Bombay High Court High Court

Sudhakar S. Pangol Ig vs State Of Maharashtra & Anr on 7 August, 2009

Bombay High Court
Sudhakar S. Pangol Ig vs State Of Maharashtra & Anr on 7 August, 2009
Bench: F.I. Rebello, D.G. Karnik
                                                    1

    abs

                                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                         
                                         CIVIL APPELLATE JURISDICTION




                                                                 
                                WRIT PETITION NO. 496 OF 1990
                                                 WITH




                                                                
                               WRIT PETITION NO. 4885 OF 1990
                                                  AND
                               WRIT PETITION NO. 4886 OF 1990




                                                   
          Sudhakar S. Pangol        ig                                             ..  Petitioner
                V/s
          State of Maharashtra & Anr.                                            .. Respondents
                                  
          Mr. A.V. Anturkar for the Petitioners.
                 


          Mr. V.A. Sonpal, A.G.P. for the respondents.
              



                                        CORAM :  FERDINO I. REBELLO & D.G. KARNIK, JJ.

DATE : 7TH AUGUST 2009

JUDGMENT : (Per D.G. Karnik, J.)

1. In each of these three petitions, the petitioners challenge the

constitutional validity of Maharashtra Sales Tax on the Transfer of

Property in Goods involved in the Execution of Works Contract (Re-

enacted) Act, 1989 (for short “the Works Contract Act, 1989”) and pray

::: Downloaded on – 09/06/2013 14:52:28 :::
2

for a declaration that the Works Contract Act, 1989 is unconstitutional

and ultra vires the provisions of Articles 14 and 19(1)(g) as well as

Article 246(2) read with Entry No.54 List II in Seventh Schedule read

with Article 366 of the Constitution of India.

2. Mr. Anturkar, learned counsel appearing for the petitioners,

submitted that the grounds of challenge in all the three petitions are

common. He took us through the facts stated in Writ Petition no. 496

of 1990 and submitted that decision on that petition would also be

applicable to the other two petitions.

3. Mr. Anturkar in fairness invited our attention to a decision of this

Court in Writ Petition No. 485 of 1990 (Builders Association of India v.

State of Maharashtra & Ors., decided on 25th August 1994 – Coram:

Pendse, J.), wherein the constitutional validity of the Works Contract

Act, 1989 was upheld by this Court. He however submitted that the

grounds of challenge to the constitutional validity of the Works

Contract Act, 1989 raised in this petition were not raised before the

Court in that petition and, therefore, this Court can again go into the

question of constitutional validity independent of that decision. He

further submitted that in any event the points raised in these petitions

are not covered by the previous decision and, therefore, the points

::: Downloaded on – 09/06/2013 14:52:28 :::
3

raised herein would be required to be considered independently by this

Court. We are afraid this is not permissible. A decision of a Court in a

writ petition challenging the constitutional validity of a statute, if not

akin to a judgment in relm, would certainly amount to a stare decisis.

The challenge to the constitutional validity may be on a different

ground or grounds or in addition to the grounds raised in the earlier

petition would not ordinarily be permissible before the same Court.

The same Court cannot be moved again and again by one and other

petitioners challenging the issue of constitutional validity of the same

statute on different grounds. Even otherwise, we are satisfied that no

grounds exist to declare the Works Contract Act, 1989 to be

constitutionally invalid for the reasons indicated below.

4. In State of Madras v. Gannon Dunkerley & Co. (Madras) Ltd., AIR

1958 SC 560, the Supreme Court examined the ambit of Entry 48 of

List II of the Seventh Schedule to the Government of India Act, 1935

and held that the expression “sale of goods” connotes essential

ingredients being an agreement to sell movables for a price and

property therein passing pursuant to that agreement. The Supreme

Court further held that in a works contract, which is entire and

indivisible, there is no sale of goods and no tax could be imposed on

the supply of material used in such a contract treating it as a sale. After

::: Downloaded on – 09/06/2013 14:52:28 :::
4

the decision of the Supreme Court, with regard to the taxability of

goods involved in the execution of the works contract, the Law

Commission in its 61st Report made a suggestion to insert in Article 466

a wide definition of “sale” so as to include works contracts. Keeping in

view the recommendations of the Law Commission, the Constitution

was amended by 46th Amendment. The 46th Amendment made it

possible for the State to levy sales tax on the price of goods and

materials used in a works contract. In its judgment in Builders

Association of India v. Union of India, (1989) 2 SCC 645, the Supreme

Court upheld the validity of the 46th Amendment to the Constitution.

The petitioners therefore have not challenged the constitutional validity

of the 46th Amendment to the Constitution, but have restricted the

challenge to the Works Contract Act, 1989.

