Citation : 2011 Latest Caselaw 1696 ALL
Judgement Date : 16 May, 2011
HIGH COURT OF JUDICATURE AT ALLAHABAD Reserved Case :- SALES/TRADE TAX REVISION No. - 1599 of 2003 Petitioner :- The Commissioner, Trade Tax, U.P. Lucknow Respondent :- S/S Shakti Tubes Petitioner Counsel :- C.S.C. Respondent Counsel :- S.D.Singh AND Case :- SALES/TRADE TAX REVISION No. - 1642 of 2003 Petitioner :- Commissioner Trade Tax Respondent :- M/S Shakti Tubes Petitioner Counsel :- S.C. Respondent Counsel :- S.D. Singh Hon'ble Pankaj Mithal,J.
Heard Sri K.M.Sahai, learned Standing Counsel for the revisionists and Sri S.D.Singh, learned counsel for the opposite party/dealer.
The question raised in both these revisions is about the taxability of the High Density Poly Ethylene Fabric (hereinafter referred to as the "H.D.P.E. Fabric").
The opposite party is a dealer carrying on business of H.D.P.E. filter cloth. The tribunal has exempted H.D.P.E. cloth manufactured by the opposite party/dealer from tax in view of Notification No.ST-II-7038/X-7 (23)/83-U.P. Act XV-48 Order - 85, dated 31st January, 1985 read with Notification No. No.ST-II-3714/X-6 (1)-85-U.P. Act 15-48-Order - 85, dated June 5, 1985 wherein certain items were exempted from payment of tax under the Uttar Pradesh Sales Tax Act, 1948.
The relevant extract of the Notification No.ST-II-7038/X-7 (23)/83-U.P. Act XV-48 Order - 85, dated 31st January, 1985 is reproduced herein below:
"[Published in U.P. Gazette, Extraordinary, dated 31st January, 1985]
In exercise of the powers under Clause (a) of Section 4 of the Uttar Pradesh Sales Tax Act, 1948 (U.P.Act No.XV of 1948), read with Section 21 of the Uttar Pradesh General Clauses Act, 1904 (U.P. Act No.1 of 1904) and in supersession of all previous notifications issued under the aforesaid Clause (a) of Section 4, the Governor is pleased to exempt, with effect from February 1, 1985, the goods mentioned in Column 2 of Schedule hereunder from payment of tax under the said Act of 1948, subject to the conditions, if any, specified in Column 3 thereof:
SCHEDULE
Serial
No.
Description of goods
Conditions
1.
2.
....
....
53.
....
....
58.
...........
...........
...........
...........
Textiles of the following varieties manufactured on powerloom, ex-cluding durries, carpets, druggets, hosiery goods, ready-made garments, hessian or jute cloth and cotton, rayon or nylon, tyre cord fabrics, tyre cord or tyre cord wrap sheets, and PVC/HDPE fabrics but including the goods specified in Annexure hereunder:
(a) cotton fabrics of all varieties;
(b) rayon or artificial silk fabrics, including staple fibre fabrics, of all varieties;
(c) woolen fabrics of all varieties;
(d) fabrics made of a mixture of any two or more of the above fibres, viz., cotton, rayon or wool;
(e) Canvas cloth, tarpoulins and waterproof cloth.
Annexure -
(i) Hand printed, dyed or em- broidered fabrics, and dhoties, sarees chadars, bed-spreads, bed-sheets, counter-panes, table-cloth, handker-chiefs, towels, scarfs, napkins and dusters, made out of fabrics of any of the varieties mentioned in sub-clause (a), (b), (c) or (d) above;
(ii) cotton valvetes and valveteen but excluding embroidered valvets;
(iii) hosiery cloth in lengths;
(iv) book binding cotton fabrics and leather cloth and inferior or imitation leather cloth ordinarily used in book binding;
(v) bandages;
(vi) rubberised or synthetic water- proof fabrics, whether single textured or double textured.
................
................
................"
Subsequently, another notification to the same effect was issued on June 5, 1985 with some changes. However, it makes no distinction with regard to the taxability or exemption of H.D.P.E. cloth.
A plain reading of the aforesaid notification demonstrates that the textiles of the varieties mentioned in entry No.53 of the notification have been exempted from payment of tax. The aforesaid entry No.53 exempts textiles manufactured on power looms but excludes H.D.P.E. fabrics from exemption of tax. However, the above entry further goes on to say that apart from excluding the items mentioned therein goods specified in Annexure to the said entry are to be included in the exemption. One of the items included in the list contained in the Annexure to entry No.53 is "rubberised or synthetic water proof fabrics, whether single textured or double textured".
H.D.P.E. fabric manufactured by the dealer herein is admittedly a synthetic water proof fabric and the findings of the authorities below are also that the H.D.P.E. cloth manufactured by the opposite party/dealer is a water proof cloth.
A Division Bench of this Court in the case of M/s Mahalaxmi Polyplast (P) Ltd. Muzaffarnagar Vs. State of U.P. and another, 1990 UPTC 956 while considering the aforesaid notification dated June 5, 1985 viz-a-viz entitlement of exemption from sales-tax of H.D.P.E. fabric held as under:
"10. It will thus be seen that there is ample authority to support the contention of the petitioner that plain H.D.P.E. Fabric is a synthetic fabric. And it is further conceded to the respondents that the plain H.D.P.E. Fabrics when subjected to the process of lamination become water-proof. That being so, the article in question squarely falls within clause (vi) of the Annexure to the above notification dated June 5,1985. Clause (vi) specifically exempts synthetic water-proof fabrics from levy of sales tax. The learned standing counsel, however, submitted that mere lamination would not take the H.D.P.E. Fabrics being mentioned by the petitioner from out of the purview of the exception specifically made under Entry 53, i.e., being H.D.P.E. Fabrics it cannot claim exemption from sales tax in view of Entry 53 which excepts various items of textiles from the benefit of exemption granted under the notification dated June 5, 1985. The learned Standing Counsel vehemently contended that even after lamination the basic character or texture of the item continues to be H.D.P.E. Fabrics.
