High Court Punjab-Haryana High Court

M/S Food Corporation Of India vs The State Of Punjab on 9 October, 2009

Punjab-Haryana High Court
M/S Food Corporation Of India vs The State Of Punjab on 9 October, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                         CHANDIGARH.

                      G.S.T.R. No. 16 of 1991

                 Date of Decision: October 9, 2009

M/s Food Corporation of India, Amritsar

                                                        ...Petitioner

                              Versus

The State of Punjab

                                                      ...Respondent

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

            HON'BLE MR. JUSTICE JASWANT SINGH

Present:    Mr. Sandeep Goyal, Advocate,
            for the petitioner.

            Ms. Sudeepti Sharma, DAG, Punjab,
            for the respondent.

1.    To be referred to the Reporters or not?
2.    Whether the judgment should be reported in
      the Digest?


M.M. KUMAR, J.

The Food Corporation of India had filed STC No. 4 of

1987 before this Court for issuance of direction to the Sales Tax

Tribunal, Punjab (for brevity, ‘the Tribunal’) to refer to this Court

two questions of law claimed to have emerged out of the order of the

Tribunal dated 22.11.1984 in respect of assessment year 1975-76.

Accordingly, this Court passed order dated 27.9.1988 directing the

Tribunal to refer the following two questions of law for

determination:

G.S.T.R. No. 16 of 1991 2

“1) Whether in facts and circumstances of the case, the

expenses incurred by the state or Agencies of the

food corporation of India after acquiring or

purchasing the goods before delivery to the

petitioner-dealer could form part of gross turnover

and be subject to tax?

2) Whether in the facts and circumstances of the case,

could the market fee be included in the purchase

turnover in view of 46 STC 447?”

2. The matter came up for consideration before a Division

Bench of which one of us (M.M. Kumar, J.) was a member. The

Bench proceeded to answer second question but did not answer the

first question by recording the fact that it did not emerge from the

order dated 22.11.1984 passed by the Tribunal. The Bench has also

recorded the statement of the counsel for both the parties accepting

the aforesaid factual position. Accordingly the first question was

returned unanswered. However, the Food Corporation of India

challenged order dated 8.2.2007 passed by this Court before Hon’ble

the Supreme Court to the extent that the first question was returned

unanswered. Hon’ble the Supreme Court in Civil Appeal No. 5712 of

2009, while affirming the view expressed by this Court on the second

question, held that the first question should have also been answered

by this Court. Accordingly, the view expressed with regard to first

question was set aside and the matter has been remitted back for

decision afresh on the first question after taking into account the
G.S.T.R. No. 16 of 1991 3

factual basis provided by the Assessing Authority, Appellate

Authority and the orders of the Tribunal.

3. Few facts necessary for answering question No. 1 may

first be noticed. The Food Corporation of India, which is a registered

dealer filed its quarterly returns claiming deductions in respect of tax

free goods and sales made to the registered dealers. The Assessing

Authority was not satisfied with the returns filed. In pursuance to the

statutory notice, the accounts were produced by the Food Corporation

of India and after examination the same were rejected. An additional

demand was created vide order dated 20.1.1983. Before the

Assessing Authority the dispute had arisen as to whether the expenses

incurred like service charges, market fees, commission and labour

charges, were to form part and parcel of the bill and, therefore, is part

of consideration. The answer given by the Assessing Authority was

in the affirmative by holding that these expenses include market fee,

dammi and labour charges, which form part and parcel of the bill and,

hence, are the part of consideration. Likewise, the expenses incurred

on bardana were also held as part of the consideration by the

Assessing Authority by holding that there was an implied contract for

the sale of bardana along with rice. The price of gunny bags at the

rate of Rs. 4/- per bag was calculated and assessment was framed at

the rate of 6% and accordingly demand was raised. The order of the

Assessing Authority was affirmed on appeal filed under Section 20(1)

of the Punjab General Sales Tax Act, 1948 (for brevity, ‘the Act’).

The issue was raised and the plea of the review was accepted.

Accordingly, it was held that the market fee, dammi and other service
G.S.T.R. No. 16 of 1991 4

charges before delivery would form part of consideration. The order

the Appellate Authority on further appeal filed by the Food

Corporation of India was affirmed by the Tribunal, vide its order

dated 22.11.1984.

4. Mr. Sandeep Goyal, learned counsel for the Food

Corporation of India has at the outset conceded that the aforesaid

question has been raised before this Court in the case of M/s Food

Corporation of India, Ferozepur v. State of Punjab (G.S.T.R. No.

14 of 1990, decided on 19.3.2009) and has been answered against the

Food Corporation of India by the Division Bench of which one of us

(M.M. Kumar, J.) was a member. A perusal of the Division Bench

judgment rendered in G.S.T.R. No. 14 of 1990 (supra) would show

that this Court has considered the definition of expression ‘turn over’

as defined in Section 2(i) of the Act and it was concluded that any

sum charged for anything done by the dealer in respect of the goods

at the time of or before delivery thereof would be included in the

expression ‘turn over’. In para 12, the Division Bench has reached

the following conclusion:-

“12. A close scrutiny of the aforesaid provision

shows that emphasis has been made to include any sum

charged for anything done by the dealer in respect of the

goods at the time of or before delivery thereof. It follows

that after the agricultural produce has been purchased by

the dealer in inter se bidding then for taking its delivery

it has to incur certain expenditure, which are either on or

before the delivery. The provision is illustrative with
G.S.T.R. No. 16 of 1991 5

regard to the aggregate of the amounts of purchases and

parts of purchases actually made by any dealer.

Therefore, it would include the price of bag, labour

charges, stitching charges, price of jute thread, dammi

and carriage etc. In that regard, the contention of the

learned State counsel deserves to be accepted that there

is no delivery taken before weighment, which is not

possible without packing the agricultural produce in a

gunny bag. We also find substance in the contention of

the learned counsel that even stitching and labour

incurred for all these activities have to be included for

effective delivery of the goods, which would include

carriage also. Therefore, question No. 1 deserves to be

answered in favour of the revenue and against the dealer-

FCI.”

5. In view of the above, question No. (1) has to be answered

against the Food Corporation of India and in favour of the revenue.

The reference stands disposed of accordingly.





                                                (M.M. KUMAR)
                                                   JUDGE




                                            (JASWANT SINGH)
October 9, 2009                                  JUDGE

Pkapoor