5. Mr. Anturkar, learned counsel for the petitioners, submitted that

the Works Contract Act, 1989 seeks to charge tax on the goods

purchased outside the State and was void to the extent it sought to levy

tax on purchase of goods outside the State. He invited our attention to

section 3 of the Works Contract Act, 1989 which is the charging

section and creates a liability on every dealer on turnover of all

purchases or sales. Turnover of sales has been defined under section

::: Downloaded on – 09/06/2013 14:52:28 :::
5

2(p) of the Works Contract Act, 1989 to mean aggregate of the amount

of sale price received or receivable by a dealer in respect of any transfer

of property in the goods involved in the execution of any works

contract whether executed fully or partly during any period. “Sale

price” has been defined under section 2(m) as follows:-

“2(m) “Sale price” means-

(i) the amount of purchase price of the goods or, as the

case may be, the value of the goods, brought or

transferred from a place outside the State where

such goods are sold in the same form in which they

were purchased, brought or transferred; and

(ii) where the goods have been sold in the form other

than the form in which they were purchased or, as

the case may be, brought or transferred from a place

outside the State, then the purchase price of the

goods or, as the case may be, the value of the goods

brought or transferred from a place outside the

State, and so sold.”

6. Mr. Anturkar submitted that under sub-clause (i) of clause (m) of

section 2 of the Works Contract Act, 1989 lays down that in respect of

::: Downloaded on – 09/06/2013 14:52:28 :::
6

goods brought or transferred by a dealer from a place outside the State,

the purchase price of the goods outside the State would be regarded as

the sale price for the purpose of determination of incidence of tax

payable under the Works Contract Act, 1989. He submitted that thus

the price of the goods paid by a dealer in respect of a purchase

transaction which has taken outside State is regarded as price for the

purpose of determination of the incidence of tax. The Legislature has

thus sought to bring to tax the purchase effected by the dealer outside

the State. The Legislature has no power or competence to tax purchase

or sale which takes place outside the State of Maharashtra and,

therefore, the Act is void for lack of legislative competence.

7. Mr. Anturkar further submitted that the petitioners purchase

goods outside the State and bring them to the State of Maharashtra,

where they are used in works contracts with their customers. The

property in the goods purchased outside the State of Maharashtra

passes on to the customers in the execution of the works contracts. The

Legislature of Maharashtra may be competent to impose tax the value

of the goods which are purchased by the petitioners in the State of

Maharashtra and used in the execution of a works contract. However,

by seeking to tax the goods which are purchased by the petitioners

outside the State of Maharashtra and which are transferred in

::: Downloaded on – 09/06/2013 14:52:28 :::
7

execution of works contract in the State of Maharashtra on the basis of

the purchase price paid outside the State, the Legislature of

Maharashtra has exceeded its power by imposing tax on the purchases

of the goods effected outside the State of Maharashtra.

8. In its decision in Builders Association of India v. State of

Maharashtra (supra), this Court has upheld the constitutional validity

of the Works Contract Act, 1989 and has held that the Legislature of

Maharashtra has a power to impose tax on the value of goods which

are transferred by a person to another while executing the works

contract. In determining value of the goods as transferred, a dispute

may arise as to how the value of goods which have been transferred by

a person to another in execution of works contract, is to be determined.

The property in which it is transferred may have been purchased by the

dealer/contractor either within the State or from outside the State.

While there may be no dispute between the parties as to the

computation of the price of the goods purchased by the dealer or the

contractor or a dealer in the State of Maharashtra and used in

execution of the work, a dispute may arise as to the value of the goods

purchased by the dealer or the contractor outside the State and used in

execution of a works contract. In order to obviate such dispute, the

Legislature has defined the word “sale price” in section 2(m). By that

::: Downloaded on – 09/06/2013 14:52:28 :::
8

definition, it is provided that in respect of the goods brought by a

contractor or a dealer from outside the State and used in the works

contract, the price of the goods at which they were purchased would be

the sale price for computation of the “turnover of sale” in section 2(p).

The combined effect of section 2(p) read with 2(m) is to consider the

price at which the goods were purchased by the dealer or the

contractor outside the State and brought into the State for execution of

the works contract as the price for the purpose of computing the

turnover of a works contract. Undoubtedly, the State is competent to

tax the goods, whether purchased within the State or outside the State

and brought in the State, the property in which is transferred to

another in execution of a works contract within the State of

Maharashtra. For the purpose of taxation, it matters not where from

the goods have been brought by the contractor/dealer and used in

execution of a works contract. Section 2(p) read with 2(m) of the

Works Contract Act, 1989 only provides the mechanism of determining

the value of the goods which have been purchased outside the State

and used in a works contract in the State. By doing so, the Legislature

has not taxed the sale transaction which has taken place outside the

State, but has only provided a mechanism as to how the value of the

goods, the property in which it is transferred by the contractor/dealer

in execution of works contract, is to be determined. This definition is

::: Downloaded on – 09/06/2013 14:52:28 :::
9

introduced to obviate any dispute in ascertaining the price of the goods

which form the total turnover of the contractor/dealer.

9. No other point was urged challenging the constitutional validity

of the Works Contract Act, 1989.

10. For the reasons stated above, we are of the view that there was

no lack of legislative power in the Legislature of Maharashtra in taxing

the goods brought into the State from outside the State and the

property in which it is transferred in execution of a works contract.

The petitions accordingly fail and are dismissed with no order as to

costs.

11. Rule discharged with no order as to costs.

    (D.G. KARNIK, J.)                                      (FERDINO I. REBELLO, J.)





                                                          ::: Downloaded on - 09/06/2013 14:52:28 :::