Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Bharat Heavy Electricals Ltd vs The State Ofmaharashtra
2017 Latest Caselaw 9827 Bom

Citation : 2017 Latest Caselaw 9827 Bom
Judgement Date : 20 December, 2017

Bombay High Court
M/S Bharat Heavy Electricals Ltd vs The State Ofmaharashtra on 20 December, 2017
Bench: A.S. Oka
                                                                                                 STRL-10-2005


rrpillai 


                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               ORDINARY ORIGINAL CIVIL  JURISDICTION
                               SALES TAX REFERENCE (L) NO. 10 OF 2005
                                                       WITH
                                  SALES TAX REFERENCE NO. 35 OF 2017


            M/s. Bharat Heavy Electricals Ltd.                                  ... Applicant
                  vs.
            The State of Maharashtra                                            ...  Respondent


            Ms. Nikita Badheka a/w. Mr. Parth Badheka for the Applicant. 
            Mr. B. B. Sharma, Spl. Counsel a/w. Mr. Himanshu Takke, AGP for the 
            respondent - State.  


                                   CORAM  :   A.S. OKA & A.K. MENON, JJ.
                                   RESERVED ON        :   21st  NOVEMBER, 2017
                                   PRONOUNCED ON  :   20th  DECEMBER, 2017

            JUDGMENT (PER A. K. MENON, J.)

1. This reference under Section 61 of the Bombay Sales Tax Act, 1959 has

been made by the Maharashtra Sales Tax Tribunal, Mumbai on the application

of M/s. Bharat Heavy Electricals Ltd.

2. The reference was admitted on the following question :

"Whether, on the facts and circumstances of the case and on a true and correct interpretation of the terms and conditions agreed between the parties as embodied in the work order dated 20-10-1978, the Tribunal was justified in law in holding that the impugned supplies of materials made by the Applicant's Mumbai unit to RCF of

1 of 22

STRL-10-2005

Mumbai, were sales of those materials liable to tax under the Bombay Sales Tax Act, 1959?"

The facts in brief leading to the reference are as set out below.

3. The applicant is a Government of India undertaking having branches

throughout India. The applicant was duly registered under the Bombay Sales

Tax Act 1959 as well as and Central Sales Tax Act, 1956. During the period in

question M/s. Rashtriya Chemicals & Fertilizers Ltd. ("RCF") had engaged the

applicant apparently for designing, engineering, supplying, erection,

installation and Commissioning of the Trombay-V Expansion Project at RCF

site for a total price of about Rs.22 crores under a contract dated 20 th October

1978.

4. It is reported that during the period in question from 1 st April, 1979 to

31st March, 1980 the contract was performed. The Assistant Commissioner of

Sales Tax Assessment treated the transaction as a transaction of sale. The

applicant produced the relevant documents and correspondence before the

Deputy Commissioner of Sales Tax claiming that the contract was a divisible

contract for supply of labour and could not be treated as a contract for sale. It

was contended that the property in the case was not simply transferred and

delivered, but the same was erected and installed.

5. The Deputy Commissioner, however, held the transaction to be one of

sale and not of the nature of a works contract. The Sales Tax Officer levied

2 of 22

STRL-10-2005

penalty under Section 36(3) of the Bombay Sales Tax Act,1959 (the said Act)

apparently without giving an opportunity of being heard. It was found

although the goods were located in Maharashtra, the sales were finalised from

various other states. The Mumbai office of the applicant was required to

reflect the transaction in the returns and pay the applicable taxes. The taxes

were deposited by the applicant as and when instructions were received from

other places. The penalty levied was challenged.

