High Court Kerala High Court

State Of Kerala vs M/S. Crompton Graves Ltd. on 14 October, 2009

Kerala High Court
State Of Kerala vs M/S. Crompton Graves Ltd. on 14 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 344 of 2007()


1. STATE OF KERALA
                      ...  Petitioner

                        Vs



1. M/S. CROMPTON GRAVES LTD., ERNAKULAM.
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.VIJAYAN. K.U.

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :14/10/2009

 O R D E R
                                                                                   C.R.
                    C.N.RAMACHANDRAN NAIR &
                               V.K.MOHANAN, JJ.
               ....................................................................
                           S.T. Rev. No.344 of 2007
               ....................................................................
               Dated this the 14th day of October, 2009.

                                          ORDER

Ramachandran Nair, J.

The question raised in the revision filed by the State is whether

the Tribunal was justified in holding that mere production of C Forms

is sufficient proof of interstate sales. We have heard Government

Pleader for the petitioner and counsel appearing for the respondent.

2. The respondent is a reputed company engaged mostly in the

sale of products manufactured by them. Manufacturing facilities are

outside Kerala and the local office is only a selling Branch engaged

mostly in local sales. During the year 1999-2000, respondent

accounted interstate sales to the tune of Rs.87,34,475/- to Mahe. Even

though C Forms were produced to claim concessional rate, the

Assessing Officer demanded from the respondent proof of transport of

goods from the depot in Kerala to the buyer in Mahe, which respondent

failed to produce and consequently C Forms filed were rejected and the

2

turnover was assessed under the local Sales Tax Act. Even though first

round appeals were dismissed, the Tribunal merely based on the C

Forms produced by the respondent and based on observation in a

judgment of this court, allowed the appeals against which this revision

is filed by the State.

3. The Government Pleader relied on Division Bench decision of

this court in RENUKA AGENCIES V. INTELLIGENCE OFFICER

(2008) 16 KTR 501 and contended that mere production of C Form is

not sufficient evidence of interstate sale. On several occasions this

court had considered cases relating to tax evasion practised by dealers

by using Mahe, part of the Union Territory of Pondicherry located

within Kerala. Going by the findings in several judgments, there is

nothing wrong in the Assessing Officer doubting genuineness of the

transactions of interstate sale and asking for clear proof about

movement of goods from Kerala to outside State for accepting

interstate sales. Besides this, two types of interstate sales are covered

3

by Section 3(a) and 3(b) of the CST Act. While clause (a) of Section 3

deals with sale occasioning interstate movement of goods, clause (b)

deals with sale in the course of movement of goods from one State to

another by endorsement of document of title to goods. In either cases,

there should be physical movement of goods from one State to another

and the same will be evident from transport document such as Lorry

Receipt, Railway Receipt or such other goods vehicle record pertaining

to transport of goods. We do not know what prevented the respondent

from producing documents of transport of goods from their depot at

Cochin to Mahe which is north of Cochin by around 250 kilometres. In

fact, if goods are physically transported from Cochin to Mahe, then the

details of such transport would find entry in the Entry Check Post

maintained by Sales Tax Department at Mahe. Therefore, in our view,

there is no justification for the respondent’s failure to produce proof of

transport from Cochin to Mahe.

4. As held in the decision abovereferred, we are of the view that

4

mere production of C Form is not sufficient proof of physical transport

of goods from one State to another. C Form only shows that an

interstate purchase for local sale is accounted by a dealer in one State.

If dealers in two States collude, there is absolutely no difficulty for the

dealer to account local sales as interstate sales by getting the dealer in

the other State to account bogus interstate purchase and accounting

sales thereof. Since the sale covered by Section 3(a) or 3(b) of the

CST Act should necessarily involve movement of goods from one State

to another, it is absolutely within the powers of the Assessing Officer

to demand documents towards proof of transport of goods from the

depot of the dealer to the purchaser in the other State. It is upto the

department to cross-check the documents of transport with entries in

the Check Post register to verify whether there is physical transport of

goods. As already mentioned, the transaction in this case itself is

suspicious because goods have reached from manufacturing facilities in

North India to far south in Kerala and again it is transported to dealers

5

in Mahe for local sale there. If this transaction is believed, then

respondent would have suffered heavy loss on account of unnecessary

transportation of the very same goods by 500 kilometres. In other

words, sale could have been made by respondent’s factory directly to

the dealer in Mahe or atleast respondent’s Branch could have made

interstate sales in the course of movement from factory to their Branch

at Cochin thereby saving freight for 500 kilometres. In view of our

finding that failure of the respondent to prove interstate movement will

justify assessment of the turnover under the KGST Act, we have to

necessarily reverse the order of the Tribunal which has allowed the

appeal just based on C Forms produced. However, we feel one more

opportunity can be granted to the respondent to produce available proof

of interstate movement of goods before the Assessing Officer within a

period of two months from the date of receipt of copy of this judgment

for the officer to reconsider the matter and if required, cross-check the

Check Post records if available. We make it clear that if proof of

6

interstate movement is produced for substantial quantity of the

turnover, then the entire claim should be allowed because at this

distance of time the respondent may not be able to produce L.Rs. for

all the transactions. It is upto the respondent to produce copies of

L.Rs., details of freight paid through Cheques etc. If evidence is

produced, the Assessing Officer will revise the assessments granting

concessional rate. On the other hand if respondent fails to produce

documents for substantial turnover of interstate sales, then the

Tribunal’s order will stand reversed and the assessments made under

the KGST Act will stand confirmed.

C.N.RAMACHANDRAN NAIR
Judge

V.K.MOHANAN
Judge
pms