IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25623 of 2005(A)
1. M/S. SUPER PACKAGING INDUSTRIES,
... Petitioner
Vs
1. THE SALES TAX OFFICER,
... Respondent
2. THE STATE OF KERALA,
For Petitioner :SRI.V.P.SUKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :21/11/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.25623 of 2005
....................................................................
Dated this the 21st day of November, 2008.
JUDGMENT
The W.P. is filed challenging the demand of tax at the rate of 1% on
sales turnover of packing material sold by the petitioner to exporters
covered by valid Forms. The petitioner’s case is that petitioner produced
Form H obtained from exporters and based on the same petitioner is entitled
to full exemption on sales turnover of packing materials. However,
Government Pleader submitted that Form H covers only goods covered by
export orders and not packing materials purchased by the exporter for
packing of goods for export. He also brought to the notice of this court that
concessional rate is granted for sale of packing materials to exporters under
Notification No.958/2002 under which eligible benefit is granted to the
petitioner for the turnover covered by such Forms.
2. The petitioner’s claim for exemption based on Form H produced
from exporters was rightly rejected because Section 5(3) provides for
exemption of sale to exporters only for the purchase made by the exporter
against advance exports orders for export of goods. The petitioner has no
case that the goods purchased by the exporter from the petitioner were
2
goods which are exported as such. In other words, export orders produced
by the petitioner from the buyers were for export of other goods by the
exporter and the items sold by the petitioner was used for packing of such
goods. Section 5(3) provides for exemption only on sale to exporter of
goods which are exported by the exporter against prior orders for export. In
other words, raw materials, packing materials etc. purchased by the exporter
are not separately covered by Section 5(3) of the Act which provides for
exemption only for the goods exported. In fact, it is only because of the
non-availability of exemption for sale of packing material to exporters
under Section 5(3) of the Act, the Government granted an incentive by way
of reduction in rate of tax to suppliers of packing materials to exporters for
packing goods for export. Since the Notification requires production of
prescribed Forms for availing concessional rate, petitioner was rightly
declined exemption of turnover not covered by such forms. The W.P. is
therefore devoid of any merit and is dismissed.
C.N.RAMACHANDRAN NAIR
Judge
pms