High Court Kerala High Court

M/S. Sandhya Bakery vs The State Of Kerala on 2 August, 2007

Kerala High Court
M/S. Sandhya Bakery vs The State Of Kerala on 2 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST Rev No. 243 of 2003()


1. M/S. SANDHYA BAKERY,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA.
                       ...       Respondent

                For Petitioner  :SRI.RAJESH NAMBIAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :02/08/2007

 O R D E R
                         H.L.DATTU, C.J.   &   HARUN-UL-RASHID, J.

                                  ------------------------------------------

                                          S.T.Rev.No.243 of 2003

                                  ------------------------------------------

                          Dated, this the    2nd  day of August,  2007


                                             ORDER

H.L.Dattu, C.J.

Petitioner is a dealer registered under the provisions of the Kerala

General Sales Tax Act, 1963, hereinafter referred to as ‘the Act’.

(2) The assessing authority for the assessment year 1997-98 had

completed the revised assessment by his order dated 6.3.2001. While

computing the tax liability, the assessing authority has brought to tax the sale of

the car effected by the assessee, though it was the specific contention of the

assessee that he is a second dealer and not liable to pay tax. The assessing

authority in his proposal/pre-assessment notice has stated as under:-

“The assessee had sold a motor car during the year.

The written down value of the vehicle as on 1.4.1997 was

Rs.2.07,180.00. The profit on the sale of vehicle was

Rs.52,820.00. Thus the sale value of the vehicle was

Rs.2,60,000.00 (Rs.2,07,180 + Rs.52,820.00).”

(3) The assessing authority had also noticed the objections of the

assessee in his assessment order. The main objection that was canvassed by

the assessee in this regard was as under:

“The purchase of the car was made from a person said

to be the partner of various firms in Kannur. Since the

purchase had been effected from a Kannur party, the sale of

the car is not amounting the first sale in the hands of the

Assessee and so the Assessee is not liable to pay tax on the

sale of the car.”

(4) After considering the objections so made by the assessee, the

assessing authority has proceeded to pass the order as under:

“The burden of proof to establish that the car had

already suffered first point tax and now the sale in the hands of

S.T.Rev.No.243/2003 2

the Assessee is amounting only as IInd sale is entirely upon

the Assessee. The Assessee had raised some

arguments, but it is found to be not supported by any evidence.

In the circumstances the objections raised by the Assessee is

not found sustainable.”

(5) After coming to the aforesaid conclusion the assessing authority

had denied exemption to the assessee on the second sale of the car.

(6) Aggrieved by this portion of the order passed by the assessing

authority, the assessee had carried the matter in appeal before the first

appellate authority in S.T.A.No.549 of 2002. Before the first appellate authority

the assessee had produced the assessment records of his vendor, namely

M/s.Sannidhan Bar and Hotel. Even after perusal of the documentary evidence

so produced, the appellate authority has still come to the conclusion that the

assessee is not a second seller in the State of Kerala and accordingly

confirmed the orders passed by the assessing authority. The order passed by

the first appellate authority is as under:

“I have considered the above contentions and also

examined the connected records. The appellant has produced

before me the assessment order passed by the Addl. Sales Tax

Officer II, Commercial Taxes, III circle, Kannur in favour of

M/s.Sannidhan Bar and Hotel. In the above assessment order

the sales turnover of one car is seen assessed to tax. But the

appellant has failed to prove that the car purchased and sold

subsequently by him was that car and its sales turnover has

been assessed to tax at the hands of the seller.”

(7) Aggrieved by the said order of the appellate authority, the assessee

had carried the matter by way of second appeal before the Tribunal in

T.A.No.149 of 2003. The Tribunal has rejected the appeal by its order dated

28th May, 2003. The correctness or otherwise of the said order is the subject

matter of this revision petition.

(8) In the memorandum of revision petition the assessee has framed

S.T.Rev.No.243/2003 3

the following questions of law for our consideration and decision. They are as

under:

“I. Whether the order of the Sales Tax Appellate

Tribunal is correct in law, facts and circumstances of the

case?

