High Court Kerala High Court

M/S Meenachil Rubber Marketing & vs The Commercial Tax Officer on 6 March, 2009

Kerala High Court
M/S Meenachil Rubber Marketing & vs The Commercial Tax Officer on 6 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 878 of 2007()


1. M/S MEENACHIL RUBBER MARKETING &
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER,
                       ...       Respondent

2. THE COMMISSIONER OF COMMERCIAL TAXES,

3. THE STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.V.P.SUKUMAR

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :06/03/2009

 O R D E R
      C.N.RAMACHANDRAN NAIR & K.SURENDRA MOHAN, JJ.
        ------------------------------------------------------------------------------------
                               W.A NO: 878 OF 2007
         -----------------------------------------------------------------------------------
                        Dated this the 6th March, 2009.

                                         JUDGMENT

RAMACHANDRAN NAIR, J.

The appellant is a member society engaged in processing of

rubber latex to centrifuged latex and selling the same.

Centrifuging is a process by which substantial portion of water is

removed from field latex to make it thick cream of rubber and

preservatives are added to it. Centrifuged latex is nothing but a

raw material used for making rubber gloves, automobile tubes

clincial examination gloves etc. The original entries in the Sales

Tax Act providing for sales tax on various forms of rubber are the

following:-

“38. Rubber excluding At the point of last purchaser in
synthetic rubber the State by a dealer who is liable
to tax under Section 5.

      39. Rubber products                        At the point of first sale in the
             other than those                   state by a dealer who is liable to
             specifically                        tax under Section 5.
             mentioned in this
              Schedule.

Entry 38 was later substituted covering rubber in all forms under

one single entry all of which were made taxable at the point of last

purchase in the State. These are:

W.A.878/2007 2

“Raw rubber, latex, dry ribbed sheet of all RMA
grades, tree lace, earth scrap, ammoniated latex,
preserved latex, latex concentrate, centrifugal latex,
dry crepe rubber, dry block rubber, crumb rubber,
skimmed rubber and all other qualities and grades of
latex.”

The assessments of the appellant for the assessment years 1976-

77 to 1986-87 were completed by granting exemption on the field

latex purchased and also on the sale of centrifuged latex made by

them treating both as rubber falling under entry 38 of the first

schedule to the KGST Act. Centrifuged latex is sold to industrial

units for manufacture of rubber products. Since the department

treated centrifuged latex also as rubber taxable at last purchase

the purchasers from the appellant were liable to pay tax. In order

to ensure assessment and collection of tax from the purchasers the

sellers were required to produce form No:25 prescribed under Rule

32(14) of the KGST Rules obtained from the purchasers.

Appellants produced form No:25 on the sale of centrifuged latex

and based on the same they were granted exemption. Even though

the original assessment completed was modified by the assessing

officer under Section 19 for other purposes, still exemption

originally granted was retained. Further though original

assessments were revised once after remand in appeal, exemption

W.A.878/2007 3

granted in the original assessments were retained. This Court in

the decision reported in Padinjarekkara Agencies Ltd. v. Asst.

Commissioner {1996(2) KLT 641} held that producers of

centrifuged latex are entitled to purchase drums by availing

concessional rate under Section 5(3) of the KGST Act as centrifuged

latex is different from field latex. Based on this decision the Deputy

Commissioner set aside the assessments of the petitioners for all

the years vide Ext. P26 and remanded the case for fresh

assessment. Even though petitioner challenged the orders of the

Deputy Commissioner before the Tribunal the Tribunal referred to

Circular 16/98 issued by the Board of Revenue and remanded the

case for re-assessment based on circular. In the revision petition

filed by the appellant before this Court and in the review filed

against the judgment in the said revision case this Court did not

interfere with the orders of the Tribunal. We are told that pursuant

to the Tribunal’s order confirmed by this Court, assessments were

again revised raising demand of tax on the appellant on the

purchase turnover of field latex and the revised assessments are

now pending in second appeal before the Tribunal. In between

writ petition was filed by the appellant challenging Circular No:

W.A.878/2007 4

16/98. Besides challenging the circular the appellants have

challenged the notices for revision of assessments which have

ceased to exist now as revised assessments are already completed.

The learned Single Judge rejected the writ petition on the ground

that once Tribunal’s orders are confirmed by this Court relegating

the appellants to face assessment, there is no justification to

challenge the circular in writ proceedings. It is against this

judgment the appellants have filed the writ petition.

