IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 175 of 2008()
1. STATE OF KERALA, REP. BY JOINT
... Petitioner
Vs
1. M/S.SIGMA INC, PALARIVATTOM
... 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 K.SURENDRA MOHAN
Dated :06/09/2010
O R D E R
C.R.
C.N.RAMACHANDRAN NAIR &
K.SURENDRA MOHAN, JJ.
....................................................................
S.T. Rev. No.175 of 2008
....................................................................
Dated this the 6th day of September, 2010.
JUDGMENT
Ramachandran Nair, J.
Question raised in the revision filed by the State is whether
speaker sold by the respondent for fixing in cars attract sales tax at 12%
under Entry 134 of the First Schedule providing for Sound transmitting
equipment including Loud speaker or Electronic goods under Entry 55
of the K.G.S.T. Act. We have heard Government Pleader appearing for
the petitioner and counsel appearing for the respondent-assessee. The
assessment involved is for the year 2003-2004. The assessee is
engaged in sale of car stereos along with speakers and car stereos and
speakers separately. For the sale of stereos and sale of stereo with
speakers, the classification applied by the officer is as electronic goods
under Entry 55, on which tax is levied at 8%. However, for
independent invoices covering sale of speakers, the Assessing Officer
applied the rate at 12% provided in Entry 134 which covers sound
S.T.Rev. 175/2008 2
transmitting equipments including loud speakers. The Tribunal,
however, held that speakers are also electronic goods assessable under
Entry 55 at 8% as claimed by the respondent, against which revision is
filed by the State.
2. The relevant Entries are the following:
————————————————————————————-
Description of goods Point of levy Rate of tax
————————————————————————————-
"134-Sound transmitting equipments At the point of including telephones, loudspeakers, first sale in the dictaphones, gramaphone and similar State by a dealer 12% apparatus for recording and reproduc- who is liable to ing sound and spare parts and acce- tax u/s 5. ssories thereof including gramaphone, spare parts, accessories and components and parts thereof. 55- Electronic systems, instruments, apparatus and appliances other than .do. 8% those specified elsewhere in this Schedule and spare parts and acce- ssories thereof."
————————————————————————————-
While Government Pleader referred to the dictionary meaning and
Encyclopaedia meaning of “loud speaker” which takes in every loud
speaker including those attached to car stereos, counsel for the
respondent has relied on Entry 55 itself. After hearing both sides and
S.T.Rev. 175/2008 3
on going through the above Entries, we are of the view that the
Tribunal’s order in favour of the respondent is sustainable because car
stereos are admittedly electronic goods covered by Entry 55 and
speakers are nothing but accessories which are separately covered by
the very same entry i.e. Entry 55. The contention of the Government
Pleader is that items which are covered by other specific entries in the
Schedule are excluded from Entry 55. In other words, according to
him, electronic items like television separately covered by other entries
are not covered by Entry 55. We notice that Entry 55 does not specify
any item and it covers a category of goods. The position is same so far
as Entry 134 is also concerned. Television being a specific item
separately covered by an entry is assessable under such Entry, no
matter it would have otherwise fallen under the general category of
“electronic items” under Entry 55. The position is same even for toys,
whether electronic or not, which being separately covered by an Entry,
is assessable under such Entry. However, in this case the department
concedes the position that car stereo is an electronic item assessable
under Entry 55. So much so, the speakers suitable for attachment to car
S.T.Rev. 175/2008 4
stereos will also be assessable under Entry 55, if those constitute
“accessories” to it. Nobody can have a dispute that speakers attached
to stereos are not accessories to it because without the speaker, stereo
cannot be put to use at all. So much so, loud speakers which do not
form accessory to any electronic item, only are covered by Entry 134
and loud speakers constituting accessory of electronic goods like
stereo, car stereos, and radios are covered by Entry 55. Consequently
we dismiss the revision case upholding the order of the Tribunal.
C.N.RAMACHANDRAN NAIR
Judge
K.SURENDRA MOHAN
Judge
pms