High Court Kerala High Court

M/S Dlf Home Developers Ltd vs State Of Kerala on 21 October, 2009

Kerala High Court
M/S Dlf Home Developers Ltd vs State Of Kerala on 21 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27189 of 2009(P)


1. M/S DLF HOME DEVELOPERS LTD.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. COMMISSIONER OF COMMERCIAL TAXES,

3. ASSISTANT COMMISSIONER (WORKS CONTRACT),

4. DEPUTY COMMISSIONER (APPEALS),

                For Petitioner  :SRI.SHAJI THOMAS PORKKATTIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :21/10/2009

 O R D E R
                       C.K.ABDUL REHIM,J.
                   -------------------------------
                   WP(C).NO. 27189 of 2009
                  ---------------------------------
         Dated this the 21st      day of October , 2009

                           JUDGMENT

Challenge in this writ petition is against Ext.P18

interlocutory order of the 4th respondent, passed on a stay

petition filed along with Ext.P17 appeal, in which Ext.P16

assessment for the year 2007-08 issued under the Kerala Value

Added Tax Act 2003 (KVAT Act) is under challenge. Petitioner

who is a registered dealer under KVAT Act is engaged in

developing land, constructing apartments and selling fully

constructed apartments to individual buyers. It is submitted that

all the construction activities undertaken by the petitioner is

being done through contractors registered under KVAT Act and

materials required for such construction is supplied free of cost to

such contractors. No consideration has been attached to the

materials thus entrusted, on the basis of proper documentation,

and therefore the title and ownership of such materials remains

with the petitioner company itself. Further the contract amount

does not include value of such materials entrusted. Therefore

WP(C).27189/09 2

there is no sales with respect to such materials and hence the

transaction will not attract liability of tax under the KVAT Act, is

the contention. Further contention is that they are selling fully

completed apartments as immovable property to the customers

on execution of Sale Deeds on payment of stamp duty on the

entire value of title.

2. But the third respondent issued proposal and confirmed

assessment rejecting returns filed on the ground that turn over

relating to the transaction between the petitioner and the

contractors are liable to be taxed, treating the same as ‘works

contract’. Relying on the definitions of ‘dealer’ under section (2)

(xv) and ‘works contract’ under section 2 (xliii)of the KVAT Act,

the third respondent held that any agreement for carrying out

building or construction activity for cash or deferred payment or

valuable consideration, will come within the purview of ‘works

contract’ and therefore the petitioner company is carrying out

‘works contract’ and will be liable to pay tax on transfer of

property in goods involved in such works contract. Further it is

alleged that the petitioner company is undertaking to build as

developers for the prospective purchasers, and such

WP(C).27189/09 3

construction/development is to be on payment of price in various

instalments set out in the agreement. Hence the transaction

amounts to ‘works contract’ within the meaning of the term

defined under the Act, especially because the agreement is

entered into before the construction is completed. Accordingly it

is held that the petitioner company is liable to pay tax on the

turn over after deducting eligible deductions stipulated under the

KVAT Rules from the receipt of prospective buyers. Third

respondent held that the decision of the Hon’ble Supreme Court

in K.Raheja Development Corporation vs. State of

Karnataka (2005 141 STC 298(SC) is squarely applicable in

the case of the petitioner. Therefore, on rejecting the turn over

conceded, estimation was made treating the turn over pertaining

to the supply of materials used for the construction as taxable.

3. According to the petitioner, they have filed application

under section 94 of the KVAT Act before the 2nd respondent

seeking clarification as to whether they are making any sale while

supplying materials free of cost to its contractors and as to

whether petitioner is liable to pay tax under the KVAT Act with

respect to such transactions. In Ext.P7 order the 2nd respondent

WP(C).27189/09 4

held that the entire transaction of the petitioner has to be taken

into account for deciding the issue and since the petitioner is

accepting advance from prospective buyers before completion of

the construction, the transaction will amount to a works contract

as between the buyers and the developer. But it is clarified that

the free supply of materials to the contractors, is not taxable,

since it does not acquire the quality of contractors materials.

