High Court Kerala High Court

State Of Kerala Represented By … vs M/S Top Constructions on 26 July, 2007

Kerala High Court
State Of Kerala Represented By … vs M/S Top Constructions on 26 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST Rev No. 12 of 2003()


1. STATE OF KERALA REPRESENTED BY DEPUTY
                      ...  Petitioner

                        Vs



1. M/S TOP CONSTRUCTIONS, KOTTARAKKARA.
                       ...       Respondent

                For Petitioner  :SR.GOVT.PLEADER

                For Respondent  :SRI.S.ABDUL RAZZAK

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :26/07/2007

 O R D E R
                           H.L.Dattu,C.J. & K.T.Sankaran,J.

                      --------------------------------------------------------

                       S.T.Rev.Nos.12 of 2003, 45 of 2003,

                                        63 of 2003 & 79 of 2003

                      --------------------------------------------------------

                          Dated, this the 26th day of July, 2007


                                            ORDER

H.L.Dattu,C.J.

Since common questions of fact and law are involved in these

revision petitions, they are clubbed together, heard and disposed of by this

common order.

(2) These revision petitions are filed by the State Government

being aggrieved by the orders passed by the Kerala Sales Tax Appellate

Tribunal, Thiruvananthapuram in T.A.Nos.276, 277, 278 and 279 of 2001

dated 30th November, 2001. By the impugned order, the Tribunal has allowed

the assessee’s appeals and has set aside the orders passed by the Deputy

Commissioner of Commercial Taxes in exercise of his powers under Section

35 of the Kerala General Sales Tax Act.

(3) The respondent in these revision petitions is an assessee

registered under the provisions of the Kerala General Sales Tax Act

(‘K.G.S.T.Act” for short) and Central Sales Tax Act (“C.S.T.Act” for short). He

is a contractor. For the assessment years 1994-95 and 1995-96, the assessing

authority has completed the assessment on 25.2.1999, for the assessment

year 1996-97 on 20.7.1999 and for the assessment year 1997-98 on

28.2.2000.

(4) The Deputy Commissioner of Commercial Taxes being of

the opinion that the orders of assessment passed by the assessing authority is

prejudicial to the interest of the Revenue, had initiated suo motu revisional

S.T.Rev.12/2003 &

connected cases – 2 –

proceedings by issuing show cause notice to the assessee. The assessee has

filed a reply. After considering the reply so filed by the assessee, the revisional

authority has revised the orders of assessment passed by the assessing

authority for the aforesaid assessment years on 25.06.2001.

(5) Aggrieved by the revisional orders so passed by the Deputy

Commissioner of Commercial Taxes, the assessee has carried the matter by

way of first appeal before the Tribunal in T.A.Nos.276/2001, 277/2001,

278/2001 and 279/2001 for the assessment years 1994-95, 1995-96, 1996-97

and 1997-98 respectively. The Tribunal by its common order dated 30th

November, 2001 has allowed the appeals and thereafter set aside the orders

passed by the Deputy Commissioner of Commercial Taxes dated 25.6.2001.

(6) The State Government being aggrieved by the orders

passed by the Tribunal has filed these revision petitions under Section 41 of

the Act. The questions of law raised by the Revenue for our consideration and

decision are as follows:

“(a) Is not the Tribunal in error in holding that the finding of

the First Appellate authority that materials supplied by

Government Departments are taxable is wrong?

(b) Is not the Tribunal in error in not considering the fact

that the appellant had not adduced any evidence to prove that

the materials supplied by the Government Departments have

suffered tax?”

(7) At this stage, it may be necessary to notice yet another order

passed by the Commissioner of Commercial Taxes, Thiruvananthapuram in

exercise of his powers under Section 37 of the Act on 21.2.2003. By the said

order, the Commissioner has set aside the orders passed by the assessing

authority dated 25.2.1999, 20.7.10999 and 28.2.2000 and also the orders

passed by the revisional authority dated 25.6.2001. The order passed by the

S.T.Rev.12/2003 &

connected cases – 3 –

Commissioner of Commercial Taxes dated 21.2.2003 is as under:

“There was no evidence produced for the cost of

departmental materials supplied. Therefore the exemption

allowed in this respect is wrong. The assessments are to be

completed afresh considering the purchase of materials

transferred in the execution of Works Contract, for which a

detailed verification of accounts are required. The assessments

completed for the years 1994-95 to 97-98 and the revision

orders mentioned are therefore prejudicial to revenue. All the

contentions raised in the reply does not deserve any merit at

all. The reply is therefore devoid of merit. As there is escaped

turnover for all the years from 1994-95 to 97-98, the

assessment orders as well as the revision order passed by the

Deputy Commissioner, Kollam u/s.35 of the K.G.S.T.Act 1963

are set aside and the cases are remitted back to the assessing

authority for fresh disposal according to law. The assessing

authority is directed to finalise the assessments for all the years

within 3 months from the date of receipt of this order”.

(8) Since the entire assessment orders have been set aside by

the Commissioner of Commercial Taxes in exercise of his powers under

Section 37 of the Act, at this stage, in our opinion, we need not have answered

the questions of law raised by the Revenue for our consideration and decision

since the said questions of law are only academic in nature. In that view of the

matter, without going into the other details of the case, these revision petitions

are disposed of in view of the orders passed by the Commissioner of

Commercial Taxes in exercise of his powers under Section 37 of the Act dated

21.2.2003.

Ordered accordingly.

H.L.Dattu

Chief Justice

K.T.Sankaran

Judge

vku/-