High Court Kerala High Court

M/S. India Food Exports vs State Of Kerala on 12 March, 2009

Kerala High Court
M/S. India Food Exports vs State Of Kerala on 12 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 119 of 2008()


1. M/S. INDIA FOOD EXPORTS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.ARIKKAT VIJAYAN MENON

                For Respondent  :SRI.MUHAMMED RAFEQUE

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :12/03/2009

 O R D E R
     C.N.RAMACHANDRAN NAIR & K.SURENDRA MOHAN, JJ.
        ------------------------------------------------------------------------------------
                           S.T.Rev. NO: 119 OF 2008
        -----------------------------------------------------------------------------------
                       Dated this the 12th March, 2009.

                                        JUDGMENT

RAMACHANDRAN NAIR, J.

The question raised in the revision filed by the petitioner is

whether the Tribunal is justified in disallowing exemption on

export-sale of cashew kernel purchased in Kerala against form 18A

issued by the petitioner.

2. We have heard counsel appearing for the petitioner and

Govt. Pleader appearing for the respondent.

3. The case of the petitioner is that the very same goods

purchased in Kerala was transported to petitioner’s factory at Tamil

Nadu and thereafter shipment was made from Tuticorin.

According to him suppliers from whom the cashew kernel

purchased against form 18A issued by the petitioner were granted

exemption and consequently exemption claimed under Section 5(1)

should have been granted to the petitioner based on proof of

export produced. However, Govt. Pleader submitted that the

Tribunal declined relief for the reason that the petitioner did not

identify the exported goods as the goods purchased in Kerala

S.T.Rev.No: 119/2008 2

against form No:18A issued by them. In fact the assessment is

seen made under Section 5(1)(c) of the KGST Act which is confirmed

by the Tribunal. In the first place we feel the matter was not

properly handled by the assessing officer because if exemption

under Section 5(1) is declined to the petitioner for any valid reason

the same should have been intimated to the assessing officer

before whom the supplier was registered to consider disallowance

of exemption claimed based on form 18A issued by the petitioner.

Even though disallowance is not made in respect of exemption

claimed by the supplier under Section 5(3), still the petitioner will

not be entitled to exemption under Section 5(1) if actual export is

not proved. In this case even though goods were stated to be

moved out of Kerala it was the duty of the petitioner to prove the

exemption for the turnover of goods purchased against issue of

form 18A by them. There is nothing to indicate in the Act that in

order to claim export exemption dealer should ship the goods to

the foreign buyer from any port in Kerala. On the other hand

shipment to foreign buyer can be made from any place in India and

the same will be sufficient for claiming exemption. However, what

S.T.Rev.No: 119/2008 3

is required to be proved is that the item purchased is the very same

item exported, though after transport to another state and

shipment made from that state. In other words, the transport of

goods by the petitioner to branch in Tamil Nadu and later shipment

from Tuticorin will not disentitle for exemption if petitioner proves

that the goods purchased was the very same goods transported

outside Kerala and shipped from Tuticorin.

4. In view of the above findings we give one more opportunity

to the petitioner to prove with documents that the goods purchased

was transported to Tamil Nadu and therefrom it was shipped to

foreign buyer. For this purpose petitioner should necessarily prove

documents showing contemporaneous transfer after purchase to

Tamil Nadu which is check post signed transport documents like

delivery note and contemporaneous export documents for shipment

from Tuticorin. The assessing officer will examine the documents

produced by the petitioner and if petitioner is able to prove that the

very same goods are transported outside Kerala and shipped, then

exemption should be granted. Sales Tax Revision is disposed of by

setting aside the order of the Tribunal and the first appellate

S.T.Rev.No: 119/2008 4

authority and remanding the matter to the assessing officer for

fresh consideration.

C.N. RAMACHANDRAN NAIR
Judge

K. SURENDRA MOHAN
Judge

jj

K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: