High Court Karnataka High Court

Poonam Stone Processing … vs Deputy Commissioner Of … on 8 January, 1996

Karnataka High Court
Poonam Stone Processing … vs Deputy Commissioner Of … on 8 January, 1996
Equivalent citations: 2000 118 STC 409 Kar
Author: S R Babu
Bench: R Raveendran, S R Babu


JUDGMENT

S. Rajendra Babu, J.

1. These appeals arise out of the common order made by the learned single Judge, dismissing the writ petitions filed by the appellants, challenging certain action taken by the respondents in respect of incentives and concessions, vide Government Order No. CI 121 SPL 82 dated October 30, 1982. This notification grants package of incentives and concessions for a period of five years from date of commencement of commercial production to all new industries with effect from November 1, 1982, excluding those industries listed in the appendix thereunder. The appellants do not fall in category of those industries, listed in the appendix. They are engaged in cutting and polishing of granite stones. The said order has been issued in exercise of the powers conferred under section 8-A of the Karnataka Sales Tax Act, 1957. Subsequently, another notification was issued by the Government on March 31, 1983, granting exemption from payment of taxes on the turnover of the goods manufactured in the State of Karnataka and sold by all tiny sector industrial units, as defined thereof. Thus, there exist two notifications in force in respect of grant of incentives, one issued on October 30, 1982 and another issued on March 31, 1983. The latter notification did not repeal the earlier notification in force. Thus, both the notifications have been in force.

2. Therefore, the appellants contend that they are entitled for the benefit under the notification dated October 30, 1982. The department nor the appellants need not look into the notification dated March 31, 1983. In the writ petitions, this aspect does not seem to have been brought to the notice of the learned single Judge.

3. The learned single Judge rested his decision on the basis of the fact that the appellants are not engaged in any manufacturing activity, inasmuch as cutting and polishing of granite stones does not amount to process or manufacture and appellants are not entitled to the incentives and concessions granted under the notification dated March 31, 1983.

4. It is unnecessary to examine this aspect of the matter in these appeals in the light of the submissions made now. We confine our attention only to that aspect of the matter.

5. It is clear that there were two notifications dated October 30, 1982 and March 31, 1983 in existence and in force at the time when the appellants commenced production in their new industries. Thus, the appellants would be entitled for the benefit of notification dated October 30, 1982, and if one need not look to the notification dated March 31, 1983, such benefit will be available to the appellants for a period of five years from the date of commencement of commercial production, in so far the industries lie in Zone II, III and IV. In the notification there is no reference in any part to the manufacturing activities to be involved for claiming exemption. It is applicable to all tiny sector industries. In that view of the matter, we do not think that the department was justified in relying upon the notification dated March 31, 1983 and refusing to give the benefit of incentives as was available under the notification dated October 30, 1982.

6. In the result, these appeals are allowed and the order made by the learned single Judge in the writ petitions is set aside, directing the authorities concerned to take into consideration the case of the appellants, with reference to the notification dated October 30, 1982 and to give the benefits to the appellants. The notices issued to the appellants by the revisional authorities stands quashed.

7. Appeals allowed.