6. Being aggrieved by the demand made pursuant to assessment orders

dated 16thMarch,1984 and 20thMay,1984 appeals were filed. The appeals

came to be partly allowed upon certain part payments being made. However,

not being satisfied with the partial relief granted, Second Appeals came to be

filed before the Tribunal. The Second Appeals were decided on or about 6 th

February, 1993. The main issue raised in these Second Appeals was whether

the transactions between the applicant and the RCF pursuant to the work

order dated 20th October, 1978 was a works contract transaction or a sales

transaction. If they were work contract transactions, then they would not be

liable to tax under the said Act otherwise tax was payable. The Tribunal found

that the transaction was a Sales transaction and there was clear cut break-up

therein of the total contract price of Rs. 22 crores being cost of the material,

compressors supplied and other costs of transportation. Rectification

Applications filed were rejected. Accordingly, the transaction was to be treated

3 of 22

STRL-10-2005

as sales liable to sales tax under the said Act. The levy of tax having been

confirmed, the applicant filed Reference Application nos. 9 and 10 of 1993

seeking to raise certain questions of law under Section 61 of the said Act.

Today the primary question we are concerned with is whether the transaction

amounted to a Sale or not. The Tribunal had held that supplies of material

were sales, liable to tax under the said Act.

7. Ms. Badheka, learned Counsel appearing on behalf of the applicant

contended that the transaction was clearly a works contract. She invited our

attention to the contract dated 20 th October, 1978 which is in the form of a

letter agreement addressed to the applicant at Hyderabad. The contract is

issued by the Fertilizer (Planning and Development) India Ltd. (FPDIL) on

behalf of RCF Ltd., Trombay V Expansion Project. The contracting parties are

therefore FPDIL and the applicant. Reference is made to the minutes of

meeting held between 24th March 1977 and 26th March, 1977, a subsequent

proposal, related correspondence and discussions. Ms. Badheka submitted that

the reading of the contract will reveal that it was for complete Design,

Engineering, Manufacture, Testing, supply, transportation to site, storage at

site, erection, testing, supply, transportation to site, storage at site, erection

and and pre-commissioning of one set each Carbon Dioxide Compressor with

Turbine, Air compressor with Turbine along with accessories and spares. She

invited our attention to the scope of the contract described in the second

4 of 22

STRL-10-2005

schedule of the contract viz. to adopt complete design, manufacture, testing,

supply, erection and pre-commissioning of the four compressors of certain

specifications.

8. Ms. Badheka submitted that the price payable described in the third

schedule of contract also refers to complete design, engineering, manufacture,

testing, supply, transportation to site, storage at site, erection and per-

commissioning of one each of Carbon Dioxide Gas compressor, Air

compressor, Ammonia Refrigeration compressor and Synthesis Gas

Compressor each with turbine and other accessories for a sum of Rs.22 crores.

Ms. Badheka submitted that only Central Sales Tax was payable on prices of

certain equipment described in first schedule. She further submitted that it

would be improper to consider the contract as one of sale and the contract

was in fact for design, erection and commissioning of the plant, hence not

susceptible to payment of tax under the Bombay Sales Tax. She therefore

submitted that the question referred may be answered in the negative in

favour of the applicant assessee and against the revenue.

9. In the course of submissions Ms. Badheka relied upon the following

judgments in support of the Applicants case:

(i) Commissioner of Sales Tax vs. Steel Plant Pvt. Ltd. 1

(ii) Sentinel Rolling Shutters & Engineering Company Pvt. Ltd. v.

                Commissioner of Sales Tax 2


1    99 STC 532 (BOM) 
2    [1978] 42 STC 409

                                                                                              5 of  22





                                                                                      STRL-10-2005


      (iii)     Ramsingh &  Sons Engineering Works v. Commissioner of Sales Tax,
               U.P.3
      (iv)     Kone Elevator India Pvt. Ltd. vs. State of Tamil Nadu and Others4


10. Mr Sharma, learned Counsel appearing on behalf of the respondent

submitted that the applicant's contentions are flawed, inasmuch as the

transaction was essentially one of supply of equipment. The contract is clearly

mentioned as a "divisible" contract. He invited our attention to the Work

Order dated 20th October, 1978 which clearly makes reference to the word

"divisible works contract". Mr.Sharma pointed out that the description of

complete designing, engineering, manufacturing, testing, supplying,

transportation work were secondary and in fact the transaction involved sale

of relevant equipment.

