant for the present purpose, is in these terms :

“Every person or institution which sells
foreign liquor-

    (a)	   x	x    x
	       (b)  x	 x    x

shall collect from the purchaser and pay over
to the Government at such intervals and in
such manner as may be pres-

441

cribed, a sales tax calculated at the rate of
eight annas in the rupee, or at such other
rate as may be notified by the Government from
time to time, on the price of the liquor so
sold.”

Counsel for the appellants contended relying on several
decisions of this Court to which we shall presently refer,
that the amount collected by the assessees by way of sales
tax from the purchasers were part of their total turnover
and as such liable to be taxed under sec. 3(1) of the Madras
General Sales Tax Act, 1959. In M/s. George Oakes (P) Ltd.
v. State of Madras,
(1) this. Court considered the question
whether inclusion of the amounts collected by the appellants
in that case as sales tax under the Madras General Sales Tax
Act, 1939 was valid. The expression ‘turnover’ in the 1939
Act meant, as it does in the 1959 Act, aggregate amount for
which goods are bought or sold, whether for cash or for
deferred payment or other valuable consideration. This
Court observed :

“……… when a sale attracts purchase tax
and the tax is passed on to the consumer, what
the buyer has to pay for the goods includes
the tax as well and the aggregate amount so
paid would fall within the definition of
turnover …… so far as the purchaser is
concerned, he pays for the goods what the
seller demands, viz., price even thoug
h it may
include tax. That is the whole consideration
for the sale and there is no reason why the
whole amount paid to the seller by the
purchaser should not be treated as the
consideration for the sale and included in the
turnover.”

A similar view was taken by this Court in State of Kerala v.
Ramaswamy Iyer & Sons.
(2) This was a case under the
Travancore Cochin General Sales Tax Act, 1958. Here also
the decision turned on the definition of ‘turnover’ which is
similar to the definition of the term in the Madras General
Sales Tax Act, 1959. The position was further explained in
Delhi Cloth and General Mills Ltd. v. Commissioner of Sales
Tax, Indore,
(3) which was a case under the Madhya Pradesh
General Sales Tax Act, 1958. The relevant provisions of
this Act appear to be similar to those of the Madras General
Sales Tax Act, 1959. Stating that the liability to pay tax
under the Act is that of the dealer, Hegde J. speaking for
the Court said that the Act did not confer “any statutory
power on the dealer to collect sales tax as such from any
class of buyers. . . . Unless the price of an article is
con- trolled,. it is always open to the buyer and the seller
to agree upon the price to be payable.’ While doing so it is
open to the dealer to include in the price the tax payable
by him to the Government. If he does so, he cannot be said
to be collecting the tax payable by him from his buyers.
The levy and collection of tax is regulated by law and not
by contract. So long as there is no law empowering the
dealer to collect tax from his buyer or seller, there is no
legal basis for
(1) [1962] 2 S.C.R. 570.

(2) [1966] 3 S.C.R. 582.

(1) [1971] Supp. S.C.R. 945.

442

saying that the dealer is entitled to collect the tax
payable by him from his buyer or seller. Whatever
collection that may be made by the dealer from his customers
same can only be considered as valuable consideration for
the goods sold”.

It is clear from sec. 21-A of the Madras Prohibition Act,
1937 that the sales tax which the section requires the
seller of foreign liquor to collect from the purchaser is a
tax on the purchaser and not on the seller. This is what
makes the authorities on which counsel for the appellants
relied inapplicable to the cases before us. Under sec. 21-A
the tax payable is on the price of the liquor and that tax
is to be paid by the purchaser, the seller is required to
collect the tax from the purchaser which he has to pay over
to the Government. Sec. 21-A makes the seller a collector
of tax for the Government, and the amount collected by him
as tax under this section cannot therefore be a part of his
turnover. Under the Madras General Sales Tax Act, 1959 the
dealer has no statutory duty to collect the sales tax
payable by him from his customer, and when the dealer passes
on to the customer the amount of tax which the former is
liable to pay, the said amount does not cease to be the
price for the goods although “the price is expressed, as X
plus purchase tax”.(1) But the amounts collected by the
assessees concerned in these appeals under a statutory
obligation cannot be a part of their taxable turnover under
the Madras General Sales Tax Act, 1959.

The appeals are dismissed with- costs : one hearing fee.
Appeals dismissed.

V.M.K.

aprica Ltd. and Anr. v. Board of Trade, [1944] 1 All. E.R.

372.
443