Citation : 2016 Latest Caselaw 289 Bom
Judgement Date : 3 March, 2016
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH : NAGPUR
Sales Tax Reference No. 69 of 1997
Applicant : Commissioner of Sales Tax, M. S. Mumbai
versus
Respondent :
M/s Maharashtra State Seeds Corporation Limited,
Akola
Mr V. P. Maldhure, Asst. Govt. Pleader for applicant
Coram : B. P. Dharmadhikari & V. M. Deshpande, JJ
Dated : 3rd March 2016
Oral Judgment (Per B. P. Dharmadhikari, J)
1. The Commissioner of Sales Tax, Maharashtra State has made
reference of the following question to this Court under Section 61 (1) of the
Bombay Sales Tax Act, 1959 :
"Whether on the facts and circumstances of the case and on a true
and correct interpretation of the various entries specified in the
schedules appended to the Bombay Sales Tax Act, 1959, was the
tribunal justified in holding that sales of jute seeds were covered by
the scope of entry No. 22 of Schedule A prior to 30.6.1981 and also
covered by the scope of entry No. 8 of Schedule C-Part-I after
30.6.81 and not covered by the scope of residuary entry No. 22 of
Schedule-E (prior to 30.6.81) and entry No. 102 of Schedule C-Part
I ?"
2. Nobody appears for assessee. With the assistance of learned
Assistant Government Pleader, we have looked into the facts.
3. Respondent before us is the Maharashtra State Seeds Corporation
Limited, a statutory corporation having its Head Office at Akola. It deals in
processing, certification and sales of seeds such as, cotton seeds, cereal seeds,
jute seeds etc. mainly on wholesale basis. Here, we are concerned with
classification of jute seeds.
4. The period with which the reference is concerned is from 1.4.1981
to 31.3.1982, 1.4.1982 to 30.9.1983, 1.10.1983 to 30.9.1984 and 1.10.1984 to
30.9.1985.
5. During this period, the Corporation sought assessment of goods
wherein sale of jute seeds was also involved. The Corporation claimed that jute
seed is nothing but 'sann-hemp' seed and, therefore, tax free under Entry No. 23
of Schedule A till 30.6.1981. It further submitted that jute seeds were covered
by Entry No. 8 of Schedule C, Part-I and assessable to tax at 2 per cent only.
6. The Department, however, was of the view that jute seeds or tug
bee is not a 'sann-hemp' seed and, therefore, not covered by the said Entry. The
Department relied upon residuary entry no. 22 of Schedule E before 1.7.1981
and Entry No. 102 of Schedule C, Part-II thereafter. It claimed that the sales tax,
therefore, ought to have been assessed at 10 per cent. From facts, it appears
that penalty under Section 36 (3) or under Section 36 (2) (c), Explanation-I of
the Act was also levied upon the Corporation.
7. In this backdrop and in the light of question referred, we do not
find it necessary to record the contentions of learned Assistant Government
Pleader separately. Relevant Entry No. 22 in Schedule A in force upto 30 th June
1981 was as under :-
"22. Flower, fruit and vegetable seeds; seeds of lucerne and other
fodder grass; seeds of sann hemp; bulbs, corns, rhizomes, suckers
and tubers (other than edible tuberns); budgrafts, cuttings, grafts,
layers and seedlings; plants."
This Entry has been substituted later on and relevant Entry to be looked into is
Entry No. 8 in Schedule C which reads as under :-
"8. Fruit seeds and vegetables seeds (other than oil seeds,
Dhania, Methi and Suva), seeds of luccerne and other fodder
grass, seeds of the sann hemp; bulbs, corns, rhizomes; suckers
and tubers (other than edible tubers), bud grafts, cuttings,
grafts, layers, seedlings and plants."
Residuary Entry on which the Department has placed reliance, is Entry No. 102
in Schedule C, Part-II and that Entry reads as under :-
"102. All goods other than those specified from time to time in
the other Schedule and the preceding entries of this
Schedule ... 10 paise in the rupee
7. Before proceeding further with discussion, learned Assistant
Government Pleader who has assisted the Court ably, has invited our attention
to Entry No. 7 in Schedule B to urge that jute seeds have been compared with
sunna or sannhemp extracted from plants of the species Crotalaria Juncea
whether baled or otherwise. Said Entry No. 7 of Schedule B reads as under :-
"7. Jute, that is to say, the fibre extracted from plants belonging
to the species Corhorus Capsularies and Corchorus oiltorius and
the fibre known as mesta or bimli extracted from plants of the
species Hibiscus connabinus and Hibiscus subdariffa Var altissima
and the fibre known as sunna or Sannhemp extracted from plants
of the species Crotalaria Juncea whether baled or otherwise.
