High Court Kerala High Court

State Of Kerala vs Eureka Forbes Ltd on 10 February, 2010

Kerala High Court
State Of Kerala vs Eureka Forbes Ltd on 10 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 1 of 2010()


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

                        Vs



1. EUREKA FORBES LTD.,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.ANIL D. NAIR

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :10/02/2010

 O R D E R
    C.N.Ramachandran Nair & P.S.Gopinathan, JJ.
   ============================================
             S.T.REV.Nos.1 and 4/2010
   ============================================
     Dated this the 10th day of February, 2010.


                       ORDER

Ramachandran Nair, J.

1.The question raised in the connected revision

filed by the State is whether the Tribunal was

justified in cancelling the brand name assessment

made on the respondent assessee under Section 5

(2) of the K.G.S.T.Act for the assessment years

1998-99 and 2003-04.

2.We heard Government Pleader appearing for the

petitioner and Adv.Sri.Anil D.Nair appearing for

the respondent.

3.The contention of the Government Pleader is that

the two items involved, namely, water purifier

and vacuum cleaner were sold under the brand name

STRV 1&4/10 -:2:-

“Acquaguard” and “Euroclean” respectively by the

assessee and so much so, the assessee, which has

control over the brand name, is liable for

assessment under Section 5(2) of the KGST Act.

The Tribunal, however on facts, found that the

brand name for the two products were not owned by

the assessee. However, after hearing both sides,

we are not able to sustain the Tribunal’s order,

because, we are not being appraised of the true

facts. In the first place, acquaguard is a brand

name owned by M/s.Acquamall Water Solutions Ltd.,

its manufacturer, which is a 100% subsidiary of

the assessee. If the brand name owner is a 100%

subsidiary of the assessee, then certainly

assessee has got control over the affairs of the

subsidiary company and it is for the officer to

find out the trade margin received by the

assessee in their sales after purchase of the

items from the manufacturer, which also had

STRV 1&4/10 -:3:-

sales outlet in Kerala. Since policy decision of

the subsidiary company is under the control of

the holding company, the transaction has to be

closely watched and if the local sale by the

subsidiary company to the holding company is at a

low price, then certainly even without recourse

to Section 5(2) of the Act, assessee’s sales can

be assessed as first sales, which is the genuine

sale of the product in the market. The gross

profit obtained by the assessee itself would

prove beyond reasonable doubt as to whether the

transaction between the companies was intended to

evade payment of tax. The brand name used by the

assessee was not considered by any of the

authorities. The position is same in so far as

the sale of the other product, namely, vacuum

cleaner under the brand name “Euroclean” where

the brand name is said to be owned by M/s.FAL

Industries Ltd., which was controlled by Forbes

STRV 1&4/10 -:4:-

Gokak Ltd. of which the assessee is a subsidiary.

In fact, it is seen that M/s.FAL Industries Ltd.,

the manufacturer, has now claimed brand name and

the said company later got amalgamated with

Forbes Gokak Ltd. Since the respondent is only

a subsidiary of Forbes Gokak Ltd., which controls

the brand name owned by its subsidiary, which was

later amalgamated with it, the transaction

between subsidiary companies and related

companies, namely, the two subsidiaries of the

very same company, which are M/s.FAL Industries

Ltd. and the assessee have to be examined. Here

again, we make it clear that the trade margin

obtained by the assessee or the gross profit

received by them will be indicative of the brand

name – right and genuineness of the transaction

between the related companies. We, therefore,

set aside the orders of the Tribunal and that of

the first appellate authority and remand the

STRV 1&4/10 -:5:-

cases to the assessing officer for detailed

consideration after giving an opportunity to the

assessee of being heard. The assessing officer

will also go through the website details produced

by the Government Pleader in court.

C.N.Ramachandran Nair, Judge.

P.S.Gopinathan, Judge.

sl.