11. In the first schedule to the agreement Mr. Sharma invited our attention

to the definition of "equipment". In the second schedule he referred to clause

2.2.1 with regard to supply of equipment under the contract. As also clause

2.9.0 deals with final acceptance. He submitted that the contract read as a

whole will be one that which is essentially one of supply and installation.

Given that meaning and intention the contract has been described as

"divisible works contract", firstly for supply of parts being the main

transaction and secondly for erection and commission of equipment.

3 1979 SCR (2) 621 4 [2014] 71 VST (SC)

6 of 22

STRL-10-2005

12. Mr. Sharma had invited our attention to the definition of "equipment"

on the site in clause 2.2.1 and 2.9.1. We have since perused the entire

contract and found that there is scope of the contract which is restricted to

four different processes each of them complete with drive turbine, accessories

and spares. The scope of contract also includes provision of certain data

sheets. The works contracts requires the contractors i.e. the applicants to

furnish all documents drawings, test certificates and manuals as seen from

clause 2.5.1. The contractor is also required to furnish the Civil design data to

enable FPDIL to design the foundation. Thus it is clear that the foundation is

being carried out by FPDIL and not the applicant. He therefore submitted that

the question be answered in the affirmative.

13. We have heard counsel at considerable length and with their assistance

scrutinised the impugned order and the contractual provisions. At the outset

we will deal with the contractual provisions since it these provisions that will

determine the factual aspects of the nature of the contract and parties

obligations thereunder. The relevant provisions are as set out hereafter;

(A) Clause 2.6.1. envisages import license for import of equipment and

components and supply of the same to FPDIL against payment. The said

clause is material and is reproduced :

2.6.1. IMPORT LICENCE : Contractor shall make their own arrangements for import license for import of equipment, and

7 of 22

STRL-10-2005

components and supply the same to FPDIL against rupee payment.

(B) Clause 2.8.1. provides for inspection and testing at the contractors works.

FPDIL has the right to access the contractors works for inspecting the material

and workmanship used in relation to manufacturing and testing of the

equipment.

(C ) Clause 2.9.0 talks of final acceptance which contemplates that after

erection the equipments will be tested for satisfactory Commercial running to

prove guaranteed performance for rated capacity.

(D) Under clause 2.10.0 contractor is to furnish a phased schedule for

erection of the equipment with a time bar chart for various stages. The said

clause is material and is reproduced below;

2.10.0 : Phased schedule for erection of contract Contractor shall furnish a phased schedule for execution of the contract giving time bar chart for various stages of manufacture, inspection, shipping, clearance and dispatch. Contractor shall also furnish monthly progress report to FPDIL.

It will be seen from the said clause that execution of the contract largely

involves manufacture, inspection, shipping, clearance and dispatch.

14. The third schedule deals with prices.The total price is stated as

Rs.22 crores out of which the sum of Rs.18.10 crores is the cost of

Compressors-Turbine sets including condensing system, Lube oil/Sea oil

8 of 22

STRL-10-2005

system, complete instrumentation, spare rotors, 2 years maintenance spares

and instrument spares, the sum of Rs.2.12 crores is cost of complete piping,

transportation, handling, insurance, erection testing and pre-commissioning is

estimated at Rs.1.78 crores. Clause 3.2 provides that Central Sales Tax is

payable extra on the prices set out at clause 3.1.0 (a & b). Thus it will be seen

that Rs.20.22 crores is only value of goods supplied the remaining 1.78 crores

includes transportation, handling, insurance, erection, testing and pre-

commissioning. We do not have the benefit of break up of Rs.1.78 crores nor

has the applicant made any attempt to disclose the same.

15. The fourth schedule deals with payment terms which includes reference

to preparation of invoices and provision of performance bond. The

requirement for preparation of invoices refers to the obligation of the

applicant to prepare item wise challan packing-wise. No reference is made to

any invoices being required to specify work to be carried out for erection of a

plant and in relation to the works contract. The Performance Bond referred

to in clause 4.5.0 also holds a contractor fully responsible for proper

workmanship and specific performance of the equipment under the contract.

No reference is made to the work to be carried out in relation to installation.

