High Court Kerala High Court

State Of Kerala Rep.By vs P.Sunil Kumar on 13 November, 2008

Kerala High Court
State Of Kerala Rep.By vs P.Sunil Kumar on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 447 of 2005()


1. STATE OF KERALA REP.BY
                      ...  Petitioner

                        Vs



1. P.SUNIL KUMAR, CIVIL CONTRACTOR,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.E.P.GOVINDAN

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :13/11/2008

 O R D E R
                     H.L.Dattu,C.J. & A.K.Basheer,J.
                    --------------------------------------------
                           S.T.Rev.No.447 of 2005
                    --------------------------------------------
                     Dated, this the 13th November, 2008

                                    ORDER

H.L.Dattu,C.J.

Revenue’s revision petition, being aggrieved by the orders

passed by the Kerala Agricultural Income Tax and Sales Tax Appellate

Tribunal, Additional Bench, Palakkad in T.A.No.229 of 2002 dated

30.1.2003.

(2) The assessee is a civil contractor. For the relevant

assessment year, the nature of work executed by the petitioner was

demolition of compound wall, construction of well, construction of water

tanks, etc.

(3) The assessee is also a registered dealer under the Kerala

General Sales Tax Act, 1963 (“Act” for short). He had filed an application

before the assessing authority to permit him to pay the tax at the compounded

rate, under Sections 7(7) and 7(7A) of the Act. Pursuant to the request so

made, the assessing authority had permitted the petitioner to pay the tax at

the compounded rate under Section 7(7) of the Act.

(4) The assessee had filed its annual returns in Form No.9

along with the necessary documents before the assessing authority for the

STRev.447/2005. 2 –

assessment year in question. The assessing authority has completed the

assessments under Section 7(7) of the Act and has levied tax on the taxable

turnover of the dealer at 2%.

(5) May be realizing that a particular taxable turnover of the

dealer has escaped assessment, the assessing authority had issued a notice

under Section 19 of the Act, proposing to reassess the dealer. Though it was

objected to by the assessee, the assessing authority has completed the

reassessments under Section 19 of the Act and has brought the taxable

turnover of the dealer under Section 7(7A) of the Act and has levied tax at

the rate of 5% on the taxable turnover of the dealer.

(6) The assessee was unsuccessful before the first appellate

authority. That is how he had carried the matter in second appeal before the

Tribunal in T.A.No.229 of 2002.

(7) The Tribunal has allowed the assessee’s appeal, being of

the view, that, the contract work that was carried out by the dealer is in the

nature of the civil works and, therefore, the compounding has to be done by

the assessing authority only under Section 7(7) of the Act and the rate of tax

payable is only at 2%.

(8) Calling in question the correctness or otherwise of the said

order passed by the Tribunal, the Revenue is before us in this revision

petition.

STRev.447/2005. 3 –

(9) The Revenue has framed the following question of law for

our consideration and decision. It is as under:

“Whether on the facts and in the circumstances of the

case, the Tribunal is justified in holding that the construction

of compound wall, well, earthern drain, etc., would fall under

civil work as mentioned in section 7(7) of the K.G.S.T.Act?”

(10) Sri.Muhammed Rafiq, learned counsel appearing for the

Revenue would submit, that, considering the nature of work that was

awarded and executed by the assessee, it cannot be brought within the

definition of “civil works” and, therefore, the Tribunal was not justified in

directing the assessing authority to modify the reassessment passed under

Section 19 of the Act and grant the benefit of compounding by levying tax

only at the rate of 2% on the taxable turnover of the dealer. In aid of his

submission, the learned counsel relies on the observations made by a

Division Bench of this Court in the case of Abdul Majeed v. State of Kerala

[2006 (3) KLT 548]. In the said decision, this Court has observed that:

“The items mentioned in Section 7(7) are specific, such

as building, bridges, roads, railway tracks, walls, including

repair or maintenance of such civil works which do not take in

drains or culverts. Court is not justified in adding items which

the legislature in its wisdom has not included”.

(11) Sri.E.P.Govindan, learned counsel appearing for the

respondent-assessee, would submit, that, having permitted the assessee to

STRev.447/2005. 4 –

pay the tax at the compounded rate under Section 7(7) of the Act and without

modifying that order, the assessing authority could not have passed a

reassessment order under Section 19 of the Act.

(12) The argument canvassed by the learned counsel looks

attractive, but that argument was not canvassed by the assessee, either before

the assessing authority or before the first appellate authority or before the

Appellate Tribunal. What was not pleaded/urged and argued, cannot be

permitted to be urged for the first time in a revision petition. Therefore, we

cannot accept the contention of Sri.E.P.Govindan, the learned counsel

appearing for the assessee.

(13) Now, what remains to be considered by us is, whether the

nature of work that was awarded to and executed by the petitioner is a “civil

work” as defined under Section 7(7) of the Act. If, for any reason, the said

contract work does not fall under Section 7(7) of the Act, then it would only

fall under Section 7(7A) of the Act.

(14) The assessing authority, in its reassessment order, has

noticed the contract that was awarded to the assessee. They are – removing of

compound wall, construction of well, construction of water tank, etc. The

assessing authority, at the time of passing reassessment order, is of the

opinion, that, the work that was executed by the assessee is not in the nature

of civil works and, therefore, the order passed by him earlier requires to be

STRev.447/2005. 5 –

annulled and a fresh order requires to be passed under Section 7(7A) of the

Act, thereby levying 5% tax on the taxable turnover of the dealer. This order

was questioned by the assessee before the first appellate authority, where he

was not successful and before the Tribunal, the assessee’s contention was

that the contract that was awarded to the assessee is in the nature of civil

work and, therefore, the assessing authority could not have reassessed the

dealer under Section 7(7A) of the Act. The Tribunal, after referring to the

meaning of the expression “civil works”, holds, that removing of compound

wall, construction of well, construction of water tank, etc. would also come

within the purview of the definition of “civil works” and, therefore, has

granted the relief to the assessee by allowing the appeal filed by the assessee.

(15) In view of what has been stated by a Division Bench of

this Court in Abdul Majeed’s case (supra), wherein the expression “civil

works” has been explained, removing of a compound wall, construction of

well, construction of water tank, would not fall within the definition of “civil

works” and, therefore, the assessing authority was justified in passing the

order under Section 19 of the Act by revising his earlier order passed for the

assessment year 1996-97 and directing the petitioner to pay tax at the rate of

5% on the taxable turnover.

(16) In view of the above discussion, the revision petition filed

by the Revenue requires to be allowed and the orders passed by the Tribunal

STRev.447/2005. 6 –

requires to be annulled.

(17) Accordingly, we pass the following:

Order

(i) The revision petition is allowed.

(ii) The order passed by the Tribunal in T.A.No.229 of 2002 dated

30.01.2003 is set aside.

(iii) The reassessment orders passed by the assessing authority under

Section 19 of the Act, as confirmed by the first appellate authority in

S.T.A.No.II-225/2001 dated 30.1.2002, is sustained.

Ordered accordingly.




                                                    H.L.Dattu
                                                  Chief Justice




                                                  A.K.Basheer
vku/dk                                               Judge