High Court Kerala High Court

Mr.T.P.Tony vs State Of Kerala on 21 December, 2009

Kerala High Court
Mr.T.P.Tony vs State Of Kerala on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 284 of 2009()


1. MR.T.P.TONY, CONTRACTOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.N.DAMODARAN NAMBOODIRI

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :21/12/2009

 O R D E R
                                                                  C.R.
                  C .N. RAMACHANDRAN NAIR &
                          V.K. MOHANAN, JJ.
               ---------------------------------------------------
               S.T. Rev. Nos. 284, 286 & 287 OF 2009
               ---------------------------------------------------
               Dated this the 21st day of December, 2009

                                JUDGMENT

Ramachandran Nair, J.

The question raised is whether driving of bore-well is civil

construction work entitling the petitioner to pay tax at compounded

rate at 2% under Section 7(7) of the KGST Act. We have heard

counsel appearing for the petitioner and Government Pleader

appearing for the respondent.

2. In the definition of “civil construction work” construction of

“well” was not originally included. However, through a later

amendment several items of civil work including construction of well

are brought under the scope of “civil construction work”. This Court

in the decision in STRev. No. 160 of 2002 held that the later

amendment is clarificatory in nature and therefore the several items

of civil work later brought under the definition clause should also be

treated as “civil construction work” for periods prior to the

amendment also. Relying on this decision, counsel for the petitioner

2

submitted that since construction of well is brought within the

meaning of “civil construction work” through later amendment and

since this Court has already held that later amendment is clarificatory

in nature, and since the purpose of bore-well is the same as well,

petitioner is entitled to payment of tax at compounded rate on the

turnover of construction of bore-well as “civil construction work”.

3. After hearing both sides, we feel the provisions of tax on

works contract cannot be applied to bore-wells in the same way it

applies to other wells. A well is normally constructed by digging and

removing earth to sufficient depth for collection of water. Digging and

removing of earth does not involve supply of any materials and so

much so, the digging of well as such does not involve any tax on

works contract. The position is the same so far as bore-well is

concerned because the difference between ordinary well and bore-

well is only on dimension and probably depth. Driving of bore-well is

a mechanical process and the driller while driving the bore brings out

earth and form the bore-well at the desired depth. Like ordinary

well, driving of bore-well also does not involve supply of any goods

and so much so there cannot be any sales tax on works contract.

3

However, invariably in the construction of well as well as bore-well,

contractor may be required to make construction involving supply of

materials and even installation of motor. Tax liability arises only on

these activities and if a well is protected through protective walls

inside or outside, it is civil construction work which attracts tax. If the

contract is a combined one, involving digging and construction of

wall, then the same is a civil construction work on which tax liability

could be settled at compounded rate under Section 7(7) of the Act.

However, in respect of bore-well normally civil construction is not

involved, but in the course of of or after driving the well, sometimes

pipes are inserted inside the tube-well to give inside protective wall

to the bore-well which is to prevent side walls caving in. This is

invariably done at atleast upto the level soil formation is found and

discontinued or is not required when bore-well is made on solid rock

formation. The installation of pipe inside the bore-well, we

understand is called “casing”. However, if bore well is made without

involving driving of pipe casing inside then the same does not involve

tax liability. However, if contract work for bore-well involves supply of

casing, motor or construction of pump house and the like, then

4

depending upon the nature of work done tax has to be levied at the

appropriate rate. In other words, if the materials supplied are not civil

construction materials such as PVC pipes, GI Pipes and installation

of motor, etc., then rate of tax at compounded rate under Section 7

(7) is not applicable. On the other hand, if the construction of bore-

well involves construction of any room above it or a motor house or

the like, the same should be treated as civil construction work on

which tax liability could be settled at the compounded rate under

Section 7(7) of the Act.

In view of our finding and observations above, and since none

of the authorities below has considered the above aspects of the

matter, which will be clear from the copies of contract, work bills

issued by the petitioner and payments approved by the Water

Authority and Awarders we allow the revisions by setting aside the

order of the Tribunal and remand the matter to the assessing officer

for recomputation of liability after verifying the contract. We also

direct the assessing officer to verify from the Water Authority about

the reimbursements of tax made by the Water Authority to the

petitioner and if collection or reimbursement of tax is in excess of tax

5

assessed, then such excess will be forfeited under Section 46A(1) of

the Act in accordance with the procedure contained therein.

Petitioner will produce copies of contract, work bills raised and

approved by the Water Authority and also details of payment

received by them for the assessing officer to issue revised

assessment.

(C.N.RAMACHANDRAN NAIR)
Judge.

(V.K. MOHANAN)
Judge.

kk

6