.. four paise in the rupee four paise in the rupee"
8. With the assistance of learned Assistant Government Pleader, we
have perused assessment order and also later order. Assessment Officer has
gone in great details. The Assessment Officer has found, upon classification of
contents, that characteristics and ingredients of sann hemp seeds and jute seeds
are not similar and has consequently held that the jute seeds cannot be covered
under Entry No. 22 of Schedule A or Entry No. 8 in Schedule C. It is not in
dispute that this application of mind was accepted by the 1 st Appellate Authority
and it has been set aside by the 2 nd Appellate Authority i.e. Tribunal vide its
order dated 1st January 1992 in Second Appeal Nos. 922 of 1989 and 923 of
1989. The Maharashtra Sales Tax Tribunal remanded the matter back to the
Deputy Commissioner (Appeals) for further appropriate consideration. It is
thereafter that the present Reference has been made.
9. Perusal of various entries reproduced by us supra shows that Entry
No. 22 in Schedule A in force upto 30 th June 1981 speaks about flower, fruit
and vegetable seeds; seeds of lucerne and other fodder grass; seeds of sann
hemp; bulbs, corns, rhizomes, suckers and other tubers (other than edible
tuberns); gudgrafts, cuttings, grafts and the entries also include layers and
seedlings as also plants. In Entry No. 8 though number of items has changed,
entry about sann hemp seeds has remained intact. It can be seen that Entry No.
22 in force upto 30th June 1981 contained the word "flower". Later on that
word has been deleted and it does not find place in Entry No. 8. Subsequent
addition of certain species or genus is only by way of clarification and it does
not appear to narrow down the scope of opening words "fruit and vegetable
seeds".
10. Schedule B after 30th June 1981 specifies jute and further clarifies
that by the said word "jute", the fibre extracted from plants belonging to the
species like corhorus capsularies and corhorus oiltorius and the fibre known as
mesta or bimli extracted from plants of the species Hibiscus connabinus and
Hibiscus subdariffa Var altissima and the fibre known as sunna or Sannhemp
extracted from plants of the species Crotalaria Juncea whether baled or
otherwise, are included therein. Thus, all fibre which can be extracted from
various plants of different species are treated as "jute" in Entry No. 7 of
Schedule B. The plants of crotalaria juncea species also finds mention in Entry
No. 7. It is, therefore, obvious that fibre extracted from sunna or sannhemp is
jute for the purposes of Schedule B after 30th June 1981.
11. We are not concerned with extracted fibre, but with jute. However,
fibre extracted from sannhemp has been treated as jute. Similarity and anology
drawn by assessee based on this between sannhemp and seeds of jute or or tag
bee cannot be said to be arbitrary. The Tribunal appears to have rightly
accepted it. Findings in paragraph 10 of the order dated 1.1.1992 by the
Maharashtra Sales Tax Tribunal need to be approved.
12. Admittedly, there is no other entry in schedule which would cover
jute seed or any other fruit seeds. The Department, therefore, has fallen upon
residuary entry i.e. Entry No. 102 of Schedule C, Part-II. This entry speaks of all
goods other than those specified in other Schedules and the preceding entries of
that schedule. Therefore, by implication if seeds are dealt with specifically
earlier, it follows that seeds cannot be covered under residuary entry "goods".
Why jute seeds could be treated as "goods" and should not be accepted as
covered under Entry No. 8 of Schedule C, has not been demonstrated by the
Department.
13. The Assessment Officer has with some research prepared his order
to demonstrate that botanically, the jute seed cannot be compared with sann
hemp seed. Learned Assistant Government Pleader has also studied that
aspect. However, here we are not concerned with the technical or botanical
property of this specie or seed. The question is of common parlance and
understanding. We find that the issue has been addressed to properly by the
2nd Apellate Tribunal order dated 1.1.1992.
14. We, therefore, answer the Reference in the affirmative i.e. in favour
of respondent and against the Department. No costs.
V. M. DESHPANDE, J B. P. DHARMADHIKARI, J
joshi
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!