High Court Kerala High Court

M/S.Metro Tyres Ltd. vs State Of Kerala on 4 December, 2006

Kerala High Court
M/S.Metro Tyres Ltd. vs State Of Kerala on 4 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST Rev No. 129 of 2005()


1. M/S.METRO TYRES LTD., V/944,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.VIJAYAN. K.U.

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :04/12/2006

 O R D E R
               P.R.RAMAN & K.P.BALACHANDRAN,JJ.

                         ```````````````````````````

                         S.T.Rev.No.129 of 2005

                         ```````````````````````````

            Dated this the 4th  day of December, 2006


                               J U D G M E N T

Raman, J

The assessee is a registered dealer borne on the rolls of the

Assistant Commissioner, Assessment, Special Circle, Mattanchery.

For the assessment year 95-96, he filed a nil return. The books of

accounts of the dealer were collected and verified by the

Assessing Officer. It was found that an amount of Rs.3,35,369/-

was not supported by F Form and in the absence of any

documents it is treated as inter state sale. Likewise, the defective

fans said to have been sent to Noida in UP for an amount of

Rs.10,66,858/- was contended to be purchased from out of the

state. In the absence of supporting evidence it was treated as

inter state sale.

2. However, the branch transfer effected to outside the

state for Rs.2,67,373 was found to be supported by F Form and

accordingly exemption was granted. Accordingly, it was proposed

to complete the CST assessment for 95-96 estimating the

STRV No.129/2005

: 2 :

interstate sale on Rs.14,02,227/- and tax at the rate of 11%. On

issuing notice, the assessee filed his objection contending that the

rate of defective for Rs.3,35,360/- is properly covered by

documents, but the assessee did not however produced F form for

the said transaction before the Assessing Officer till the order of

assessment was passed. In the absence of F Form, the claim of

the assessee in this regard was disallowed. The contention that an

amount of Rs.10,66,858/- representing value of the defective fans

sent to Noida, it was found that the assessee purchased the

goods. For that also, there was no F Form produced. Hence this

claim was also rejected. The inter state sales tax due was

accordingly assessed. Aggrieved thereby, the petitioner preferred

an appeal before the Deputy Commissioner (Appeals). The main

challenge was that the return of the defective fans to the

consigner outside the Sate was on proper documents. According

to him, he produced all the documents before the Assessing

authority which has not been properly considered by him. The

defective fans for Rs.10,66,858/- were sent to the factory at Noida

under instructions from the sellers and that the transfer was

supported by proper documents and the Assessing Officer has not

STRV No.129/2005

: 3 :

considered the evidence so produced. These contentions were

examined by the appellate authority. It was found that both for

repair work and return, however the interstate transfer from

Kerala was not supported by declaration in F Form and as such

the assessee was not entitled to the benefit of treating this as a

branch transfer. The appellate authority found in such

circumstances, that there is no merit in this appeal and dismissed.

3. The appellant further challenged the correctness of

that order in second appeal before the Tribunal. The Tribunal

again considered this matter. The finding of the first appellate

authority was extracted in page 4 of the Tribunals order. The

Tribunal after referring to the appellate order found that the

appellant had not produced F Form to produce stock transfer,

even though that by itself may not be sufficient to prove stock

transfer and that it is the physical transport of goods under

Section 6A of the C.S.T.Act. Since the appellant did not produce

any documents to prove physical transfer of goods across the

boundary and in the absence of F Form, claim was disallowed and

the appeal was also dismissed as the Tribunal did not find any

merit in the appeal. It is challenging these orders by the

STRV No.129/2005

: 4 :

authorities below, that the revision is filed.

4. The learned counsel appearing for the revision

petitioner contended before us that various other documents

were also produced before the Tribunal, but there is nothing

discerning from the file that any such documents were produced.

At any rate he has no case that ‘F’ Forms relating to the transfer

of goods was produced.

5. Admittedly, when the petitioner’s claim is that the

defective goods were transferred to their main office at Noida in

UP, he was bound to support the same by producing F Forms. The

assessee had as a matter of fact produced F Form in respect of

some other transaction. But in the present case, the claim was

rejected in the absence of any F Forms. Petitioner has no

explanation as to why the F Forms could not be produced. The

authorities below in such circumstances has rightly held that the

claim for exemption from the inter state sale being a branch

transfer and the finding that it is not supported by any proper

documents are pure questions of fact with which this court cannot

interfere in the revision stage nor is there any sufficient ground to

do so.

STRV No.129/2005

: 5 :

6. The burden of proving that the movement of the goods

from one state to another is not by way of sale but was only a

transfer otherwise than by way of sale, lies on the assessee.

Further the manner of proof to be adduced is also specified in 6A

of the C.S.T.Act as one prescribed. By fiction of law, it will be

deemed to be an interstate sale, in case he does not discharge his

burden in the manner prescribed by rules. In this case, the

assessee having failed to discharge his burden by producing ‘F’

form, there is no error in the order of the Tribunal.

The revision fails and accordingly dismissed.

P.R.RAMAN, JUDGE

K.P.BALACHANDRAN, JUDGE

Rp