16. It is the fifth schedule that refers to the time schedule for erecting the

four compressors. As seen earlier, the foundation is to prepared by FPDIL and

not the applicant. The applicant is to supply equipment and erect it on the

9 of 22

STRL-10-2005

site. Work of erection is not separately valued but is tied with transportation

costs and insurance. In any event this is only a fraction of total cost of Rs.22

crores. In the circumstances, it is difficult to accept the contention of the

applicant that the contract is one of work. In value terms, we find that the

amounts spent for erection is minuscule. This notwithstanding, the

transaction seems to be for supply of the compressors at a site prepared by

FPDIL in terms of foundation and merely fixing four compressors. The fifth

schedule also provides for materials and workmanship guarantees which are

restricted to specification laid down in the contract and free from defects in

design and material in relation to equipment and not in relation to the work of

installation. Repair and replacement of the equipment is also contemplated at

site. There is nothing to indicate that the guarantees also include the entire

erection work.

17. Reference to clause 5.3.0 is material. Under the said clause the

applicant is to guarantee performance of the equipment. Said clause is

reproduced below :

5.3.0 : PERFORMANCE GUARANTEE Contractor shall guarantee that the performance of the equipment supplied shall be strictly in compliance with the contract specifications and shall perform the duties specified in the contract, provided that the equipment has been properly installed under the supervision of contractor's personnel and has been under normal and proper use and maintenance. Before tests are performed contractor reserve the rights of inspection, checking for proper setting of every unit and component

10 of 22

STRL-10-2005

parts.

18. The sixth schedule deals exclusively with packing, marking and

despatch instructions since there is no dispute over the fact that the equipment

with the contract envisages to a large extent supply of equipment. It is not

necessary to rely upon detailed provisions of this schedule except that in

clause 2.0 we find the obligations of FPDIL which are reproduced here for

ease of reference :

2.00 FPDIL'S / OWNER'S / OBLIGATION FPDIL/ OWNER obligations shall be limited to the following : 2.01 To make available sufficient leveled area for erection of the contracted equipment and construction of site office / stores. 2.02 To make available bench marks, elevation and such reference lines as may be necessary for locating equipment. 2.03 To undertake execution of all civil works. 2.04 To provide for water for drinking and construction purposes at one point.

2.05 To supply electricity at one point near to the job site at usual charges, as applicable to other Contractors working at Site. 2.06 To provide Crane facilities, subject to availability, usual hire charges as applicable to other contractors. The following capacity cranes are available.

      Name of            Capacity     With normal    Capacity         With 
      Crane              Boom         Length         Boom             Maximum 
                         Capacity     Boom length    Capacity         length Boom 
                         (Tonnes)     (FT)           (Tons)           length (FT)

      2. 22 RB           16           30             11/2             70+30 (Jib)

      fixed boom


                                                                                            11 of  22





                                                                                       STRL-10-2005


2.07 To make available medical facilities at owner's hospital for the Contractor's staff/labour to the extent available at usual charges.

19. Now coming to the case law cited by Ms. Badheka in Steel Plant Pvt.

Ltd.(supra), this Court considered the scope of contract between assessee and

the Bombay Municipal Corporation as a contract for work and labour and not

a contract for sale. The court had found that the taxing authority had failed to

establish that the contract in question involved sales of machinery and

equipment and that the mere fact that provision had been made for payment

of sales tax on value of machinery cannot convert a works contract into a sales

transaction. This observation was made in the context of the fact that the

revenue had relied upon the bill of quantity which formed part of the contract

wherein there was specific mentioning of general sales tax leviable on the

value of machinery required for erection of the plant and which was a subject

matter of the contract. The Court did not choose to rely upon the bill of

quantities to conclude that it was a contract of sale and also observed that the

burden of proving that a work contract involved physical sale of material is

upon the revenue and that such burden cannot be discharged merely by

showing that the property could be so transferred to the other party.

