High Court Kerala High Court

State Of Kerala vs Universal Gloves (P) Ltd on 30 August, 2010

Kerala High Court
State Of Kerala vs Universal Gloves (P) Ltd on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 21 of 2007()


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. UNIVERSAL GLOVES (P) LTD.,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.V.M.KURIAN

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

 Dated :30/08/2010

 O R D E R
                                                                  C.R.
                  C .N. RAMACHANDRAN NAIR, &
                      K. SURENDRA MOHAN, JJ.
                   --------------------------------------------
                        S. T. Rev. No. 21 of 2007
                   --------------------------------------------
                Dated this the 30th day of August, 2010

                                 JUDGMENT

Ramachandran Nair, J.

Heard Government Pleader and counsel appearing for the

respondent-assessee. The question raised is whether the tribunal was

justified in granting exemption to the assessee on the purchase turnover

of rubber latex used in the manufacture of gloves for export.

Respondent-assessee is an industrial unit in the Cochin Export

Processing Zone and the purchase of latex is also made from another

unit in the Cochin Export Processing Zone. Notification, SRO 1727 of

1993 entitles exemption for export-oriented units for purchase of

industrial raw materials for use in manufacture. The notification

provides for exemption to the seller on producing declaration obtained

from the purchasing unitto the effect that purchase is for use in the

manufacture of goods for export. However, in this case, seller of

rubber latex is not liable for tax because the item is taxable at the last

purchase point, and purchaser being manufacturer happens to be liable

STRV 21/2007 2

to pay tax at the point of last purchase if exemption is not available.

Department has no case that the item purchased is not used in the

manufacture of rubber gloves for export. So much so, the condition in

the notification is satisfied and the disallowance of exemption is only

on technical ground that declaration contemplated under the

notification has no application. We do not think on this technical

ground exemption can be disallowed. In our view, declaration applies

only to commidities which are taxable at sale point and the same does

not apply to commodities taxable at last purchase where tax liability

falls on the industrial unit itself if exemption is not available. In this

case, respondent is eligible for exemption if they prove the ingredients

of the notification with evidence that the item purchased, i.e., rubber

latex, is used in the manufacture of gloves for export. Since the

department has no case to the contrary, we uphold the order of the

Tribunal and dismiss the revision filed by the State.

(C.N.RAMACHANDRAN NAIR)
Judge.

(K. SURENDRA MOHAN)
Judge.

kk

STRV 21/2007    3