11. We regret the submission of the learned Standing Counsel cannot be accepted. It is true that the notification specifically excepts certain item of textiles from the benefit of exemption. These items have been mentioned in Entry 53 (quoted above). Among the items excepted H.D.P.E. Fabrics also finds place. But within this exception another area has been carved out consisting of items specified in the Annexure to the notification which were intended to continue to receive the benefit of exemption. Even if therefore, in its broadest sense, laminated H.D.P.E. Fabrics would also be H.D.P.E. Fabrics but if it falls within one or the other of the items mentioned in the Annexure it would not be liable to tax, i.e., the exception carved out under Entry 53 would not affect the immunity of such items from taxation.
12. The same result is reached by another process of reasoning. If the item in question falls under one or the other clauses mentioned in the Annexure, it will become entitled to exemption from sales tax irrespective of whether the species might fall within the excepted genus specified under Item 53. If the article is specifically exempt from sales tax under notification under consideration, it becomes entitled to exemption and to that extent the rigor of exception mentioned in Entry 53 stands whittled down."
In short, the Division Bench held that a water proof H.D.P.E. fabric which is a laminated cloth is entitle to exemption of tax in view of the aforesaid notification.
A learned Single Judge in the case of Commissioner of Trade Tax Vs. M/s Rajesh Kumar Vikas Kumar Pandey, Gorakhpur 1999 U.P.T.C. 595 held "H.D.P.E. fabrics have been excluded from the exemption, but the exclusion has been diluted by specifying certain goods in the annexure in which item No.(vi) is in respect of rubberised or synthetic water-proof fabrics whether single-textured or double textured. The exemption is, thus, in respect of water proof fabrics. No exemption is available to H.D.P.E. fabrics unless it is water proof fabric.
Necessary corollary of the above is that the H.D.P.E. fabric which is water proof is exempt from payment of sales tax by virtue of the aforesaid notification.
However, a contrary view has been taken by another learned Single Judge in M/s. Gaurav Traders, Gorakhpur Vs. Commissioner of Trade Tax 2007 U.P.T.C. 914. The learned Single Judge therein held that the tribunal was correct in holding H.D.P.E. Fabrics which is commonly called and understood as Nylon Fabric or Fishnet Fabric or Mosquitonet Fabrics is not exempted from tax under entry 'Textile' being specifically excluded from such entry.
The learned Single Judge in deciding the above question has mentioned about the decision of the Division Bench of this Court in the case of M/s Mahalaxmi Polyplast (P) Ltd. Muzaffarnagar (supra) and Commissioner of Trade Tax Vs. M/s Rajesh Kumar Vikas Kumar Pandey, Gorakhpur (Supra) but has not dealt with or discussed the aforesaid authorities so as to deviate from the ratio laid down therein.
A perusal of the judgment of the learned Single Judge in M/s. Gaurav Traders, Gorakhpur (Supra) further reveals that the second part of the entry No.53 of the notification dated 31st January, 1985 was not considered and, as such, the effect of expression "but including the goods specified in Annexure hereunder: ........... rubberised or synthetic water-proof fabrics, whether single textured or double textured" was completely ignored.
The principle of "stare decisis" obliges the court dealing with a matter to be guided by the accumulated wisdom of the Judges rendered on the subject in past and to prevent frequent over ruling of earlier decisions, particularly without disclosing reasons for deviation. A ratio of law which had stood for a length of time need not be disturbed unless there are compelling reasons.
The ratio laid down in M/s. Gaurav Traders, Gorakhpur (Supra) can not be recognised as a good and a binding precedent. First for the reason it though mentioned the Division Bench decision in M/s Mahalaxmi Polyplast (P) Ltd. Muzaffarnagar (supra) but failed to discuss, analyse and to give reasons for deviating from it though being of a Larger Bench was binding upon the learned Single Judge. Secondly, it had been rendered in ignorance of the last part of the notification in question which has the statutory force. So the decision in M/s. Gaurav Traders, Gorakhpur (Supra) can be avoided as per incuriam.
The Apex Court recently in (2010)5 SCC 513 V. Krishna Rao Vs. Nikhil Super Speciality Hospital and another clearly laid down that when a judgment is rendered by ignoring provisions of a statute and earlier Larger Bench decisions on the point, such a decision is per incuriam.
The reliance placed by Sri Sahai on a Division Bench decision of this Court 1995 UPTC 1107 M/s. Kanpur Plostipack Ltd. and another Vs. State of U.P. and another is totally misplaced and is of no help to him. In the aforesaid case the court only considered the validity of the aforesaid notification dated 31.1.85 in relation to H.D.P.E. woven fabric and held it is not arbitrary and violative of Article 14 of the Constitution of India. The issue about exemption of water proof H.D.P.E. fabric from sales tax was not dealt with therein.
Thus, following the view taken by M/s Mahalaxmi Polyplast (P) Ltd. Muzaffarnagar (supra) and Commissioner of Trade Tax Vs. M/s Rajesh Kumar Vikas Kumar Pandey, Gorakhpur (Supra), I hold that H.D.P.E. Fabric which is water proof is exempt from payment of tax under the above referred notification and, as such, there is no illegality in the impugned order of the Tribunal.
The revisions, as such, have no substance and are hereby dismissed, however, with no costs.
Order Date :- 16.5.2011
brizesh
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!