High Court Kerala High Court

State Of Kerala vs The Western India Plywood Ltd on 15 September, 2008

Kerala High Court
State Of Kerala vs The Western India Plywood Ltd on 15 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 550 of 2004()


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

                        Vs



1. THE WESTERN INDIA PLYWOOD LTD.,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SMT.S.AMINA

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

 Dated :15/09/2008

 O R D E R
                      H.L.DATTU, C.J. & A.K.BASHEER, J.
                - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        S.T.Rev.Nos.550 OF 2004, 18 OF 2005,
                                74 OF 2005 & 85 OF 2005
                - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 15th day of September 2008

                                             ORDER

H.L.DATTU, C.J.

These revision petitions are heard and disposed of by this common order,

since the facts and the legal issues involved in these revision petitions are

identical.

2. In S.T.Revision Case No. 550 of 2004 and S.T.Revision Case No.74 of

2005, the assessing authority, while completing the assessment in the case of

respondents, for the assessment years 1995-96 and 1997-98 respectively, had

assessed the purchase turnover of firewood at 12%, on the ground that the same

would fall under item No.8 of Fifth Schedule to the Act. The first appellate

authority has confirmed the quantification made by the assessing authority. In the

second appeal filed by the respondents, the Appellate Tribunal has come to the

conclusion, that, the firewood does not fall under Entry 8 of Fifth Schedule and

therefore, requires to be classified as residuary item under Entry 156 of the First

Schedule to the Act and taxable at 6%. It is the correctness or otherwise of the

findings of the Tribunal is questioned by the Revenue in these two revision cases.

3. In S.T.Revision Case No. 18 of 2005, the respondent/assessee is

a Forest Contractor. While completing the assessment for the year 1994-95, the

S.T.Rev.Nos.550 OF 2004, 18 OF 2005,
74 OF 2005 & 85 OF 2005

:: 2 ::

assessing authority has assessed the sales turnover of firewood at 2%, on the

premise that the said turnover falls under Entry No.8 of the Fifth Schedule to the

KGST Act. After unsuccessful attempt before the first appellate authority, the

assessee was before the Sales Tax Appellate Tribunal. The Appellate Tribunal is

of the view that, the sales turnover requires to be taxed only under Entry 156 of

First Schedule to KGST Act and not under Entry 8 of First Schedule as has been

done by the assessing authority.

4. In S.T.Revision Case No.85 of 2005, the assessing authority

while completing the assessment of the respondent/assessee for the assessment

year 1996-97, has assessed the purchase turnover of firewood under Section 5A of

the KGST Act at 12.5%, treating it as an item falling under Entry 8 of the Fifth

Schedule and the findings of the assessing authority is confirmed by the first

appellate authority. However, in the second appeal filed by the assessee, the

Appellate Tribunal is of the view that the ‘firewood’ sold by the assessee is an

unclassified item and requires to be taxed only under Entry 156 of First Schedule

to KGST Act.

5. The Revenue being aggrieved by the findings and conclusions

reached by the Tribunal in the aforesaid appeals is before us in these tax revision

cases.

6. The question of law framed by the Revenue for our consideration

S.T.Rev.Nos.550 OF 2004, 18 OF 2005,
74 OF 2005 & 85 OF 2005

:: 3 ::

and consequent decision is as under:

“Whether on the facts and circumstances of the case,

the Tribunal is justified in its finding that firewood is an

unclassified item and will not fall under entry 8 of Fifth Schedule

to the Act?”

7. The relevant entries for the relevant assessment years to be taken

note of are as under:

Entry 8 of Fifth Schedule:

—————————————————————————————————

Sl. Description First Point Rate of 2nd Point Rate of Where there are Rate of
No. of goods of levy Tax of levy tax no 2 points of tax
(percent) (percent) levy in the State (percent)

—————————————————————————————————————————–

8     Timber At the point of                10         At the point of           2      At the point of             12
                  first sale by a                     sale by a                         first sale to a
                  registered dealer                   registered                       person other than
                  to a registered                        dealer                       a registered dealer
                  dealer

—————————————————————————————————
Explanation: Timber includes all kinds of woods, standing trees, logs, planks,
rafters of any size or variety.


Historical data
Period:                                     Rate               Entry No.                      Point of levy

From 1.4.93 to 31.3.94                       4/4/8              Sch. V/8                         Refer Schedule
From 1.4.94 to 31.3.95                      6/2/8               Sch. V/8                        Refer Schedule
From 1.4.1995                               10/2/12              Sch.V/8                         Refer Schedule


                     8. Entry 156 is as under:

156. All other goods not coming under                                     At the point of first sale in the
          any entry in any of the Schedules                              State by a dealer who is liable
                                                                          to tax under Section 5

S.T.Rev.Nos.550 OF 2004, 18 OF 2005,
74 OF 2005 & 85 OF 2005

                                       :: 4 ::