20. In the case of Sentinel Rolling Shutters & Engineering Company Pvt. Ltd.

(supra), the contract was a contract for work and not a contract of sale. The

question referred by the Tribunal was answered in favour of the assessee and

12 of 22

STRL-10-2005

in the course of rendering the said decision, the Supreme Court found that the

contract in that case was one for installing rolling shutters. Rolling Shutters

came into existence in a unit when component parts were fixed in position at

location and laying property of the customer as soon as came into being.

There was no transfer of property in the rolling shutter by the manufacturer as

in a chattel. It was essentially found to be a transaction for fabricating

component parts and fixing them on the rails so as to constitute a rolling

shutter. Thus it was found that the contract was a contract for work and

labour and not a contract of sale. It was also found that the masonry work

required to be carried out before and after erection was to be carried out by

the customer at his own costs.

21. In the case of Ramsingh & Sons Engineering Works (supra), the Court

went on to examine how the erection of the crane was carried out in a step by

step process. Each column has to be placed on a grouted foundation, seven

feet deep. The column thus becomes permanently fixed to the earth and rose

to about 40 feet made in three or four pieces joined together with nuts and

bolts at the time of erection. The Court examined in great detail the process

by which the crane was set up, all of which indicated that the process is

certainly not one which could have been described as a mere sale of a crane.

22. In Sentinel Rolling Shutters (supra) in which the Apex Court observed

that fabrication and erection is one indivisible process. In that case the

process of assembling and erection was found to require high degree of skill

13 of 22

STRL-10-2005

and it was not a contract of sale, since it had involved a three motion

electrical overhead traveling crane. The Court found similarity between the

decision of Sentinel Rolling Shutters (supra) and the facts in Ramsingh & Sons

Engineering Works (supra). It was found that the Indian Standard Institution

publication laying down the code of practice for design of overhead traveling

Cranes shows that a three motion electrical overhead traveling crane consists

of 44 main component parts and it is only when they are put together and

assembled at the site they assume the shape of a crane. Hence it was found

that the contract was one of indivisible kind. Fabrication and erection

involved one indivisible process.

23. In the instant case when we examine the facts and the document on

record before the Tribunal we have the benefit of perusing the following

invoices which are annexed at Exhibit-J to the Reference:

  Invoice/Debit Note No.          Work Order No.          Billing advice No.             Amount
                                                                and date                  Rs. 
      HY-XX-05-9-2069                 1-0-465-805-71         1694 /2.1.80                    4,69,080.00
      HY-XX-05-9-2068                 1-0-557-504-71         1695/2.1.80                     4,80,546.40
      HY-XX-07-9-2235                 1-2-477-515-03        1853/24.1.80                   12,17,840.00
      HY-XX-07-9-2234                 1-2-465-515-02        1854/24.1.80                     2,39,304.00
      HY-XX-07-9-2233                 1-2-463-515-02        1855/24.1.80                    4,70,704.00 
      HY-XX-07-9-2232                 1-2-467-515-03        1856/24.1.80                     2,39,096.00

Apart from these documents nothing else is placed before the Tribunal which

will help us to analyse the transactions as already stated.

24. Ms. Badheka had also relied upon a recent decision of the Supreme

Court in the case of Kone Elevator India Pvt. Ltd.(supra). The issue involved

14 of 22

STRL-10-2005

was whether a contract for manufacture, supply and installation of lift is a

works contract and not a contract of sale. It was held by the majority

judgment that a contract for manufacture, supply and installation of lift is a

works contract and not a contract for sale. The judgment deals with the fact

that the lift has to be understood in the conceptual context of the manufacture

of components such as the lift car, motor, ropes, rails etc. having their own

identity prior to installation and without which installation lift cannot be

mechanically functional because it is a permanent fixture of the building and

installation of a lift in building cannot be regarded as transfer of a chattel or

goods but composite contract.

25. Kone Elevator (supra) deals with a composite contract for the purchase

and installation of the lift and the various technical aspects that go into the

installation of the lift including the obvious labour and service elements. The

Court considered the concept of "works contract" and held that a works

contract is an indivisible contract but, by legal fiction it is divided into two

parts one for sale of goods, and other for supply of labour and services.