II. The Sales Tax Appellate Tribunal in its order has

held that in order to claim exemption under the Act as second

seller the dealer has not only to prove that the sale was not

first sale, he has to further prove that the seller has liability

under the Act and paid tax. The said reasoning of the

Appellate Tribunal is against the provisions of the Act and

contrary to the principles and guidelines laid down by the

Hon’ble Supreme Court and Hon’ble High Court of Kerala and

other High Courts. Division Bench of the Madras High Court

in State of Tamil Nadu vs. Chamundesswari Enterprises

reported in 52 S.T.C. pg. 124 held that “the onus on the

subsequent seller is only to point out that there has been a

first sale and the onus is not on him to show that the first sale

has in fact suffered tax”. The said view has also been

upheld by the Supreme Court in its decision reported in 93

S.T.C. pg.185 and also by another Division Bench of the

Madras High Court in National Iron Traders Vs. State of Tamil

Nadu, reported in (1997) 108 S.T.C.Pg.42. Full Bench of the

Kerala High Court in its decision in Sree Krishna Trading Co

Vs. State of Kerala has also held that if the dealer establishes

that his purchase is from first seller who is liable to pay tax

under the Act, he shall be absolved from payment of tax.

Whether the finding of the Sales Tax Appellate Tribunal that

the petitioner has to prove that the car purchased by him has

suffered tax at the point of first sale in order to claim

exemption as second sale is correct in law?

III. Annexure D and E agreements produced by the

petitioner before the Tribunal is clear proof that the car

purchased by him from one Mr.Sunil and the car sold by him

are one and the same. It is also evident that the car was

purchased locally. The value of the car was Rs.2,65,000/-

which is above the taxable limit and thus the first seller was

liable to pay tax. The said facts are not disputed by the

Tribunal. The stand of the Tribunal that there is nothing in the

agreement to show that Mr.Sunil is the managing Partner of

M/s.Sannidhan Bar and Hotel and nothing to show that the

vehicle was owned by M/s.Sannidhan Bar and Hotel is totally

irrelevant. The Tribunal has ignored the fact that the first

seller is clearly identified and it is totally irrelevant whether the

first seller is the managing partner of a firm or not in order for

the petitioner to claim exemption as second seller.

S.T.Rev.No.243/2003 4

Whether the order of the Tribunal passed by ignoring relevant

facts and relying on irrelevant facts is sustainable in law?

IV. The petitioner had satisfied the burden of proof.

The burden of proof on the petitioner is to show that there had

been a first sale and that the first seller is liable to pay tax.

The petitioner has discharged the said burden of proof.

Whether the Tribunal was correct in law in stating that the

petitioner has failed to discharge his burden?”

(9) Under Section 12 of the Act the burden of proof is on the assessee.

The said provision is as under:

“12. Burden of proof:- (1) The burden of proving that

any transaction of a dealer is not liable to tax under this Act

shall lie on such dealer.”

(10) The burden of proving that any transaction of a dealer is not liable

to tax under the Act is mainly on the dealer who claims such exemption.

(11) For the purpose of disposal of this revision petition we need not to

have notice the Rules made for the purpose of Section 12 of the Act.

(12) The facts are not in dispute. The assessee has sold a car.

According to him he is a second seller. He has also stated that he had

purchased the car from M/s.Sannidhan Bar and Hotel.

(13) Before the first appellate authority, the assessee had produced the

assessment orders passed in the case of M/s.Sannidhan Bar and Hotel. In the

said assessment order the sales turnover of one car was assessed to tax. That

only means that M/s.Sannidhan Bar and Hotel had suffered the tax for the sale

of the car effected by them in favour of the assessee.

(14) If that position is accepted, it would only mean that the assessee

when he sold the car, he is a second seller, and if it is so, he is not liable to pay

any tax under the Act.

S.T.Rev.No.243/2003 5

(15) In that view of the matter, the questions of law raised by the

assessee require to be answered in his favour and against the Revenue.

Consequently, I.A.No.1706 of 2003 is dismissed.

Ordered accordingly.

(H.L.DATTU)

CHIEF JUSTICE

(HARUN-UL-RASHID)

JUDGE

vns/dk