High Court Kerala High Court

State Of Kerala vs Malabar Regional Co.Op. Milk on 25 November, 2008

Kerala High Court
State Of Kerala vs Malabar Regional Co.Op. Milk on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 286 of 2007()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. MALABAR REGIONAL CO.OP. MILK
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :DR.K.B.MUHAMED KUTTY (SR.)

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

 Dated :25/11/2008

 O R D E R
                  H.L.DATTU, C.J. & A.K.BASHEER, J.
                 ------------------------------------------------------
                            S.T.Rev.No. 286 of 2007
                      ---------------------------------------------
                 Dated, this the 25th day of November, 2008

                                     O R D E R

H.L.Dattu, C.J.

The one and only question that arises for our consideration and

decision is, the rate of tax payable on the sale of ‘sambharam’. The assessee

had claimed reduced rate of tax on the ground, that, sambharam is nothing

but butter milk, as envisaged under Entry 49 of the First Schedule to the

Kerala General Sales Tax Act (“KGST Act” for short). However, the

assessing authority was of the view, that, for the purpose of preparing

sambharam, ginger, chilly, etc. are added to the butter milk, and, therefore,

the identity of the butter milk changes, and, therefore it should be treated as

an item falling under the Residuary clause, and, therefore, the assessing

authority taxed it at 8%. Further, the assessing authority had relied upon the

clarification issued by the Commissioner of Commercial Taxes, in

Clarification No.C3.62774/01/CT/dt.15.2.03.

2. Aggrieved by the said order passed by the assessing

authority, the assessee had carried the matter in appeal before the first

appellate authority. In the first appeal, the assessee’s representative had

S.T.Rev.No. 286/2007 -2-

brought to the notice of the first appellate authority, the decision of the

Sales Tax Appellate Tribunal, wherein the Tribunal had held, that, butter

milk and sambharam are one and the same commodity and, therefore,

they would fall under Entry 49 of the First Schedule to the KGST Act.

The first appellate authority has ignored the binding decision of the

Tribunal, and, relying upon the clarification issued by the Commissioner

of Commercial Taxes, has proceeded to confirm the orders passed by the

assessing authority.

3. The correctness or otherwise of the orders passed by the

first appellate authority was questioned by the assessee before the

Tribunal. After detailed consideration of the issue before them and

applying the principles laid down by the Apex Court in the case of

Deputy Commissioner of Sales Tax (Law), Board of Revenue (Taxes),

Ernakulam Vs. Pio Food Packers {1980 (46) STC 63}, the Tribunal has

granted relief to the assessee. It is the correctness or otherwise of the

orders passed by the Tribunal is the subject matter of this revision

petition.

4. The issue that would arise for our consideration and

decision is, whether by adding of green chilly, ginger etc. to the butter

milk, does the character of the butter milk would change, to fall it under

S.T.Rev.No. 286/2007 -3-

the Entry other than Entry 49 of the First Schedule to the KGST Act?

5. Admittedly, the assessee is effecting sales of

sambharam. For the preparation of sambharam, the assessee would

add ginger, chilly and a pinch of salt to the butter milk. Mere addition

of the ginger, chilly and a pinch of salt would not change the commodity

as such. The sambharam continues to be the butter milk, and, therefore,

in our opinion, the Tribunal was fully justified in annulling the orders

passed by the assessing authority which was confirmed by the first

appellate authority, and, further treating that sambharam is an item

which would fall under Entry 49 of the First Schedule to the KGST Act.

6. In that view of the matter, while affirming the orders

passed by the Tribunal, we reject the tax revision petition.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
MS