The order further clarified that, since the petitioner is stepping

into the shoes of the contractor with regard to the prospective

buyers such materials are taxable on its transfer value. It is

submitted that, against Ext.P7 order the petitioner had already

filed appeal before this court and it stands admitted and pending

disposal.

4. Contention of the petitioner is that K.Raheja’s case is

not at all applicable with respect to the transaction of the

petitioner since they are selling completely constructed flats and

that they are not entering into any agreement for construction

with the prospective buyers. Further it is pointed out that the

Hon’ble Apex Court had doubted correctness of the judgment in

Raheja’s case and referred the matter to a larger Bench as per

WP(C).27189/09 5

the decision reported in Larsen & Tourbo Limited and

another vs. State of Karnataka reported in (2008) 17 VST

460(SC).

5. While considering the stay petition by the 4th respondent,

the petitioner had raised all the above contentions. The matter

was dealt with elaborately by the 4th respondent in Ext.P18 order.

But after adverting to the various contentions the appellate

authority observed that the clarification issued by the

Commissioner of Commercial Taxes now stands valid, since this

court has not granted any stay in the appeal filed against the said

order. It is further observed that the matter involved is only a

pure question of law and the Hon’ble Supreme Court has only

doubted correctness of Raheja’s case. Therefore the appellate

authority observed that eventhough the appellant had established

a prima facie case, it cannot be accepted as a case in which

absolute stay can be granted. Hence payment of 50% of the tax

amount in dispute is insisted as a condition for granting stay.

6. Going by the impugned order it is noticed that

eventhough contention of the appellant has been discussed in

detail, the 4th respondent has not gone into merits of such

WP(C).27189/09 6

contentions. On the other hand emphasis is given only to the

clarification issued by the Commissioner and to the decision in

Raheja’s case. But it is the specific case of the petitioner

company that Reheja’s case is not applicable since they are not

entering into any agreement for sale of the flat prior to the

execution of the sale deed. It is also contended that even

assuming Raheja’s case is applicable, the question involved

therein has not attained finality, having been pending

consideration in a larger Bench of the Hon’ble Apex Court. The

authority also has not considered the contention that while

issuing clarification under section 94 of the KVAT Act the

Commissioner of Commercial Taxes has exceeded beyond the

issue on which clarification was sought for, and the findings

entered therein with respect to the nature of the transaction of

the petitioner is without any basis, and that appeal is pending

against such decision. Proper application of the mind to the

above said contentions is lacking, as reflected from Ext.P18

order. Under the above mentioned circumstances, I am of the

opinion that condition for payment of 50% of the tax amount is

insisted in a quite mechanical manner. Such imposition of

WP(C).27189/09 7

condition in a mechanical manner is abdicated through various

decisions of this court and the Hon’ble Supreme Court. Hence the

matter requires consideration for modification of the condition. After

adverting to the various contentions, I am of the opinion that there is

a strong prima facie case established by the appellant. But the matter

need elaborate consideration while disposing of the appeal. In the

circumstances to meet the ends of justice a lessor onerous condition

can be imposed while granting stay, till the disposal of the appeal.

7. Accordingly the writ petition is disposed of quashing Ext.P18,

and directing the 4th respondent to consider and dispose of Ext.P17

appeal after affording opportunity of hearing to the petitioner, as early

as possible, at any rate within a period of two months from the date of

receipt of a copy of this judgment. Respondents are directed to keep

in abeyance realisation of the amounts covered under Ext.P16

assessment pertaining to the year 2007-08, on condition of the

petitioner making payment of an amount of Rs.5 lakhs within a period

of three weeks from today and on condition of furnishing security

bond for the balance amount.





                                          C.K.ABDUL REHIM,JUDGE
pmn/

WP(C).27189/09    8