High Court Kerala High Court

State Of Kerala vs K.G.Mohanan on 2 April, 2009

Kerala High Court
State Of Kerala vs K.G.Mohanan on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 342 of 2007()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. K.G.MOHANAN, M/S.PERFECT SMITHY
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :02/04/2009

 O R D E R
                 C .N. RAMACHANDRAN NAIR &
                    K. SURENDRA MOHAN, JJ.
                --------------------------------------------
                 S.T. Rev. No.342 & 343 OF 2007 &
                       S.T. Rev. No. 1 OF 2008
                --------------------------------------------
                Dated this the 2nd day of April, 2009

                             JUDGMENT

Ramachandran Nair,J.

The question raised in the connected Revision Cases filed by the

State is whether the Tribunal was justified in holding that single

wheeled trolley which the respondent calls a “wheel barrow” is entitled

to exemption as an agricultural implement under notification SRO 1727

of 1993 modified by SRO 1094/99. We have heard Government

Pleader appearing for the petitioner and senior counsel Dr. Mohammed

Kutty appearing for the respondent.

2. Government derives authority to grant exemption on

agricultural implements specifically under Entry 4(ii) of the First

Schedule to the KGST Act, 1973 which covers only agricultural

implements. Under the above two notifications Government has

notified 40 items for exemption one of which is “manure pan”. The

question to be considered is whether single wheeled trolley

2

manufactured and sold by the respondent is “manure pan”.

Government Pleader contended that the trolley manufactured and sold

by the respondent, by no stretch of imagination, can be called “manure

pan”. On the other hand, senior counsel appearing for the respondent

referred to even newspaper publications inviting tenders by Krishi

Bhavan and contended that trolley manufactured and sold by the

respondent under the name “wheel barrow” is used in farms for

carrying and distribution of manure and for transport of crop. The

photographs of the product produced in court establish beyond doubt

that the item is a trolley with handles on either side and has an inflated

wheel in the front and two legs behind. It is an item made fully of iron

and steel and can carry quite sizable quantity of materials. Even if it is

fit for use in the farm it is mostly seen used at construction sites for

movement of materials. Of course it could be used for agricultural

purposes by farmers who have road facility in their Farm or whose

farm is level-land. We are of the view that the item is fit for use for

various purposes and it can be used for agricultural purposes in farms

also. However this does not entitle the item for exemption because

only notified agricultural implements are entitled to exemption under

3

Entry 4(ii) of First Schedule to the Act. “Pan” is nothing but a vessel

which may be made of metal, earthenware, plastic or any other material

which is generally broad and shallow used for domestic purposes.

“Manure Pan” mentioned in the notification therefore can be only a pan

used to administer manure to plants. We are of the view that single

wheeled trolley which is used for carrying sizable quantity of material

is not intended as a “manure pan” by the Government while issuing the

notification. The value of wheel barrow manufactured and sold by the

respondent ranges from Rs. 1750 to Rs. 1850 during the relevant years,

whereas the value of the items enumerated in the list of 40 items

notified by the Government does exceed Rs. 100 or Rs. 150/-. A high

value product of this type fit for various purposes is not intended to be

covered by notification. Therefore we are of the view that the Tribunal

clearly went wrong in holding that single wheeled trolley manufactured

and sold by the respondent and styled as wheel barrow is an

agricultural implement covered by the notification. We therefore

reverse the orders of the Tribunal and that of the first appellate

authority and restore the assessments.

Senior counsel appearing for the respondent expressed financial

4

problems that the unit is going to face on account of this judgment. He

has also referred to the clarification issued by the Commissioner which

is only in 2004 clarifying that the item does not qualify for exemption.

There is a bona fide dispute about exemption is clear from the

favourable orders of the appellate authorities at two levels. We feel, it

is a fit case for exonerating the respondent from interest burden. We

therefore waive complete interest payable by the respondent under

Section 23(3) or 23(3A) read with Section 23 (3B) but on condition

that respondent will clear the arrears of tax within a period of three

months from now.

Tax Revisions are allowed as above.

(C.N.RAMACHANDRAN NAIR)
Judge.

(K. SURENDRA MOHAN)
Judge.

kk

5