High Court Punjab-Haryana High Court

New Model Industries Pvt. Ltd vs State Of Punjab And Another on 11 November, 2009

Punjab-Haryana High Court
New Model Industries Pvt. Ltd vs State Of Punjab And Another on 11 November, 2009
           In the High Court of Punjab and Haryana, Chandigarh

                         VATAP No. 26 of 2009

                  Date of Decision: November 11, 2009

New Model Industries Pvt. Ltd.

                                                             ...Appellant

                                  Versus

State of Punjab and another

                                                          ...Respondents

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

              HON'BLE MR. JUSTICE JASWANT SINGH

Present:      Mr. Kashmiri Lal Goyal, Senior Advocate, with
              Mr. Sandeep Goyal, Advocate,
              for the appellant.

              Mr. Piyush Kant Jain, Addl. AG, Punjab,
              for the respondents

1.    To be referred to the Reporters or not?                Yes

2.    Whether the judgment should be reported in
      the Digest?

M.M. KUMAR, J.

This appeal filed under Section 68 of the Punjab Value

Added Tax Act, 2005 (for brevity, ‘the VAT Act’) challenges order

dated 17.11.2008 passed by the Value Added Tax Tribunal, Punjab,

Chandigarh (for brevity, ‘the Tribunal’) in Appeal No. 511 of 2005-06,

in respect of Assessment Year 1993-94.

2. Brief facts necessary for disposal of the controversy raised

in the instant appeal are that the dealer-appellant is engaged in the

manufacturing of bus bodies on the chassis as per design, specifications

and seating capacity supplied by its customers. It has been claimed that
VATAP No. 26 of 2009 2
the dealer-appellant neither making bodies for sale nor keeps the same

in stock. It also undertook the repair work and resale of iron and steel.

3. On 16.9.1998, a surprise checking was conducted by the

officers of the revenue on the premises of the dealer-appellant. A

detailed show cause notice, dated 8.10.1998, was issued by the

Assessing Authority directing the dealer-appellant to produce requisite

documents such as cash book, ledger, purchase vouchers, balance sheet

with profit and loss account, bill books, trading account etc. and

purchase orders for the years 1993-94 to 1997-98. These proceedings

eventually culminated into passing of an assessment order dated

27.7.1999 (A-2) in respect of Assessment Year 1993-94. The Assessing

Authority raised an additional demand of Rs. 25,13,809/- under the

provisions of the Punjab General Sales Tax Act, 1948 (for brevity,

‘PGST Act’). Against the order dated 27.7.1999, the dealer-appellant

preferred an appeal under Section 20(5) of the PGST Act. The Deputy

Excise and Taxation Commissioner (Appeals), Jalandhar Division,

Jalandhar (DETC), vide order dated 21.9.1999 directed the dealer-

appellant to deposit Rs. 17,00,000/- by 14.10.1999 and to produce the

Treasury receipt on 15.10.1999 before him. Against the said order, the

dealer-appellant filed an appeal before the Tribunal, which directed him

to deposit Rs. 1,00,000/- by 15.5.2000 and to appear before the DETC.

The dealer-appellant could not deposit the requisite amount and filed an

application for extension of time for deposit of the amount. The

Tribunal extended the time upto 1.1.2001 and directed the dealer-

appellant to appear before the Appellate Authority on 8.10.2001. The

amount was deposited and the Appellate Authority remanded the matter

to the Assessing Authority to afford an opportunity to the dealer-
VATAP No. 26 of 2009 3
appellant to produce evidence and to pass fresh assessment order, vide

order dated 28.1.2002 (A-3).

4. On 18.9.2002, the Assessing Authority again passed an

assessment order. This time no demand under the PGST Act was raised

but a demand of Rs. 5,70,080/- under the Central Sales Tax Act, 1956

(for brevity, ‘CST Act’) was raised (A-4). A sum of Rs. 4,68,458/- as

penalty and interest under Section 10(6) and 11-D read with Section 9 of

the CST Act, was also imposed. The dealer-appellant filed two appeals

one under Section 20(10)(a) of the PGST and the other under Section 9

(2) of the CST Act read with Section 20(1)(a) of the PGST Act. On

11.1.2005 (A-4/A), the Appellate Authority again remanded the matter

back to the Assessing Authority for passing a speaking order after

verifying the facts as per the directions given in the earlier remand order

dated 28.1.2002.