9. Before we comment on the issues raised in these revision

petitions, it is necessary for us to notice the undisputed facts. They are, the

respondents have purchased firewood from the forest department and have sold to

a government company for use as a fuel. The assessing authority had treated the

wood so purchased by the respondents herein as an item falling under Entry 8 of

Fifth Schedule to the Kerala General Sales Tax Act. The respondents in these

revision petitions, being aggrieved by the assessment order so passed by the

assessing authority, had carried the matter before the First Appellate Authority

who in turn had rejected the appeals. The assessees were before the Tribunal by

filing separate appeals. The Tribunal is of the view that the wood sold by the

assessees is fire wood and, therefore, requires to be classified as an item falling

under residuary entry. The findings and the conclusion reached by the Tribunal is

as under:-

“8. The first question for consideration is

regarding the legality of rate of tax adopted in the case of

firewood and the disallowance of exemption claimed on

firewood being second sales. The appellant sold firewood to

M/s.Travancore Sugars. The above company used the firewood

only as fuel for manufacturing arrack. Firewood is a commodity

distinctly understood as a separate commercial commodity in

common parlance and commercial parlance. The fifth Schedule

of KGST Act and the Explanation thereto does not treat timber

as firewood. The explanation says:

S.T.Rev.Nos.550 OF 2004, 18 OF 2005,
74 OF 2005 & 85 OF 2005

:: 5 ::

“Timber includes all kinds of wood, standing trees,

logs, planks, rafters, of any size or variety”.

It is a fact that this Explanation was not in the statute book

during the year 1994-95 and the assessment was made on

25-2-2000 without looking into the statutory position during the

year 1994-95. Even otherwise, timber does not take in

“firewood” within the meaning of the explanation to that entry

in Fifth Schedule. The word all kinds of wood in the context and

connotation means timber only. The legislature has expressed

no intention to include the same in the category of timber. The

department publication namely “Commodity Referencer”

published by Centre for Taxation Studies treats firewood as

falling under residuary Entry (page 149). Considering the

above facts, we are of the view that the contentions raised by the

appellant deserve consideration. So we direct the assessing

authority to treat firewood sold to M/s.Travancore Sugars as an

item falling under Entry 156 (Residuary Entry) of I Schedule.

Admittedly, the appellant purchased the entire firewood from

the Government Forest Department by paying first point tax and

so the appellant is not liable to pay tax.”.

10. While disposing of these revision petitions, we are not entering

into the question whether the wood that was sold by the respondent assessee is

timber or not. In the instant case, the wood that was sold by the assessee to a

Government Company was for the purpose of using it as a fuel. This factor is

not in dispute nor disputed by the revenue either before the Tribunal nor before us

S.T.Rev.Nos.550 OF 2004, 18 OF 2005,
74 OF 2005 & 85 OF 2005

:: 6 ::

at the time of hearing these revision petitions by the learned Government

Advocate, which only means what was sold by the assessee is a fire wood and not

a timber. What is a fire wood and what is a timber is explained by the Apex

Court in Mukesh Kumar Aggarwal & Company v. State of Madhya Pradesh and

Others [1988 SCC 324]. In the said decision, the Apex Court has stated as under:

“If wood is not “fire-wood”, it need not

necessarily and for that reason alone be “timber”. All

wood not “timber”, nor, indeed, is all wood “fire-wood”,

though both “fire-wood” and “timber” are wood in its

generic sense.

The nature of goods cannot be determined by the

test of the use to which they are capable of being put. The

user test is logical but inconclusive. The particular use to

which an article can be applied in the hands of a special

consumer is not determinative of the nature of the goods.

In a taxing statute, words which are not technical

expressions or words of art, but are words of every day

use, must be understood and given a meaning, not in their

technical or scientific sense, but in a sense as understood

in common parlance. The particular terms used by the

legislature in the denomination of articles are to be

understood according to the common commercial

understanding of those terms used and not in their

scientific and technical sense. “

11. We are conscious of the views expressed by various courts that

S.T.Rev.Nos.550 OF 2004, 18 OF 2005,
74 OF 2005 & 85 OF 2005

:: 7 ::

the user test is only logical; but is again inconclusive. The particular use to which

an article can be applied in the hands of a special consumer is not determinative of

the nature of the goods. In the facts and circumstances of this case, in our view,

the other tests which are commonly applied for interpreting the taxing entry need

not be resorted to, since the facts in the instant case, clearly demonstrates that the

commodity purchased and sold is only “firewood”, and therefore, in our view, the

Appellate Tribunal was justified in classifying the commodity as a residuary item

falling under Entry 156 of First Schedule to KGST Act. Therefore, we are of the

view that, the Tribunal has not committed any error on facts which would call for

interference.

12. Accordingly, keeping in view the facts situation which is not

disputed by either side, that, the assessee had sold the wood to the purchaser,

namely, a Government Company only as “firewood” and not as timber, while

sustaining the orders passed by the Tribunal, we reject these revision petitions.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
jes/dk