Secondly "Dominant nature tests" or "degree of intention tests" or the

"Overwhelming component tests" [See paragraph 44 of Kone Elevator

(Supra)] require to be administered before treating the contract as a works

contract. Thirdly it holds that the term "works contract" as used in clause 29A

of Article 366 of the Constitution takes in its sweep all genre of works

contracts and is not to be narrowly construed to cover one species of contract

15 of 22

STRL-10-2005

to provide for labour and services of work and lastly once the characteristics of

work contract are met in a contract entered into between the parties, any

additional obligation incorporated in the contract would not change the

nature of the contract.

26. In Kone Elevator (supra) the Supreme Court has considered the issue of

re-opening of assessment and orders of assessment under challenge before

the Court were set aside and assessment which have attained finality were

treated as closed. In a dissenting judgment, in the facts of that case, it was

found that supply of lift by the assessee satisfies the definition of "Sale" under

the Sale of Goods Act and therefore does not question the deemed sale and

the entire contract should not be held to be works contract. Even after the

Constitutional amendment introducing Article 366(29A)(b), it will have to

be duly examined whether a particular contract would fall within the

expression "works contract" and only thereafter, the incidence of taxation

could be provided in the contract. It was observed that the contract must in

no uncertain terms that it was one for carrying out "the work" and the supply

of material parts. The dissenting view holds that in the facts of Kone Elevator

(supra) the contract was only for supply of lifts and other element of works

were virtually insignificant compared to the element of sale which was

paramount.

16 of 22

STRL-10-2005

27. In our view considering the factual matrix and the law and after

applying the tests in Kone Elevator, it is evident that in the facts of the present

case the contract was clearly one for supply and erection of equipment,

supply of equipment being dominant purpose. No doubt the State of

Maharashtra had enacted the Maharashtra Sales Tax on "Transfer" of

property of goods involved in works contract Act only in 1982 but the

contention that during the period under consideration 1979-80 and 1980-81

the State had no power to levy the tax on Works contract will not be of any

assistance to the applicant. In our view the contract in the instant case is

predominantly for supply of equipment, erection and installation. FPDIL was

required to carry out all preparation work , provide foundation, provide all

civil works required, the equipment was merely supplied and installed.

28. We also found that in the Second Appeal vide order dated 30 th March,

1998 partial relief was given while considering the applicants contention that

the transaction with RCF Limited was a works contract. It had considered the

applicants claim that the transaction with RCF was a works contract but the

applicant had not produced, at that time, a copy of the agreement or

correspondence or certificate from RCF that it is works contract. Later it was

found that upon perusal of the contract that an invoice was raised by the

appellant. The transaction entered by the applicant with RCF is one for sale

and not for works contract. While allowing the appeal party some relief was

granted in a sum of Rs.1,49,368/- balance of claim to be demanded.

17 of 22

STRL-10-2005

29. In Kone Elevator (supra) the Supreme Court has considered a series of

judgments including that of Sentinel Rolling Shutters (supra) and has

concluded that the question will depend upon intention of parties executing

the contract and there can be no standard formality that one can distinguish a

contract of sale from contract of work and labour. The Supreme Court also

reiterated that as held in the case of Larsen and Toubro Limited vs. State of

Karnataka5 the dominant nature of a contract must be examined. The

"dominant nature test" can be culled out in what is reproduced below :

"Whether the contract involved a dominant intention to transfer the property in goods, in our view, is not at all material. It is not necessary to ascertain what is the dominant intention of the contract. Even if the dominant intention of the contract is not to transfer the property in goods and rather it is the rendering of service or the ultimate transaction is transfer of immovable property, then also t is open to the States to levy sales tax on the materials used in such contract if it otherwise has elements of works contract..."

30. The aforesaid extract read with four concepts that the Supreme Court

has identified in paragraph 44 of the Kone Elevator (supra) will help to

establish whether the contract in question is a works contract. Applying the

aforesaid tests to the facts of the case we have no hesitation in concluding that

reading the terms of the contract referred to herein above merely because

there are small element of work in the contract, it cannot be concluded that

the contract in the present case is a works contract. It is essentially a contract

5 [2013] 65 VST 1 (SC)

18 of 22

STRL-10-2005

for supply of compressors and allied equipment with a minuscule amount of

work. It is also seen that the contract is itself described as a "divisible

contract".

