Citation : 2011 Latest Caselaw 4448 ALL
Judgement Date : 7 September, 2011
HIGH COURT OF JUDICATURE AT ALLAHABAD A.F.R. Court No. 10 Case :- SALES/TRADE TAX REVISION No. - 97 of 2004 Petitioner :- M/S Mitsui Kensetsu India Pvt Ltd Respondent :- The Commisioner Of Trade Tax, U.P., Lucknow Petitioner Counsel :- Ashok Kumar Respondent Counsel :- C.S.C. Hon. Arun Tandon, J.
Heard learned counsel for the parties.
This trade tax revision has been filed by the assessee against the order of the Tribunal dated 19th September, 2003, passed in Second Appeal No. 223 of 2003, whereby the appeal filed by the assessee has been dismissed.
Before this Court a short legal contention has been raised, which is as follows:
It is not disputed between the parties that under Section 3-F of the U.P. Trade Tax Act the net turnover referred to in Sub-section (1) of Section 3-F has to be reduced by the amount representing the value of the goods transported under the work contract covered by Section 3, 4 and 5 of the Central Sales Tax Act, as would be apparent from reading of Section 3-F (2)(b)(i) itself.
The High Court in the case of Garg Photo Films, Agra vs. Commissioner of Trade Tax; 2005 U.P.T.C.-230 (Para-7) has laid down as follows:
"7. Section 3-F (2) (b) (i) contemplates the deduction of the amount representing the value of goods covered by Section 3, 4 and 5 of the Central Sales Tax Act. If the works contract occasioned the movement of goods from outside the State of U.P. the use of such goods in the execution of works contract would be covered by Section 3 of Central Sales Tax Act. In the present case learned Counsel for the applicant is not able to show that the movement of paper from outside the State of U.P. was occasioned by a particular works contract. In the present case, in the normal course of business photographic papers have been imported from outside the State of U.P. and kept as stock and whenever the papers were required for printing of photo films, same was taken from the stock. In the circumstances, the case of the applicant is not covered under Section 3 of the Central Sales Tax Act. In the case of M/s Santosh and Company (Supra) there was a pre-existing contract and the goods have been imported from outside the State of U.P. for the use in the execution of such works contract, the movement of goods was occasioned by the works contract. On these facts, Court held that imported goods is not liable to tax under Section 3-F being in the course of inter-State under Section 3 of Central Sales Tax Act."
Again in the case of Commissioner of Trade Tax vs. S/s. Indian Railway Construction Company, Agra; 2005 U.P.T.C.-984, the High Court while interpreting the same Section 3-F (2)(b)(i) has explained in Para-17 as follows:
"17. .......What is important is that the movement of goods in pursuance of prior contract of sale and both the movement of goods and sale, must be inseparably connected. In the present case, it is seen that before the movement of goods, contract of sale was in existence and movement of goods was in pursuance of contract which were used in the works contract therefore, transaction was covered by the Section 3 of the Central Sales Tax Act and the Tribunal has rightly held so."
From the aforesaid, it is apparently clear that what is important to be examined under Section 3-F (2)(b) is as to whether the movement of the goods from outside the State in pursuance of a prior contract of sale and both the movement of goods and sale must be inseparably connected.
This Court finds that such a plea was raised by the assessee in his written submissions filed before the Tribunal in the second appeal and which reads as follows:
";g fd O;kikjh }kjk 'ks"k eSdsuhdy dk;Z dks fu"iknu gsrq :i;s 1]41]79][email protected]& ds eky dks izkUr ckgj ls eaxk dj lafonk vkiwfrZ gsrq gLrkUrfjr fd;k x;k gSA ftldh vk;kr lwph fooj.k dj fu/kkZj.k vkns'k esa mYysf[kr gSA ;g leLr eky QkeZ&31 ls vk;kr fd;k x;k gS rFkk xzkgd dh vko';drk vuqlkj rFkk Lis'khfQds'ku ds vuqlkj [kjhnk x;k gSA ;g laO;ogkj dsUnzh; fcdzhdj vf/kfu;e dh /kkjk&3 ls vkPNkfnr gSA rFkk bl ij O;kikj dj vf/kfu;e dh /kkjk&3,Q&¼2ch½ ¼vkbZ½ ds vuqlkj dj vkjksfir ugha fd;k tk ldrk gS"
The Tribunal under the order impugned has not explained the said issue in light of the law explained by the High Court in the aforesaid two judgments. There is absolutely no finding either way as to whether movement of the goods from outside Uttar Pradesh in the facts of the case was occasioned because of any pre-existing contract for use in the works contract and whether the movement of the goods and sale were inseparably connected.
In absence of any finding having been recorded either way on the aforesaid aspect of the matter, the order passed by the Tribunal cannot be legally sustained to that extent. The order is hereby set aside. Appeal No. 223 of 2003 is restored to its original number.
Let the Tribunal decide the appeal afresh by means of a reasoned speaking order in light of the observations made above, after affording opportunity to the assessee, preferably within three months from the date a certified copy of this order is filed before the Tribunal.
So far as the second contention raised on behalf of the assessee qua the deduction claimed towards the payment made to the sub-contractor, said to be covered by Section 3-F (2)(b)(vii), is concerned, this Court finds that the Tribunal has recorded a categorically finding that in terms of the proviso to Section 3-F (2)(b)(vii) the assessee had filed necessary documents for establishing that the sub-contractor was registered dealer, however, he did not produce any document or evidence which could establish that the money paid by the assessee to sub-contractor has been disclosed in his turnover by the sub contractor.
The counsel for the assessee before this Court for the first time submits that now the assessment order of the relevant year of the sub-contractor is available and from the aforesaid assessment order it is clear that the amount paid by the assessee to the sub-contractor has been disclosed in his turnover.
This Court cannot enter into the said aspect of the matter at this stage for the first time. It was open to the assessee to produce the copy of the return/assessment order or any other documentary evidence, as he may be advised, before the assessing authority at the time the proceedings were pending. It is too late in the day to permit the petitioner to challenge the order of the Tribunal with the help of documents which were not placed before it.
The order of the Tribunal to that extent is affirmed.
With the aforesaid observation/direction the present trade tax revision is disposed of.
07.09.2011
Pkb/97-04
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!