Citation : 2024 Latest Caselaw 16127 Ker
Judgement Date : 10 June, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
&
THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.
MONDAY, THE 10TH DAY OF JUNE 2024/20TH JYAISHTA, 1946
O.T.REV NO.105 OF 2019
AGAINST THE ORDER DATED 10.07.2019 IN T.A.(VAT).NO.590 OF 2013 OF
KERALA VALUE ADDED TAX APPELLATE TRIBUNAL, ERNAKULAM
REVISION PETITIONER/APPELLANT:
M/S. DLF HOME DEVELOPERS LIMITED
IV FLOOR AND GROUND FLOOR, BC NO.39/3106 & 39/3102,
PDR BHAVAN, FORESHORE ROAD, ERNAKULAM, KOCHI-16,
REPRESENTED BY ITS AUTHORISED SIGNATORY
MR.SUBRAMANIAN.S, ASSISTANT GENERAL MANAGER.
BY ADV.SRI.G.SIVADASS (SR.)
BY ADV.SRI.SYED PEERAN
BY ADV.SRI.KARTHIK S. NAIR
BY ADV.SRI.PRABHAKARAN P.M.
RESPONDENT/RESPONDENT:
STATE OF KERALA
REPRESENTED BY ITS STATE REPRESENTATIVES,
COMMERCIAL TAXES DEPARTMENT, KOCHI-682013.
BY SRI.V.K.SHAMSUDHEEN, SR. GOVERNMENT PLEADER
THIS OTHER TAX REVISION (VAT) HAVING BEEN
FINALLY HEARD ON 03.06.2024 ALONG WITH O.T.REV.NO.106
OF 2019 AND CONNECTED CASES, THE COURT ON 10.06.2024
DELIVERED THE FOLLOWING:
O.T.REV.NOS.105,
106 & 107/19 & 3/20 :: 2 ::
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
&
THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.
MONDAY, THE 10TH DAY OF JUNE 2024/20TH JYAISHTA, 1946
O.T.REV.NO.106 OF 2019
AGAINST THE ORDER DATED 10.07.2019 IN T.A.(VAT).NO.592 OF 2013 OF
THE KERALA VALUE ADDED TAX APPELLATE TRIBUNAL, ERNAKULAM
REVISION PETITIONER/APPELLANT:
M/S. DLF SOUTHERN TOWNS (P) LTD.
IV FLOOR & GROUND FLOOR, BC NO.39/3106 & 39/3102,
PDR BHAVAN, FORESHORE ROAD, ERNAKULAM, KOCHI-16,
REPRESENTED BY ITS AUTHORISED SIGNATORY MR.
SUBRAMANIAN S., ASSISTANT GENERAL MANAGER.
BY ADV.SRI.G.SIVADASS (SR.)
BY ADV.SRI.SYED PEERAN
BY ADV.SRI.KARTHIK S. NAIR
BY ADV.SRI.PRABHAKARAN P.M.(KAR/3094/2010)
RESPONDENT/RESPONDENT:
STATE OF KERALA
REPRESENTED BY ITS STATE REPRESENTATIVES,
COMMERCIAL TAX DEPARTMENT, KOCHI-682 013.
BY SRI.V.K.SHAMSUDHEEN, SR.GOVERNMENT PLEADER
THIS OTHER TAX REVISION (VAT) HAVING BEEN FINALLY
HEARD ON 03.06.2024 ALONG WITH O.T.REV.NO.105 OF 2019
AND CONNECTED CASES, THE COURT ON 10.06.2024 DELIVERED
THE FOLLOWING:
O.T.REV.NOS.105,
106 & 107/19 & 3/20 :: 3 ::
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
&
THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.
MONDAY, THE 10TH DAY OF JUNE 2024/20TH JYAISHTA, 1946
O.T.REV.NO.107 OF 2019
AGAINST THE ORDER DATED 10.07.2019 IN T.A.(VAT).NO.593 OF 2013 OF
THE KERALA VALUE ADDED TAX APPELLATE TRIBUNAL, ERNAKULAM
REVISION PETITIONER/APPELLANT:
M/S. DLF SOUTHERN TOWNS(P)LTD.
IV FLOOR & GROUND FLOOR, BC NO.39/3106 & 39/3102,
PDR BHAVAN, FORESHORE ROAD, ERNAKULAM, KOCHI-16,
REPRESENTED BY ITS AUTHORISED SIGNATORY
MR. SUBRAMANIAN.S., ASSISTANT GENERAL MANAGER.
BY ADV.SRI.G.SIVADASS (SR.)