31. Furthermore, Clause 2.00 detailing FPDIL'S / OWNER'S obligations in our

view clinches the issue inasmuch as, it is FPDIL obligation to make available

erection of the contracted equipment, make available bench marks, elevation

and reference lines for locating equipment and undertake execution of all civil

works including supply of electricity and providing crane facilities each for

hire charges. Thus this is not turnkey job for manufacturing, supplying and

erection of compressor as contended by the learned Counsel for the applicant.

In a turnkey contract, save and except the site being made available, most

other activities would have been undertaken by the contractor, but not so in

the instant case as evident from the above. This brings us to the numerous

invoices and debit notes all of which are addressed to the Finance Manager,

RCF. Invoices are drawn by the applicant. They make reference to the Work

Order and provide for supply of compressors. The prices includes Central

Sales Tax as is 4% on the compressors and spares supplied. Administering the

three tests contemplated in Kone Elevator and taking an overall yet balanced

view on facts we are unable to accept the contention of the appellant that the

contract dated 20th October, 1978 is a Works Contract.

19 of 22

STRL-10-2005

32. The Advanced Law Lexicon by P. Ramnatha Aiyar defines "Works

Contract" as follows : "WORKS CONTRACT" means an agreement in writing for

the execution of any work relating to construction, repair, or maintenance of any

building or superstructure, dam weir, canal, reservoir, tank, lake, road, well,

bridge, culvert, factory, workshop, powerhouse, transformers or such other works

of the State Government or public undertakings as the State Government may by

notification, specify in this behalf at any of its stages, entered into by the State

Government or by an official of the State Government or public undertaking or

its official for and on behalf of such public undertaking and includes an

agreement for the supply of goods or material and all other matters relating to

execution of any of the said works. It also refers to the phrase "Work Contract"

as including a contract for sale of goods involved in the works contract.

Applying the aforesaid definition to the facts of the present case, in our view,

it is not possible to hold that contract in the case at hand would amount to a

Works Contract.

33. Furthermore in Rainbow Colour Lab and Another vs. State of M. P.

and Others6 the Supreme Court had occasion to consider whether the State

can divide works contract into a contract for Sale of Goods and Contract for

supply of labour and services and for that purpose the dominant intention was

to be ascertained. In the facts of that case it was held that prior to

amendment of Article 366 of the Constitution by the 46 th amendment State's

6 (2000) 2 SCC 385

20 of 22

STRL-10-2005

could divide works contract into a contract for sale of goods involved contract

for labour supply and service. For that purpose the dominant intention of the

works contract should be transfer of property. The 46 th amendment permitted

the States to divide the Works Contract into two contracts by legal fiction,

one a contract for sale and other for supply of labour and services. The

division of the contract could be made only if the works contract involved

dominant intention of transfer of property but not a contract where the

transfer of property takes effect as incidental to the contract of service.

34. Although in Rainbow (Supra) it was held that the State cannot impose

sales tax on the works contract simpliciter in the guise of an expanded

definition found in Article 366 [29-A](b) read with Section 2(n) of the M.P.

General Sales Tax Act, 1959, in the instant case, even assuming a contract was

a works contract, we are of the view that the labour element was only

incidental. The contract is itself described as a divisible contract. The

intention of parties as derived from the diverse contractual provisions set out

above leaves us in no manner of doubt that the contract in question was not a

works contract but the dominant intention was of sale of equipment. Having

reached that conclusion the question referred for our opinion is answered in

the affirmative, in favour of the revenue and against the appellants with

consequences to follow.

21 of 22

STRL-10-2005

35. In the result, the following order must follow :

(i) The question referred to this Court is answered in the

affirmative, in favour of the revenue and against the assessee.

         (ii)      No order as to costs.


       (A.K. MENON, J.)                                                        (A.S. OKA, J.)




                                                                                           22 of  22





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter