High Court Kerala High Court

The Thirumbadi Rubber Company … vs Asst. Commissioner (Assmt.)I on 17 June, 2009

Kerala High Court
The Thirumbadi Rubber Company … vs Asst. Commissioner (Assmt.)I on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16206 of 2004(D)


1. THE THIRUMBADI RUBBER COMPANY LIMITED,
                      ...  Petitioner

                        Vs



1. ASST. COMMISSIONER (ASSMT.)I,
                       ...       Respondent

2. COMMISSIONER OF COMMERCIAL TAAXES,

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.PREMJIT NAGENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :17/06/2009

 O R D E R
                P.R.RAMACHANDRA MENON, J.
                -----------------------------------------------
                       WP(C) NO. 16206 OF 2004
                       -----------------------------------
                  Dated this the 17th day of June, 2009


                                 JUDGMENT

The challenge involved in the present Writ Petition is against Ext.P5

and P8 assessment orders passed by the first respondent under the KGST

Act as well as CST Act for the assessment year 1999-2000.

2. The petitioner is marketing centrifuged latex, which is mainly

sold on inter state sale basis. The commodity is actually made from own

latex or purchased from other producers after paying the requisite

purchase tax. By virtue of the prescription under SRO 1731/93, as

amended by SRO 215/97, the rubber was brought in as eligible commodity

for exemption of tax under the CST Act subject to the condition that tax is

levied under the KGST Act, on the purchases of the said rubber. By virtue

of the above, the petitioner was regularly filing the monthly returns and

claiming exemptions from the CST Act. While so SRO 695/03 was

introduced on 25.07.2003 with effect from 01.04.1988 to 09.10.2001,

providing exemption for the ‘field latex’, however holding that if any tax has

been paid, no refund would be effected under any circumstance.

2. The grievance of the petitioner is that the first respondent

WPC NO.16206/2004 2

passed Ext.P5 order under KGST Act, observing that the petitioner was

very much entitled to have exemption by virtue of the stipulation under

SRO 695/2003, however making it clear that the petitioner will not be

entitled to have the benefit of refund. Coming to the case under the CST

Act, the respondent passed Ext.P8 order holding that, in view of the

exemption available to the petitioner, there was no payment of any

purchase tax and in the said circumstance, the petitioner was very much

liable to pay the tax under the CST Act.

3. By virtue of SRO 215/97 dated 01.04.1997 amending SRO

1731/93 (CST), no inter-state sale was taxable, if tax was levied under the

KGST Act. As per Circular No.16/98, if tax was paid on latex under the

Act, no tax would be payable for the latex from 01.04.1997. Since the

petitioner was stated as given exemption for the period in question, with

regard to the liability to pay purchase tax, there is no question of any

sufferance of tax. The course and attitude pursued by the respondents

can’t but be deprecated. This is for the reason that, the petitioner has

already suffered payment of tax by satisfying the liability cast upon him. By

virtue of the stipulations in the concerned SRO, he was not in a position to

have the amount refunded. After denying the benefit of refund, there is no

point seeking to realise further amount in disguise, observing that the

liability under the CST still subsisted.

WPC NO.16206/2004 3

4. In the said circumstance, the liability to pay the CST on the

strength of Ext.P8 order will stand set aside and it is made clear that the

petitioner having already satisfied the liability towards the purchase tax and

unable to get refund, will be entitled to have the benefit of exemption with

respect to CST. Accordingly, the first respondent is hereby directed to

pass fresh orders taking note of the observations as made above; of

course after giving an opportunity of hearing to the petitioner, as

expeditiously as possible; at any rate, within two months from the date of

receipt of a copy of this judgment.

The Writ Petition is disposed of accordingly.

P.R.RAMACHANDRA MENON
JUDGE

dnc