IN THE HIGH COURT OF KERALA AT ERNAKULAM
No. 13 of 2006()
1. M/S.M.P. AGESNCIES, PARIS ROAD,
... Petitioner
Vs
1. STATE OF KERALA.
... Respondent
For Petitioner :SRI.G.SHIVA DASS
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/06/2007
O R D E R
H.L.Dattu,C.J. & K.T.Sankaran,J.
----------------------------------------------
O.T.Appeal No.13 of 2006
----------------------------------------------
Dated, this the 7th day of June, 2007
JUDGMENT
H.L.Dattu,C.J.
The appellant before us is a dealer registered under the Kerala
Value Added Tax Act, 2003 (“Act” for short). The appellant is the distributor of
“Ujala Supreme” and “Ujala Stiff & Shine”. They are the brand names of
M/s.Jyothy Laboratories Limited, Panissery, Koonamoochy P.O., Thrissur. The
appellant purchases these products and effects sale to the wholesalers and the
wholesalers thereafter effects sale to retailers.
2. After introduction of the Act, the assessee filed an application
under Section 94 of the Act read with Rule 78 of the Rules before the
Commissioner of Commercial Taxes with a request to clarify whether they are
justified in selling the aforesaid two products at 4% under the Act. Along with
their application, they had produced the details of the products and also the test
results of Bombay Textile Research Association, Mumbai, the expert opinion
from Institute of Chemical Technology, University of Mumbai, etc.
3. The Commissioner of Commercial Taxes, after hearing the
representative of the assessee, has passed an order dated 25.10.2006. In that it
was stated as under:
“M/s.M.P.Agencies, Trissur has filed an application for
clarification u/s.94 of KVAT Act 03 requesting to clarify the rate of
tax on “Ujala Supreme” and “Ujala stiff and shine”.
Authorised Representative of the applicant was heard, and
the contentions of the applicant were examined in detail. The items
“Ujala Supreme” and “Ujala stiff and shine” are commercially
known as instant whiteners. The consumers are purchasing the
commodity for their ultimate use. Admittedly, the Raw Material
purchased by the manufacturer are subjected to certain processes
and are marked as a commercially different commodity, “instant
O.T.Appeal No.13 of 2006 – 2 –
whitener”, in the brand name “Ujala”, which is used as a laundry
whitener at the end point.
As per SRO 82/06, Government have notified list of
commodities coming under 12.5% category and laundry
brighteners have been brought under this category vide entry 27.
Since there is a specific entry for the commodity as above, it will
rightly fall under the said entry, taxable at 12.5%.
The point raised are clarified accordingly”.
4. Sri.G.Shiva Dass, learned counsel appearing for the
appellant, apart from others, would submit that the Commissioner without
adverting to any one of the contentions canvassed by the assessee’s
representative and without considering any one of the clarifications, expert’s
opinion, report of Research Association, etc., has proceeded to pass the
impugned order. Therefore, it is contended that the said order is violative of
Articles 14, 19 and 21 of the Constitution and also arbitrary, capricious, etc.
5. Sri.V.V.Ashokan, learned Special Government Pleader
(Taxes) would submit, by referring to the commodity, that the Commissioner is
justified in holding that the sale effected by the assessee is exigible to tax at
12.5%.
6. Application for clarification can be filed under Section 94 of
the Act. An assessee can seek clarification as to whether, for the purpose of
the Act, any person is a dealer; any transaction is a sale; any particular dealer
is required to be registered; any tax is payable in respect of any sale or
purchase, or if tax is payable, the point and the rate thereof; or any activity
carried out in any goods amounts to or results in the manufacture of goods.
7. Sub-section (2) of Section 94 of the Act envisages that the
Commissioner shall, after giving the parties to the dispute a reasonable
opportunity to put forward their case and produce evidence and after
considering such evidence and hearing the parties, pass appropriate orders.
O.T.Appeal No.13 of 2006 – 3 –
The said section is relevant for the purpose of this case. Therefore, the same
is extracted. It reads as under:
“The Commissioner shall decide the question after giving the
parties to the dispute a reasonable opportunity to put forward
their case and produce evidence and after considering such
evidence and hearing the parties”.
8. In the instant case, an application came to be filed by the
assessee, inter alia, seeking a clarification from the Commissioner as to
whether they are justified in selling their products, viz., “Ujala Supreme” and
“Ujala Stiff and Shine”, at 4% under the Act. It is an admitted position that
along with their application, they had produced before the Commissioner
enough and more evidence in support of that claim, including the test reports
from a reputed laboratory and also an opinion from the Institute of Chemical
Technology.
9. The assessee also had appeared before the Commissioner of
Commercial Taxes.
10. Under sub-section (2) of Section 94 of the Act, apart from
affording an opportunity of hearing to the parties and producing evidence
before him, the Commissioner is expected to consider such evidence and pass
appropriate orders.
11. In the instant case, the Commissioner without even
adverting to any one of the evidence produced by the assessee, by merely
relying upon how the commodity is understood in the commercial circles, has
proceeded to observe that the sale of the products by the assessee requires to
be taxed at 12.5%. This view of the Commissioner is contrary to sub-section
(2) of Section 94 of the Act.
12. The orders passed by the Commissioner under Section 94
O.T.Appeal No.13 of 2006 – 4 –
of the Act is not only binding on the assessee, but also binding on the
assessees who are similarly placed. Further, it is binding on the assessing
authority. In cases of this nature, it is expected of the Commissioner to deal
with the subject which is before him for clarification in detail and then offer his
opinion by way of an order. In the instant case, the Commissioner has not
done that exercise. This action of the Commissioner, in our opinion, is
arbitrary, illegal and improper. Therefore, the order passed by the
Commissioner requires to be set aside and the matter requires to be remitted
back to the Commissioner for a fresh decision, keeping in view the
observations made by us in the course of the order. Accordingly, the following:
Order
(i) The appeal is allowed.
(ii) The impugned order passed by the Commercial Taxes dated
25.10.2006 is set aside.
(iii) The matter is remitted back to the Commissioner of Commercial
Taxes to redo the matter in accordance with law after adverting to the evidence
produced by the appellant in support of its case and claim.
(iv) All other contentions of the parties are left open.
Ordered accordingly.
Consequently, I.A.No.3527 of 2006 is dismissed.
H.L.Dattu
Chief Justice
K.T.Sankaran
Judge
vku/DK.