IN THE HIGH COURT OF KERALA AT ERNAKULAM
TRC No. 476 of 2001()
1. PALAKKAD DIST.GWI CO-OP.SOCIETY LTD.
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.V.BABY
For Respondent :SPL.GOVT.PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :20/11/2007
O R D E R
H.L. DATTU, CJ. & K.M. JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
T.R.C.Nos. 476, 477, 478, 479 & 480 of 2001
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of November, 2007.
ORDER
H.L.DATTU, CJ,
A simple issue arises in all these revision petitions for our consideration
and decision. The issue is, whether the assessee is eligible and entitled for exemption
on the purchase turnover of old gold jewellery, which is used in the manufacture and
sale of the gold jewellery.
2. In these revision cases, we are concerned with the assessment
years 1993 -1994 to 1997-1998.
3. The undisputed facts are, that, the assessee is a Workers’ Co-
operative Society. This is evidenced by the certificate of registration produced by the
assessee along with the revision case papers. The assessee purchases old gold
jewellery and manufactures jewellery and effects sale of the said jewellery through its
retail outlet, “Viswasilpi Jewellery” at Palakkad.
4. In the return filed by the assessee for the assessment years in
question, the assessee had claimed exemption from payment of tax under the Kerala
General Sales Tax Act (‘the Act’ for short) both on its purchases as well as on sales.
The assessing authority, while completing the assessment for the years in question
had granted exemption both on the sales turnover and the purchase turnover of the
assessee. Thereafter it initiated proceedings under Section 19 of the Act to re-assess
the dealer, on the ground, that the assessee was entitled for exemption only on sales
turnover and not on the purchase turnover.
TRC. 476/01 & Con.Cases.
2
5. The findings and the conclusions reached by the assessing authority
in the revised assessment order was confirmed by the First Appellate Authority as well
as by the Tribunal. The assessee, being aggrieved by all these orders is before us in
these Tax Revision Cases. The assessee has framed the following questions of law for
our consideration and decision. They are as under:
“(i) Whether the findings of the Tribunal is sustainable in view of
the clear indications in SRO.970/80 and SRO. 1727/93.
(ii) Whether the revision petitioner is entitled to get exemption from
the sales tax and purchase tax for the products produced by the revision
petitioner in view of the various clauses contained in SRO. 970/80 and
SRO. 1727/93 issued by the Government.”
6. Sri. P.V.Baby, learned counsel appearing for the assessee contended
that in view of the language employed in the notifications, SRO 970/80 and SRO
1727/93, the assessee is entitled for exemption from payment of tax both on its
purchase and sales turnover and therefore submits that the Tribunal was not justified in
confirming the orders passed by the assessing authority.
7. Sri. Muhammed Rafiq, learned Government Pleader appearing for the
revenue ably justified the impugned orders passed by the assessing authority as well as
by the Tribunal.
8. In order to answer the issues raised in these Tax Revision Cases,
reference to the notifications issued by the State Government in exercise of its powers
under Section 10 of the Act requires to be noticed. Omitting what is unnecessary for
the purpose of the case, the said notifications are extracted. They are as under:
TRC. 476/01 & Con.Cases.
3
“SRO No.970/80 hereby make an exemption in respect of
the tax payable under the said Act. On the turnover of the sale of the
following handicraft goods produced in Kerala through the Handicraft
Development Corporation of Kerala Ltd. And the Co-operative Societies in
the States subject to the condition that the tax (payable) if any already
collected by the said Corporation and Co-operative Society by any of sales
tax on their rate shall be paid over to government and that the sales tax (if
any already paid by them to Government shall not be refunded).
X x x x x x x x x x
27. Jewellery.
X x x x x x x x x x
This notification shall be deemed to have come into force with effect
from 1st April, 1979 (GO MS74/80/TD dt. 29.9.80 in K.G.No.42
dt.21.10.1980)”
The other notification which requires to be noticed is SRO. 1727/93 and the Schedule
appended thereto.
“S.R.O. No.1727/93 :- In exercise of the powers conferred
by Section 10 of the Kerala General Sales Tax, 1963 (Act 15 of 1963) and
in supersession of the notifications mentioned in Schedule I, the
Government of Kerala, having considered it necessary in the public interest
so to do, hereby make an exemption.-
I in respect of the tax payable under the said Act;
(1) on the turnover of sale or purchase, as the case may be, of
goods mentioned in Schedule II;
(2) by dealers mentioned in column (2) of Schedule III, on their
turnover of sale or purchase, as the case may be, of goods mentioned in
column (3) against them, subject to the conditions and restrictions, if any,
specified in column (4) thereof, against each;
(3) by Co-operative Societies specified in column (2) of Schedule
TRC. 476/01 & Con.Cases.