BY ADV.SRI.SYED PEERAN
BY ADV.SRI.KARTHIK S. NAIR
BY ADV.SRI.PRABHAKARAN P.M.(KAR/3094/2010)
RESPONDENT/RESPONDENT:
STATE OF KERALA
REPRESENTED BY ITS STATE REPRESENTATIVES,
COMMERCIAL TAX DEPARTMENT, KOCHI-682 013.
BY SRI.V.K.SHAMSUDHEEN, SR. GOVERNMENT PLEADER
THIS OTHER TAX REVISION (VAT) HAVING BEEN FINALLY
HEARD ON 03.06.2024 ALONG WITH O.T.REV.NO.105 OF 2019
AND CONNECTED CASES, THE COURT ON 10.06.2024 DELIVERED
THE FOLLOWING:
O.T.REV.NOS.105,
106 & 107/19 & 3/20 :: 4 ::
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
&
THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.
MONDAY, THE 10TH DAY OF JUNE 2024/20TH JYAISHTA, 1946
O.T.REV.NO.3 OF 2020
AGAINST THE ORDER DATED 25.09.2019 IN T.A.(VAT).NO.170 OF 2015
OF THE KERALA VALUE ADDED TAX APPELLATE TRIBUNAL, ERNAKULAM
REVISION PETITIONER/APPELLANT/ASSESSEE:
M/S. DLF HOME DEVELOPERS LTD
IV FLOOR & GROUND FLOOR, BC NO.39/3106 & 39/3102,
PDR BHAVAN, FORESHORE ROAD, ERNAKULAM, KOCHI-16,
REPRESENTED BY ITS AUTHORISED SIGNATORY
MR. SUBRAMANIAN S.
BY ADV.SRI.G.SIVADASS (SR.)
BY ADV.SRI.SYED PEERAN
BY ADV.SRI.KARTHIK S. NAIR
BY ADV.SRI.PRABHAKARAN P.M.
RESPONDENT/RESPONDENT/REVENUE:
STATE OF KERALA
REPRESENTED BY ITS SECRETARY,
COMMERCIAL TAX DEPARTMENT, KOCHI-682 013.
BY SRI.V.K.SHAMSUDHEEN, SR. GOVERNMENT PLEADER
THIS OTHER TAX REVISION (VAT) HAVING BEEN FINALLY
HEARD ON 03.06.2024 ALONG WITH O.T.REV.NO.105 OF 2019
AND CONNECTED CASES, THE COURT ON 10.06.2024 DELIVERED
THE FOLLOWING:
O.T.REV.NOS.105,
106 & 107/19 & 3/20 :: 5 ::
'C.R.'
ORDER
Dr. A.K. Jayasankaran Nambiar, J.
As all these revisions involve a common issue, they are taken
up for consideration together and disposed by this common
judgment. O.T.Rev.No.105 of 2019 pertains to M/s. DLF Home
Developers Limited for the assessment year 2009-10 under the
Kerala Value Added Tax Act [hereinafter referred to as the 'KVAT
Act']. O.T.Rev.Nos.106 of 2019 and 107 of 2019 pertain to M/s. DLF
Southern Towns (P) Limited for the assessment year 2008-09 and
2009-10 respectively under the KVAT Act. The aforesaid three
O.T.Revisions have been preferred against a common order of the
Kerala Value Added Tax Appellate Tribunal dated 10.07.2019.
O.T.Rev.No.3 of 2020 pertains the M/s. DLF Home Developers
Limited for the assessment year 2007-08 and impugns the order
dated 25.09.2019 of the KVAT Appellate Tribunal.
2. The brief facts necessary for disposal of the O.T. Revisions
are as follows:
The petitioners are Limited Companies engaged in the
activity of developing residential projects and selling fully
constructed flats. In the Apartment Buyer's Agreement that they O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 6 ::
entered into with various customers, they stipulated a price for the
work undertaken by them which included a component
representing the value of the undivided share in the land and
building. For undertaking the construction activities for the
customers, the petitioners engaged the services of independent
contractors/sub-contractors. These contractors in turn procured
goods/materials on their own and duly discharged the applicable
VAT on the payments received by them from the petitioners for the
work undertaken by them. The petitioners in turn deducted the
applicable tax under the KVAT Act from the payments made to their
contractors.
3. To maintain the quality of construction, the petitioners
used to supply major components such as steel, cement etc. to the
contractors on free of cost basis. The petitioners were therefore
under the belief that they were merely engaged in the sale of
finished apartments and had not entered into any agreement for
construction with the prospective customers, and that therefore,
they would not be liable to pay any tax on works contract under the
KVAT Act. They therefore did not charge any VAT on the advances
received by them from their customers and also filed nil returns
with their respective Assessing Authorities under the KVAT Act. O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 7 ::
4. Show cause notices were therefore issued to the
petitioners proposing to reject their returns and to determine their
taxable turnover on best judgment basis and to levy VAT at the
applicable rates on the consideration received by the petitioners
from their customers by treating the transactions as works
contracts. After considering the replies preferred by the petitioners
against the proposals in the show cause notice, the Assessing
Authority confirmed the demand of tax as applicable to works
contract on the petitioners. In the appeals preferred by the
petitioners against the said assessment orders, the petitioners did
not get any relief, and hence, it is that the petitioners are before
this Court through these Revision Petitions, impugning the order of
the Appellate Tribunal that confirmed the demand of VAT against
them.
5. In the Revision Petitions before us, the petitioners raise
the following questions of law:
(A) Whether the Hon'ble Tribunal was right in disregarding the contention of the petitioner, that in absence of machinery to exclude value of land from the 'taxable turnover' under the K-VAT Rules, the levy of tax on the sale of flats remain unenforceable, on the ground that lacunae in the provision or inadequacy of provision has to be redressed by appropriate legal forum ?
(B) Whether the Hon'ble Tribunal was right in disregarding the decision of the Hon'ble Supreme Court in the case of CCE vs. Larsen and Toubro, 2015 (39) STR 913 (SC) and the decision of High Court in case of Suresh Kumar Bansal vs Uol, 2016 (43) STR 3 (Del) which categorically held that in absence of statutory mechanism to ascertain measure of tax, in composite contracts involving sale of land, tax cannot be imposed ?
(C) Whether the Hon'ble Tribunal was right in disregarding the decisions of the Punjab and Haryana High Court in case of CHD O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 8 ::
Developers vs State of Haryana, 2015 (81) VST 344 (P&H) and Dhingra Jardine Infrastructure Pvt. Ltd vs State of Haryana, 2017 (101) VST 34 (P&H) where it was held in the context of pari materia provisions that in the absence of machinery provisions to provide for manner of taxable turnover, though the levy as such cannot be disputed, it remains unenforceable ?
(D) Whether the mode of valuation of 'works contract' under Rule 10 of the KVAT Rules, insofar as applicable to construction contracts, have to be read in the manner that meets the criteria laid down by the Hon'ble Supreme Court in case of Larsen and Toubro vs State of Karnataka, (2013) 65 VST 1(SC) ?
(E) Whether in the facts and circumstances of the case, the Hon'ble Tribunal was right in upholding the deduction towards land cost at only 5% of the contract receipt, which is contrary to the material available on record and the deductions allowed by department for earlier years ?
(F) Whether in the facts and circumstances of the case, the Hon'ble Tribunal was right in holding that the assessing authority was justified in resorting to determining taxable turnover as per Rule 10 (2)(b) of the K-VAT Rules in absence of production of books of accounts ?
G) Whether in the facts and circumstances of the case, the Hon'ble Tribunal was right in upholding the demand of VAT on the works contract beyond the value of the goods transferred therein only on the ground that books and accounts were not produced ?
6. We have heard Sri.G.Sivadass, the learned senior counsel
duly assisted by Sri.Syed Peeran, the learned counsel on behalf of
the petitioners herein, as also Sri.V.K. Shamsudheen, the learned
senior Government Pleader for the respondent State.
7. The contentions advanced on behalf of the petitioners by
the learned senior counsel is essentially twofold. It is his
submission that in the absence of a machinery provision in the
KVAT Rules that provides for the exclusion of the value of land from
the total turnover, for the purposes of determining the taxable
turnover, the levy of tax on the sale of apartments, by treating the O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 9 ::
same as a works contract, cannot be enforced. He places reliance
on the following decisions namely; Commissioner of C. Ex. &
Cus., Kerala v. Larsen & Toubro Ltd. - [2015 (39) S.T.R. 913
(SC)], Suresh Kumar Bansal v. Union of India - [2016 (43)
S.T.R. 3 (Del.)], CHD Developers Limited v. The State of
Haryana and Others - [(2015) 81 VST 344 (P&H)] and M/s
Dhingra Jardine Infrastructure Pvt. Ltd. v. The State of
Haryana and Others - [(2017) 101 VST 34 (P&H)]. As an
alternate contention, the learned senior counsel would point out
that, at any rate, the deduction granted by the Assessing Authority
towards value of the land included in the amounts collected from
the customers of the apartments, could not be restricted to an
amount equivalent to 5% of the contract receipt as was done by the
Assessing Authority in O.T.Rev.Nos.105, 106 and 107 of 2019,
especially when, for the assessment year 2007-08, the Assessing
Authority had, in O.T.Rev.No.3 of 2020, allowed a deduction of
22.5% of the contract receipt as deduction towards value of land by
adopting an entirely different methodology.
8. Per contra, it is the submission of Sri.V.K.Shamsudheen,
the learned Government Pleader, that the impugned orders of the
Appellate Tribunal do not require any modification. It is, in
particular, pointed out that it was solely on account of the fact that
the petitioners/assessees had not produced documents to O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 10 ::
separately show the value of the undivided share in land in the
properties which had been transferred to the purchaser of the
apartments, that the Assessing Authority was constrained to
determine the value of the land on best judgment basis and grant
deduction of the said value while computing the taxable turnover of
the works contract. He contends that inasmuch as the value of the
undivided share in the land is not contemplated for inclusion in the
definition of 'turnover' of the works contract, the Rules providing
for deduction for the purposes of computation of taxable turnover
do not need to specifically deal with the value of the undivided
share in the land. He therefore prays for a dismissal of the
O.T.Revisions.
9. On a consideration of the rival submissions, and on a
perusal of the pleadings in these cases, we find that it is not in
dispute that the petitioner companies were not maintaining trading
accounts while undertaking the work of construction of residential
apartments for their customers. It was under these circumstances
that the Assessing Authority found it difficult to ascertain the actual
expenses incurred by the petitioner companies for executing the
works contracts. Furthermore, the petitioner companies had a
specific case that the amounts received by them from their
customers included a portion that represented the value of the
undivided share of land, the ownership of which had passed to the O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 11 ::
customer along with the constructed apartment. The Assessing
Authority accordingly allowed a deduction from the total contract
receipts towards the value of the undivided share of land and then
granted a further deduction of 25% towards labour and
establishment charges incurred as contemplated under Rule 10(2)
(b) of the KVAT Rules, and thereafter fixed the taxable turnover. A
deduction was also allowed in respect of the turnover on which the
sub-contractor had paid tax by relying on the Form 20H produced
by the petitioner companies.
10. The case of the petitioner companies in these revision
petitions is essentially that in the absence of any provision in the
KVAT Rules for deduction of the value of the undivided share of
land, the charging provision for taxing works contract that had an
inbuilt component of land value, had to be seen as inoperable.
Persuasive though the said argument may appear at first blush, we
find ourselves unable to accept the same. The statutory provisions
relating to the levy of tax on works contract, and the computation of
taxable turnover for the purposes of the levy under the KVAT Act
and Rules are as follows:
Kerala Value Added Tax Act
Section 2 (xliii)
(xliii) "sale" with all its grammatical variations and cognate expressions means any transfer whether in pursuance of a contract or not of the property in goods by one person to another in the course of trade or business for cash or for deferred payment or for other valuable consideration, O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 12 ::
but does not include a mortgage, hypothecation, charge or pledge;
Explanation IV: A transfer of property in goods (whether as goods or in some other form) involved in the execution of a works contract shall be deemed to be a sale.
Section 2 (li)
(li) "total turnover" means the aggregate turnover in all goods of a dealer at all places of business in the State, whether or not the whole or any portion of such turnover is liable to tax, including the turnover of purchase or sale in the course of inter-state trade or commerce or in the course of export of the goods out of the territory of India or in the course of import of goods into the territory of India;
Section 2 (l)
(l) "taxable turnover" means the turnover on which a dealer shall be liable to pay tax as determined after making such deductions from his total turnover and in such manner as may be prescribed;
Section 2 (lv)
(lv) "works contract" includes any agreement for carrying out for cash or for deferred payment or other valuable consideration the construction, fitting out, improvement, repair, manufacture, processing, fabrication, erection, installation, modification or commissioning of any movable or immovable property;
6. Levy of tax on sale or purchase of goods.-
(1) Every dealer whose total turnover for a year is not less than ten lakhs rupees and every importer or casual trader or agent of a non-resident dealer, or dealer in jewellery of gold, silver and platinum group metals or silver articles or contractor or any State Government, Central Government or Government of any Union Territory or any department thereof or any local authority or any autonomous body [or any multi-level marketing entity, their distributor and / or agent engaged in multi-level marketing] whatever be his total turnover for the year, shall be liable to pay tax on his sales or purchases of goods as provided in this Act. The liability to pay tax shall be on the taxable turnover, -
(a) xxxxxxx xxxxxxx
(b) xxxxxxx xxxxxxx
(c) xxxxxxx xxxxxxx
O.T.REV.NOS.105,
106 & 107/19 & 3/20 :: 13 ::
(d) xxxxxxx xxxxxxx
(e) in the case of transfer of goods involved in the execution
of works contract where transfer is in the form of goods, at the rates specified for such goods in clause (a) or (d) above, as the case may be;
(f) In the case of transfer of goods involved in execution of works contract, where the transfer is not in the form of goods, but in some other form, at the rate of 14.5 % and when the transfer is in the form of goods at the rates prescribed under the respective Schedules.
Kerala Value Added Tax Rules
10. Determination of taxable turnover
(1) In determining the taxable turnover, the amounts specified in the following clauses shall, subject to the conditions specified therein, be deducted from the total turnover of the dealer: -
xxxxxx xxxxxxxxxx
(2) (a) In relation to a works contract in which transfer of property takes place not in the form of goods but in some other form, the taxable turnover in respect of the transfer of property involved in the execution of works contract shall be arrived at after deducting the following amount from the total amount received or receivable by the dealer for the execution of the works contract such as;
(i) labour charges for the execution of work,
(ii) charges for planning and designing and the architect's fee
(iii) charges for obtaining on hire or otherwise, machinery and tools used for the execution of the works contract, or where the machinery is owned by the contractor, the interest paid on any loan taken for the purchase of the machinery;
(iv) cost of consumables used;
(v) cost of establishment and overhead charges of the dealer to the extent it is relatable to the supply of labour and service;
(vi) profit earned by the dealer to the extent it is relatable to supply of labour and services:
(vii) all amounts paid to the sub-contractors registered under the Act, as consideration for execution of works contract whether wholly or partly,. Subjected to the conditions that no such deduction shall be allowed unless the dealer claiming deduction, produces a certificate in O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 14 ::
Form No.20H, and an authenticated copy of the invoice issued by such sub-contractor.
PROVIDED that notwithstanding anything contained in clause
(a) when the turnover arrived at after deducting the amounts mentioned in clause (a) falls below the cost of goods transferred in the execution of works contract, an amount equal to the cost of the goods transferred in the execution of works contract together with profit, if any, shall be the taxable turnover in respect of such works contract.
Explanation.- For the purpose of the proviso, 'cost of goods' means the price of goods together with all expenses incurred by the contractor in bringing the goods to the work site.
(b) Where the actual turnover in relation to a works contract, in which the transfer of goods takes place not in the form of goods but in some other form, is not ascertainable from the books of accounts of the dealer or where the dealer has not maintained any accounts, the total turnover in respect of such works contract shall be computed after deducting labour and other charges as given in the Table below from the total amount of contract.
TABLE
Sl. Type of works contract Labour or other
No. charges as a
Percentage of the
value of the works
contract
(1) (2) (3)
Explanation.- No deduction as per the above Table shall be allowed out of the total contract amount for the supply and installation of any machinery, equipment or any other system, where the goods involved are transferred in the "knocked down"
condition (unassembled form) and assembled and installed, and the skill and labour employed for installation is only incidental to the supply of such goods.
11. It can be seen from the statutory provisions referred
above that while the charging section [Section 6 of the KVAT Act]
specifies the rate of tax applicable to the works contract in
question, the determination of the turnover on which the tax is to O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 15 ::
be levied, at the said rate, is to be in the manner prescribed under
the KVAT Act and Rules. The Scheme for determining the taxable
turnover under the KVAT Rules is to begin with the total amount
received or receivable by the dealer for the execution of the works
contract and then deduct therefrom the amounts expressly
mentioned in Rule 10(2)(a) of the KVAT Rules. The formula in the
Rules is thus for the purposes of determining the taxable turnover
pertaining solely to the transfer of goods involved in the execution
of the works contract. What is significant, however, is that in the
said statutory formula, there is no reference either expressly or by
implication to the value of the undivided share in the land, the
ownership of which is transferred to the customer separately. In
determining the value of the goods transferred during the execution
of the work undertaken, the value of the underlying land has simply
no relevance under the Scheme of the taxing Statute which seeks to
tax only the goods transferred in the course of that work. It is
therefore that the Rules do not mention the land value while
enumerating the deductions for the purposes of computation of
taxable turnover. It would be useful in this context to refer to an
analogy. If one had to determine the value of an element 'A' by
deriving it from the composite value of a mixture containing four
elements 'A', 'B', 'C' and 'D' that is stored in a container, one would
start by determining the composite value of the mixture of elements
['A', 'B', 'C' and 'D'] and reduce therefrom the individual value of O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 16 ::
the other elements namely 'B', 'C' and 'D'. In any event, the value
of the container would not enter into the formula either for
determining the composite value of the mixture or for reckoning the
deductions therefrom. Thus, in a situation where, as under the
KVAT Act and Rules, there is no contemplation of inclusion of the
land value in the value of the works contract undertaken, the
absence of a machinery to exclude such land value from the total
turnover so as to arrive at the taxable turnover, cannot be seen as
rendering the machinery provision under the KVAT Rules
unworkable. We are of the view that it was for the petitioner
companies to have provided the turnover relatable to the works
contract undertaken by them, by reducing the portion attributable
to the undivided share of land from the amounts received by them
from the customers, and then arrive at the taxable turnover by
applying the formula under Rule 10.
12. While on this issue, we might add that we are not
impressed with the argument of the learned senior counsel, relying
on the provisions of the Maharashtra Value Added Tax Rules and
the Haryana Value Added Tax Rules. It will be seen from a perusal
of those Rules, which are extracted herein below, that they
contained specific provisions to deal with situations where the
contract value declared contained an inbuilt component of land
value which therefore had to be excluded while computing taxable O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 17 ::
turnover, in the manner provided under those Rules. The
aforementioned Rules may now be noticed:
MAHARASHTRA VALUE ADDED TAX RULES, 2005
58. Determination of sale price and of purchase price in respect of sale by transfer of property in goods (whether as good or in some other form) involved in the execution of a works contract.
(1) The value of the goods at the time of the transfer of property in the goods (whether as goods or in some other form) involved in the execution of a works contract may be determined by effecting the following deductions from the value of the entire contract, insofar as the amounts relating to the deduction pertain to the said works contract:-
(a) labour [service tax collected separately and service charges] for the execution of the works;
(b) amounts paid by way of price for sub-contract, if any, to sub-contractors;
(c) charges for planning, designing and architect's fees;
(d) charges for obtaining on hire or otherwise, machinery and tools for the execution of the works contract;
(e) cost of consumables such as water, electricity, fuel used in the execution of works contract, the property in which is not transferred in the course of execution of the works contract;
(f) cost of establishment of the contractor to the extent to which it is relatable to supply of the said labour and services;
(g) other similar expenses relatable to the said supply of labour and services, where the labour and services are subsequent to the said transfer of property;
(h) profit earned by the contractor to the extent it is relatable to the supply of said labour and services:
PROVIDED that where the contractor has not maintained accounts which enable a proper evaluation of the different deductions as above or where the Commissioner finds that the accounts maintained by the contractor are not sufficiently clear or intelligible, the contractor or, as the case may be, the Commissioner may in lieu of the deductions as above provide a lump sum deduction as provided in the Table below and determine accordingly the sale price of the goods at the time of the said transfer of property.
O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 18 ::
TABLE Sl. Type of works contract Amount to be No. deducted from the contract price (expressed as a percentage of the contract price) (1) (2) (3) 1 Installation of plant and machinery Fifteen per cent.
5 Civil works like construction of buildings, bridges, Thirty per cent.
roads, etc. 15 Any other works contract Twenty five per cent
Note : The percentage is to be applied after first deducting from the total contract price, [the cost of land determined under sub-rule (1A) and then,] the quantum of price on which tax is paid by the sub-contractor, if any, and the quantum of tax separately charged by the contractor if the contract provides for separate charging of tax.
(1A) In case of a construction contract, where along with the immovable property, the land or, as the case may be, interest in the land, underlying the immovable property is to be conveyed, and the property in the goods (whether as goods or in some other form) involved in the execution of the construction contract is also transferred to the purchaser such transfer is liable to tax under this rule. The value of the said goods at the time of the transfer shall be calculated after deduction the cost of the land from the total agreement value.
The cost of the land shall be determined in accordance with the guidelines appended to the Annual Statement of Rates prepared under the provisions of the Bombay Stamp (Determination of True Market Value of Property) Rules, 1995, as applicable on the 1st January of the year in which the agreement to sell the property is registered:
PROVIDED that, deduction towards cost of land under this sub-rule shall not exceed 70% of the agreement value.
PROVIDED that, after payment of tax on the value of goods, determined as per this rule, it shall be open to the dealer to provide before the Department of Town Planning and Valuation that the actual cost of the land is higher than that determined in accordance with the Annual Statement of Rates (including guidelines) prepared under the provisions of the Bombay Stamp (Determination of True Market Value of Property) Rules, 1995. On such actual cost being proved to be higher than the Annual Statement of Rates, the actual cost of the land will be deducted and excess tax paid, if any, shall be refunded.
O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 19 ::
HARYANA VALUE ADDED TAX RULES, 2003
25. Computation of taxable turnover (1) A VAT dealer who wishes to make any of the following deductions from his gross turnover shall, when so required by an assessing authority, produce before it the documentary evidence in support thereof as mentioned against each, namely:-
(2) In case of turnover arising from the execution of a works contract or job work, the amount included in taxable turnover is the total consideration paid or payable to the dealer under the contract and shall exclude-
(i) the charges towards labour, services and other like charges; and
(ii) the charges towards cost of land, other charges relatable to land, if any, paid to the Government or its agency, subject to the dealer maintaining proper records such as invoice, voucher, challan or any other document evidencing payment of above referred charges to the satisfaction of the taxing authority.
(3) For the purpose of clause (i) of sub-rule (2), the charges towards labour, services and other like charges shall include:-
(i) labour charges for execution of works;
(ii) charges for planning and architect's fees;
(iii) cost of consumables such as water, electricity, fuel etc. used in the execution of the works contract in which the property in goods is not transferred in the course of execution of the works contract.
(iv) Cost of establishment of the contractor to the extent it is relatable to supply of labour and services;
(v) other similar expenses relatable to supply of labour and services;
(vi) profit earned by the contractor to the extent it is relatable to supply of labour and services subject to furnishing of a profit and loss account of the works sites:
PROVIDED that where the amount of charges towards labour, services and other like charges are not ascertainable from the books of accounts of the dealer or the dealer fails to produce documentary evidence in support of such charges, the amount of such charges shall be calculated at the percentages of valuable consideration specified in the Table given below:
O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 20 ::
TABLE PERCENTAGES FOR WORKS CONTRACTORS OR JOB WORKS Sl. Type of Contract Labour, service and No. other like charges as percentage of valuable consideration 1 Fabrication and installation of plant and machinery Twenty five percent 6 Civil works like construction of buildings, bridges, Fifteen per cent.
roads, dams, barrages, canals and diversions. 23 All other contracts not specified from serial numbers Twenty per cent 1 to 22 above.
In case of the works contract mentioned at serial number 6 where land is also transferred alongwith other property in goods, the deduction of twenty-five percent shall be allowed after excluding the cost of transferred land as determined under this rule:
PROVIDED FURTHER that where the dealer claims deduction on account of labour, services and other like charges exceeding the percentages of valuable consideration specified in the above Table, the assessing authority, after examining the claims, may allow the claim of the dealer authority, after examining the claims, may allow the claim of the dealer and shall record reasons in writing for accepting the claim of the dealer.
(4) In case the works contract mentioned in sub-rule (2) is of the nature wherein the agreement executed between the land owner and the contractor or similar other agreement is of the nature of collaboration or joint development where the contractor constructs the building/units, and consideration for the construction is given by the land owner in the form of share in the land with or without additional money exchange, the value of works contract carried out by the contractor for the land owner shall be the highest of the following amounts,-
(i) Actual value of construction, including profit, transferred by the contractor to the land-owner in accordance with the books of accounts maintained by the contractor.
(ii) Where proportionate land is transferred by the land-
owner to the contractor by executing a separate conveyance/sale deed, the value stated in the deed for the purpose of payment of stamp duty as reduced by consideration paid by the contractor to the land owner through any mode of payment.
(iii) On the basis of circle rate of proportionate area of land transferred by the land-owner to the contractor prevailing at the time of execution of agreement between them, as reduced by the consideration paid by contractor to the land-owner through any mode of payment:
O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 21 ::
PROVIDED that where separate circle rates for land and construction have not been notified in respect of certain buildings or properties, then circle rate for land and construction prevailing in that locality for other buildings or properties, in respect of which separate circle rates have been notified, shall be taken into consideration for the purpose of determination of value under this sub- rule:
PROVIDED FURTHER that the value of works contract under this sub-rule shall not be less than the circle rate of construction applicable on the date on which agreement between the land-owner and the contractor for the construction of property was executed.
Explanation: The taxable turnover in relation to contractor's share of construction for activity carried on by him for the intended purchaser shall be calculated separately as per provisions of this rule.
(5) For the purpose of clause (ii) of sub-rule (2), the cost of land in a works contract carried on by the developer for the intended purchaser shall be the highest of following:-
(i) Where separate conveyance/sale deed of the land has been executed between the developer and the intended purchaser, the consideration amount of land stated in that deed; or
(ii) Where separate conveyance/sale deed of the land has not been executed for transfer of land between the developer and the intended purchaser and transfer of land is mentioned in the conveyance deed of the constructed unit, then the value of land in the value of composite works contract shall be determined on the basis of notified circle rates of land prevailing at the time of execution of agreement between the developer and the intended purchaser:
PROVIDED that where separate circle rates for land and construction have not been notified in respect of certain properties, then circle rate for land and construction prevailing in that locality for other properties in respect of which separate circle rates have been notified, shall be taken for the purpose of determination of value under this sub-rule:
PROVIDED FURTHER that where land has been valued at circle rate and the value of conveyance/sale deed of the constructed unit with the intended purchaser exceeds the circle rate, then the difference between the two shall be proportionately divided between the value of land and the works contract (comprising material and services).
For example, in case of composite works contract, circle rate of land is Rs. 2 crore and circle rate of construction is Rs. 1 crore, and the consolidated value of sale deed O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 22 ::
(inclusive of land and cost of construction) is Rs. 3.60 crore. Difference of Rs. 0.60 crore shall be divided in the ratio of 2:1; and thus, value of land for the purpose of this sub-rule shall be Rs. 2.40 crore.
Explanation: (a) The term "intended purchaser" for the purpose of this sub-rule means the person who agrees to buy the property before completion of construction and pays the consideration, in full or part, before such completion.