5. On 28.3.2005, the Assessing Authority again passed fresh

assessment orders under the PGST Act and determined the gross sales of

the dealer-appellant at Rs. 2,16,66,610/-. After placing reliance on ‘D’

Forms, the Assessing Authority came to the conclusion that there was

sale of motor vehicle bodies and the transactions were not of work

contract as claimed by the dealer-appellant. It was further held that the

sales were completed within the State and, thus, liable to sales tax under

PGST Act. Accordingly, demand of Rs. 6,92,988/- towards tax was

raised and penalty of Rs. 5,00,000/- under Section 10(7) of the Act was

imposed (A-5). The appeal preferred by the dealer-appellant against

order dated 28.3.2005, was dismissed by the Appellate Authority vide

order dated 27.12.2005 (A-6)
VATAP No. 26 of 2009 4

6. Against the order dated 27.12.2005 (A-6), the dealer-

appellant preferred further appeal before the Tribunal along with an

application for entertaining the appeal without prior payment of

demand. The Tribunal vide order dated 17.11.2008 disposed of the

appeal holding the dealer-appellant liable to pay the tax due as shown in

the order dated 28.3.2005 passed by the Assessing Authority. However,

it has set aside the penalty of Rs. 5,00,000/- under Section 10(7) of the

Act (A-9).

7. At the hearing, Mr. K.L. Goyal, learned senior counsel for

the dealer-appellant has raised the following two questions of law for

determination of this Court:-

1. Whether on the facts and in the circumstances of the

case, the Tribunal was justified in holding that the

erection of body on the chassis would amount to sale,

contrary to the judgment of Hon’ble the Supreme

Court in 38 STC 177?

2. Whether on the facts and in the circumstances of the

case, the Tribunal was justified in holding that there

would be no effect with regard to tax liability of the

dealer even if the transaction is held to be inter state

sale?

8. The first question of law does not survive as it has already

been answered against the dealer-appellant by Hon’ble the Supreme

Court in the case of Commissioner of Commercial Taxes, Mysore v.

M.G. Brothers, [1975] 35 STC 24. Confronted with the aforesaid

situation, Mr. K.L. Goyal, learned senior counsel could not point out
VATAP No. 26 of 2009 5
any distinguishing feature in the case in hand. Accordingly, the first

question is answered against the dealer-appellant.

9. In respect of the second question, Mr. Goyal has argued

that once it is certain that the goods were to move outside the State of

Punjab then the transaction is required to be considered as inter state

sale, which would not be assessable to sales tax. In support of his

submission he has placed reliance on a Division Bench judgment of this

Court in the case of State of Punjab v. Himachal Government

Timber Depot, [1985] 58 STC 265 and argued that according to clause

3 of the agreement dated 1.12.1994 (A-1), the Haryana Roadways has

undertaken to pay CST in addition to fabrication charges. The

submission appears to be that once it is clear between the parties that the

transaction is inter state, no tax under the PGST would be leviable. On

a query by the Court, learned counsel has not disputed that as far as the

dealer-appellant is concerned, it has to pay 4% tax either under the

PGST or under the CST.

10. We have thoughtfully considered the submissions of the

learned counsel. There are categorical findings recorded by the

Tribunal that the agreement dated 1.12.1994 (A-1) stipulated fabrication

of bus bodies on the chassis which were supplied by the Haryana

Roadways to the dealer-appellant. A fixed amount of price was to be

realised for each of the bus body to be fabricated on the chassis and no

material for fabrication of bus body was to be supplied by the Haryana

Roadways. Accordingly, the Tribunal on facts has concluded that there

is no other possible construction except to infer that there was sale

within the State of Punjab, which was liable to tax especially when the

dealer-appellant had obtained ‘D’ Forms from Haryana Roadways as is
VATAP No. 26 of 2009 6
mandatory in case of sale made to Government department which is

chargeable to tax at lower rate.

11. On the issue of inter state sale, the Tribunal has opined that

even if the contention raised by the dealer-appellant is accepted and it

was treated as an inter state sale on account of movement of goods from

Punjab to Haryana, still the fact remains that the tax was assessable @

4%, which has been charged by the respondent State. Accordingly, the

Tribunal has concluded that no useful purpose would be served by

remanding the matter for fresh assessment, especially when the dealer-

appellant did not show the transaction to be inter state sale. Therefore,

we are of the view that there would be no tax effect on the dealer-

appellant in the facts and circumstances of the present case.

Accordingly, while leaving the question of law open, we dismiss the

appeal.

12. No other issue has been raised.

13. As a sequel to the aforesaid discussion, the appeal fails and

the same is dismissed.





                                                   (M.M. KUMAR)
                                                      JUDGE




                                                (JASWANT SINGH)
November 11, 2009                                    JUDGE
Pkapoor