4
IV on their turnover of sale or purchase, as the case may be, of goods
specified in column (3) subject to the conditions, if any, specified in column
(4) thereof, against each;”
Schedule IV
CO-OPERATIVE SOCIETIES, THE TURNOVER OF SALE OR PURCHASE OF
WHICH IS EXEMPT UNDER SUB CLAUSE (3) OF CLAUSE I
————————————————————————————————————-
Sl. Name of the Description of the goods Conditions
No. Society and the turnover which is exempted
————————————————————————————————————-
(1) (2) (3) (4)
————————————————————————————————————-
1. All Co-operative (i)On the sale of Note Books
Societies (ii) On the sale of cooked food Nil
served in hotels and restuarants
2. Co-operative Societies
of patients in leprosy On the sale of all goods Nil
Hospitals in the State
3. Co-operative Societies On the basis of sale of goods
of potters manufactured by them within Nil
the State
4. Co-operative Societies On the sale of :- Nil
of workers (1) Bamboo mats and bamboo
other than bamboo ply.
(2) Granite products.
(3) Handicrafts goods'
(4) Rattan goods, and
(5) Screw pine mats & baskets
manufactured by them
within the State.
Explanation:- A Co-operative Society in which not less than 90% of the members
are workers shall be deemed to be a Co-operative Society of workers.”.
9. S.R.O. 970/80 issued by the State Government provides for exemption
in respect of tax payable under the Act on the turnover of sale of handicraft goods
produced in Kerala by the Handicraft Development Corporation of Kerala Limited and
the Co-operative Societies in the State, subject to the condition that the tax (payable), if
any, has already been collected by the said Corporation and the Co-operative Society by
any of the sales tax on their own rate shall be paid over to Government. In the said
TRC. 476/01 & Con.Cases.
5
Notification, while enumerating the handicraft goods, the State Government has
included the item ‘jewellery’ also. Therefore jewellery is an item, which is included
under the expression handicraft goods.
10. The State Government in supersession of the notifications
mentioned in Schedule I, in the public interest, has issued S.R.O. 1727/93. By the said
notification, exemption is granted in respect of the tax payable under the provisions of
the Act, firstly, on the turnover of sale or purchase of goods mentioned in Schedule II
to the notification. Dealers mentioned in column (2) of Schedule III are also entitled for
certain exemptions. The exemption is on the turnover of sale or purchase as the case
may be of the goods mentioned in column (3) subject to certain conditions and
restrictions, if any, specified in column (4) of Schedule III to the notification.
11. Column (3) of the said notification provides for exemption on the sale
or purchase turnover of the goods specified in column (3) if the sale or purchase is
effected by Co-operative Societies. This is once again subject to the conditions and
restrictions specified in column (4) of Schedule IV to the notification.
12. Then we come to Schedule IV appended to the notification.
13. Serial No. (4) of Schedule IV to the notification provides for
Co-operative Societies of workers. Column (3) of the said notification provides for
description of goods and the turnover, which is exempted. In the case of Co-operative
Societies of workers, what is exempted from payment of tax is on the sale of bamboo
mats and bamboo products other than bamboo ply; granite products; handicraft goods;
rattan goods; and screw pine mats and baskets manufactured by them within the State.
14. It is now well settled, that exemption notification requires to be
TRC. 476/01 & Con.Cases.
6
strictly construed by the courts. Once, of course, the notification is found applicable to a
dealer, full effect must be given to it.
15. Keeping in view both the notifications, let us analyze the fact
situation.
16. The assessee is a Co-operative Society of workers. This is not in
dispute. The assessee effects purchase of old gold jewellery and thereafter
manufactures jewellery. This is also not in dispute. In view of the inclusion of the
jewellery within the meaning of the expression ‘handicraft goods’ by the State
Government while issuing SRO. 970/80, it can be easily said that manufacture of
jewellery is also an item falling within the meaning of the expression ‘handicraft goods’.
17. The notification issued by the State Government in SRO. 1727/93
provides different types of exemptions for different types of dealers under the Act. In
the instant case, we are concerned with exemption provided to a Co-operative Society
of workers. Therefore, what requires to be seen by us is Serial No.4 and column (3) of
the notification SRO 1727/93. Schedule IV appended to the notification, apart from
others, provides for certain exemptions to the Co-operative Societies of workers.
Column (3) of the said schedule specifically provides exemption on the sales turnover
of a Co-operative Society of workers on the sale of Handicraft Goods also.. That only
means that the Co-operative Society of workers are not entitled for exemption on the
purchase turnover of either bamboo mats or bamboo products, granite products or
handicraft goods.
18. Strictly applying the notifications issued by the State Government, the
assessing authority, while completing the re-assessment proceedings has granted
TRC. 476/01 & Con.Cases.
7
exemption only on the sales turnover of the assessee/Co-operative Society of workers.
The findings and conclusions reached by the assessing authority, in our opinion was
rightly confirmed by the First Appellate Authority and the Tribunal.
19. Having analyzed the notifications on which reliance is placed by the
learned counsel for the assessee, we are of the opinion that none of the authorities
under the Act nor the Tribunal has either decided the question of law erroneously or has
failed to decide the question of law raised by the assessee. In that view of the matter,
while confirming the findings and conclusions reached by the Tribunal, the Tax Revision
Cases filed by the assessee requires to be rejected and accordingly it is rejected. The
questions of law framed by the assessee requires to be answered against the assessee
and in favour of the revenue.
Consequently the stay petitions in all the Tax Revision Cases are
dismissed.
Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE
K.M. JOSEPH,
JUDGE
sb/dk.