2. We have heard Shri. V.P.Sukumar appearing for the

appellant and Special Govt. Pleader appearing for the respondent.

3. We are unable to uphold the view taken by the learned

Single Judge because the appellants were not entitled to challenge

the circular in revision filed before this Court under Section 41 of

the KGST Act against orders of the Tribunal. In fact in the later

order issued by this Court in the review petitions this Court

observed that the appellants are free to challenge the circular. The

circular as held by the Supreme Court in the decision reported in

State of Kerala and others v. Kurian Abraham Pvt. Ltd & another

{(2008) 13 VST 1 (SC)} may not bind the Tribunal or the High Court

and de hors the circular the Tribunal and High Court are free to

W.A.878/2007 5

decide validity of assessments. However, this does not mean that

the parties aggrieved cannot challenge a circular if it is otherwise

not tenable. This is a case where appellants are in perpetual

contest against sales tax assessment pertaining to a period which

is 20 to 30 years back. Therefore, if challenge against circular can

achieve finality certainly court should entertain the writ petition and

put a quietus to the matter. We are therefore of the view that the

writ petition is maintainable and therefore, we proceed to decide

the appellant’s challenge against Ext.P33 circular.

4. The basis of the circular is decision of this Court in

Padinjarekkara Agencies’ case referred above which was not dealing

with question of liability for sales tax on rubber in any of the forms.

What is stated in the circular is that centrifuged latex produced out

of field latex will not fall within the description of rubber under

entry 38 until 1.4.1988. But from 1.4.1988 field latex and

centrifuged latex will be treated as one and the same commodity.

The question to be considered is whether this circular is tenable or

not. Writ petition has to be allowed for the simple reason that the

very same department treated centrifuged latex also as rubber and

collected sales tax from the purchasers of the item from the

W.A.878/2007 6

appellant based on form No: 25 issued by purchasers furnished by

the appellant. In other words the department treated centrifuged

latex at the hands of the purchaser from the appellant as rubber

taxable at last purchase point under entry 38 and at the same time

they want to treat the same centrifuged latex as “rubber product” in

the hands of the appellant that too not for the purpose of levy of

tax on sale point but to justify levy of purchase tax on field latex

out of which the centrifuged latex is produced. Admittedly

centrifuged latex is nothing but preserved latex in concentrate form

again used as a raw material by manufacturing industries for

production of tyre tubes, gloves, threads etc. It is to be noted that

the position is clarified by later amendment by which natural rubber

in all its forms are made taxable at the point of last purchase in the

state. Rubber latex obtained from the tree is a highly perishable

commodity and for marketing the produce various processes are

engaged by planters and rubber processors. Even though there is

value addition in centrifuging, it is nothing but a process of

preservation and concentration of field latex. When rubber is

converted from one form to another, it does not become a rubber

product and so much so even prior to the amendment, the word

W.A.878/2007 7

“rubber” used in entry 38 meant to cover rubber in all its forms. In

fact the department has accepted this position and that is the

reason why appellant was originally granted exemption on field

latex purchased and centrifuged latex produced and sold by them

subject to tax at the hands of the purchaser treating it also as

“rubber” taxable at last purchase point under entry 38. We do not

find any justification to uphold circular which interferes with the

scheme of assessment and exemption granted to large dealers in

the State. The circular cannot be applied uniformly because if

circular is upheld and assessment is held in the hands of the

appellant the department will be compelled to grant refund of tax

collected from purchasers on centrifuged latex at last purchase

point. Moreover in appellant’s case strangely the department has

no case that centrifuged latex is a rubber product which is taxable

at sale point at entry 39. Therefore, going by the department’s

own stand the appellant is not liable to pay sales tax on centrifuged

latex as it is not a rubber product. As already found by us above

centrifuged latex continues to be rubber taxable at last purchase

point. So much so the conversion of field latex into centrifuged

latex cannot be treated as manufacture of a rubber product for the

W.A.878/2007 8

purpose of levy of tax under entry 39 of the first schedule. Since

the department has not treated centrifuged latex as a rubber

product at the hands of either the seller or purchaser there is no

justification to demand tax at the purchase point of field latex. In

view of the findings above we allow the writ appeal and quash

Ext.P33 circular to the extent it says that centrifuged latex is a

rubber product up to 31.3.1988.

C.N. RAMACHANDRAN NAIR
Judge

K. SURENDRA MOHAN
Judge

jj

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

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: