High Court Kerala High Court

M/S. Janatha Wood Crafts vs State Of Kerala on 23 November, 2007

Kerala High Court
M/S. Janatha Wood Crafts vs State Of Kerala on 23 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST Rev No. 183 of 2004()


1. M/S. JANATHA WOOD CRAFTS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.KOCHUNNY NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :23/11/2007

 O R D E R
                        H.L.DATTU, C.J. & K.M.JOSEPH, J.
                            ------------------------------------------
                               S.T.Rev.No.183 of 2004
                            ------------------------------------------
                     Dated, this the 23rd day of November, 2007

                                       ORDER

H.L.Dattu, C.J.

The petitioner is a firm and it is registered under the provisions of the

Kerala General Sales Tax Act, 1963 (‘the Act’ for short). The petitioner firm is

engaged in the manufacture and sale of block board and block board frames.

In its manufacturing activity, the petitioner firm purchases and consumes soft

wood.

(2) The notification issued by the State Government under SRO

No.403/1994 grants exemption from payment of purchase tax under Section 5A

of the Act provided the end product is exigible to the sales tax.

(3) In the returns filed for the assessment year 2000-01, the assessee

had claimed exemption from payment of purchase tax relying upon SRO

No.403/1994. The claim so made by the assessee was rejected by the

assessing authority.

(4) Aggrieved by that order the assessee had filed appeal before the

first appellate authority. During the interregnum, persons similarly placed like

the assessee had approached the State Government to issue appropriate

clarification with regard to the exemption available to the assessee and to the

other assessees similarly situated like the petitioner who also manufactures

block board and block board frames. The Under Secretary to the State

Government has issued a clarification by his order dated 8.6.2002, clarifying

that soft wood purchased for manufacture of block board and block board

S.T.Rev.No.183/2004 2

frames is also eligible for exemption under SRO No.403/1994.

(5) Relying upon the clarification so issued by the Under Secretary, the

first appellate authority had allowed the assessee’s appeal and further had

directed the assessing authority to grant exemption on the purchase turnover of

the soft wood purchased by the assessee. The State, as usual, had carried the

matter in appeal before the Tribunal in T.A.No.197 of 2003. The Tribunal by its

order dated 23rd January, 2004 is of the view that the clarification issued by the

Under Secretary to the State Government is not in the nature of a notification

issued under Section 10 of the Act and therefore, the first appellate authority

could not have relied upon the said clarification. Apart from this, the Tribunal is

also of the opinion that the clarification issued by the Under Secretary is not

binding on them. Therefore, had allowed the State’s appeal and had confirmed

the orders passed by the assessing authority. Being aggrieved by the findings

and conclusions so reached by the Tribunal in T.A.No.197 of 2003 dated

23.1.2004, the assessee is before us in this sales tax revision.

(6) The assessee has framed the following questions of law for our

consideration and decision, They are as under:

“(1) Was the Appellate Tribunal correct in law in not

holding that the revision petitioner is entitled for exemption from

purchase tax under Section 5A of the KGST Act for the turnover

on the soft wood consumed for the manufacture of block board

considering SRO No.403/99 as also clarificatory letters dated

8.6.2002 and 29.6.2002 from the Government?

(2) Has the appellate Tribunal rightly applied the dictum

of the case cited 90 STC 49 laid down by the Honourable

S.T.Rev.No.183/2004 3

Supreme Court in rendering the turnover of soft wood

purchased by the revision petitioner unqualified for exemption

from purchase tax U/S.5A?”

(7) The State Government has issued the notification SRO No.403/1994

in exercise of its powers under Section 10 of the Act. By the said notification,

the State Government has granted exemption from payment of purchase tax on

certain commodities such as soft wood, etc. if it is used in the manufacture of

plywood, tea chests, wooden crates, wooden cable drums, veneers, etc. and

further end products so manufactured are exigible to sales tax on the first point

of sale.

(8) The petitioner being of the opinion that the block board and block

board frames manufactured by them is more or less similar to the manufacture

of plywood, tea chests, wooden crates, etc., had sought for exemption from

payment of purchase tax in the annual returns filed for the assessment year

2000-01.

(9) The assessing authority taking into consideration the products

mentioned in the notification, has come to the conclusion that the State

Government has exempted purchase of soft wood from payment of purchase

tax provided it is used in the manufacture of plywood, tea chests, wooden

crates, etc. and not in the case of block board and block board frames.

(10) As we have already noticed, the petitioner and persons similarly

placed had approached the State Government to issue an appropriate

notification clarifying that the manufacturers of block board and block board

S.T.Rev.No.183/2004 4

frames are also eligible and entitled to the exemption granted under SRO

No.403/1994. The Under Secretary to the State Government by his order dated

8.6.2002 has clarified that the manufacturers of block board and block board

frames are also eligible and entitled to claim exemption under SRO

No.403/1994. The clarification issued by the Under Secretary to the State

Government is as under:

“I am directed to invite your attention to the letter cited as

to inform that if the raw materials come under the purview of the

soft wood, the SSI Unit – qualifies for tax exemption provided the

other requirements are satisfied under the notification concerned.”

(11) The first appellate authority, keeping in view the purport of the

notification SRO No.403/1994 and the clarification issued by the Under

Secretary to the State Government dated 8.6.2002, had allowed the assessee’s

appeal and had directed the assessing authority to grant exemption to the

petitioner industry on its purchase turnover of the soft wood used for the

manufacture of block board and block board frames.

(12) The Tribunal, in appeal filed by the State, has come to the

conclusion that the State Government can issue appropriate notification in

exercise of its powers under Section 10 of the Act granting exemption from

payment of tax under the Act. The clarification issued by the Under Secretary

is not in the nature of a notification issued under Section 10 of the Act and

therefore, the first appellate authority could not have relied upon such

clarification issued by the Under Secretary to the Government while allowing

the appeal filed by the assessee. Further, the Tribunal has observed that the

clarification issued by the Under Secretary to the Government is not binding on

S.T.Rev.No.183/2004 5

the Tribunal. We cannot take exception to the finding and conclusion reached

by the Tribunal.

(13) Taking into consideration the pathetic situation of the assessee

and persons similarly placed, the State Government has issued a notification

SRO No.593/2004 dated 7th June, 2004 which has come into effect from 1st of

January, 2000. The said notification grants exemption on the purchase

turnover of soft wood, if the same is used in the manufacture of block board

and block board frames. The State Government has also issued yet another

notification SRO No.689/2007 dated 6th July, 2007 which has been given

retrospective effect from 1st of April, 1994 to 31st December, 1999.

(14) In view of these notifications, we are of the opinion that the State

Government has clarified that the manufacturers of block board and block

board frames who purchases and consumes soft wood are eligible and entitled

for exemption under the notifications SRO No.403/1994, SRO No.593/2004

and SRO No.689/2007.

(15) In view of the notifications so issued by the State Government, in

our opinion, it is now difficult for us to sustain the orders passed by the Tribunal

in T.A.No.197 of 2003 dated 23.1.2004.

(16) Accordingly the following:

Order

i) The Sales Tax Revision is allowed.

ii) The orders passed by the Tribunal in T.A.No.197 of 2003 dated

23.1.2004 for the assessment year 2000-01 is set aside.

iii) The matter is now remanded back to the assessing authority to redo

S.T.Rev.No.183/2004 6

the assessment in accordance with law and in the light of the notifications SRO

No.403/1994, SRO No.593/2004 and SRO No.689/2007 as expeditiously as

possible, at any rate within six months from the date of receipt of a copy of this

Court’s order.

iv) The applications, I.A.No.2633 of 2007 and 2848 of 2007, to accept

documents are allowed.

v) I.A.No.1349 of 2004 is dismissed.

Ordered accordingly.





                                                         (H.L.DATTU)
                                                      CHIEF JUSTICE




                                                      (K.M.JOSEPH)
vns/DK.                                                    JUDGE