(b) For the purpose of this sub-rule, construction shall be deemed to be complete at the time of issuance of completion certificate by the competent authority, or at the time and in the manner notified by the State Government for this purpose;
(iii) in the case of works contract where the payment of charges towards the cost of land is not ascertainable in accordance with the preceding clauses of this sub-rule, the amount of such charges shall be calculated @ 25% off the total value of the contract, except in the case of construction of commercial buildings/complexes where it shall be calculated @ 40% of the total value of the contract; or
(iv) in the case of works contract, where only a part of the total area to be constructed is being transferred, the charges towards the cost of land shall be calculated on a pro-rata basis through the following formula:
Proportionate super area multiplied by Value of land as determined in this sub-rule divided by Total plot area multiplied by Floor Area Ratio
Explanations:
(a) Proportionate super area for the purpose of this clause means the covered area booked for transfer and the proportionate common area to be constructed, attributable to it.
(b) Floor Area Ratio = Total constructed area divided by Total Plot Area.
(6) In the case of works contract where only a part of total constructed area is being transferred, the deduction towards labour, services and other like charges mentioned in sub-rule (3) and input tax credit under section 8 of the Act shall be calculated on a pro-rata basis.
(7) (i) Where an agreement is executed by the developer with the intended purchaser after commencement but before completion of construction, the taxable turnover of sale shall be the total value of agreement, as reduced by cost O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 23 ::
of land and pro-rata amount of labour, services and like charges determined in accordance with this rule.
(ii) Tax shall be payable at the time of an amount receivable or actually received, whichever is earlier, in whatever form or manner, from the intended purchaser in relation to (i) above.
(iii) The developer shall be eligible to deduct labour, services, other like charges in relation to (i) above in the tax period when output tax becomes payable.
13. Thus, in the absence of a statutory Scheme similar to
what obtains in the State of Maharashtra or Haryana referred
above, we are of the view that it was incumbent upon the
petitioner/assessees to declare the total turnover [contract
receipts] pertaining solely to be works undertaken by them, without
including therein the component representing the value of the
undivided share in the land. If the petitioner assessees chose not to
do so, they have only themselves to blame for the predicament that
they find themselves in. The statutory Scheme for determining the
taxable turnover of a works contract under the KVAT Act does not
suffer from any defect so as to render it unworkable to effectuate
the charge to tax on a works contract. We therefore reject the
contentions of the learned senior counsel for the
petitioner/assessees on the said issue.
14. We do, however, find force in the contention of the
learned senior counsel as regards the manner in which the land
value was computed for the purposes of exclusion from the total
turnover by the Assessing Authority in O.T.Rev.Nos.105, 106 and O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 24 ::
107 of 2019. We find that the Assessing Authority in those cases
had arbitrarily adopted a figure of 5% without giving any reason as
to how he arrived at the said figure. In this connection, it is
relevant to note that in relation to DLF Home Developers for the
assessment year 2007-08 [O.T.Rev.No.3 of 2020], the Assessing
Authority found as follows in its order dated 15.01.2015:
"As per the 13A statement in part V gross contract receipt shown is Rs. 10,68,31,896/-, In the p &L A/c the assesse has shown contract receipts to the tune of Rs. 24,76,04,882/-. Out of the above deduction has been claimed by him for Rs. 14,07,72,967/- towards mobilization advance and Rs. 16,63,735/- towards land cost and the taxable turnover reported by the assessee is Rs. 86,10,843, The figures noted in the audited statement and P & L A/c are not in tune with the actual receipt of the assessee and allowances due to be claimed by him. Hence taxable turnover of the assessee is worked out on receipt basis after granting eligible exemption as provided in the KVAT Rules 2005.
13) The further verification of ledger statements reveals that the receipt shown in para 12 supra is from 130 prospective buyers (130 apartment owners) and in respect of 55 apartments constructed, no advance has been received by the assessee.
Thus altogether it is noted that there are 185 apartments in the projects from which the consideration received upto 2013-14 is Rs. 1,54,11,45,974/-. As no value of undivided share is mentioned in agreements and no conveyance deeds have been executed between the assessee and the proposed buyers, the apportionment of land value has to be taken on the pro rata basis of consideration received and receivable. In this case the assessee has reported total consideration of Rs. 1541145974 from 130 apartments and average cost of 1 apartment is Rs. 1,18,54,969/-. Hence total consideration to be received from 185 apartments is Rs. 1,18,54,969 X 185 = 2,19,31,69,265 The original land value paid by the assessee is Rs. 40,83,95,700/-. The sale consideration has been received by the assessee spreading over for a period of 7 years from 2007-08 to 2013-14. Hence a reasonable appreciation has to be given to the assessee on land value. Considering the facts and circumstances of the case, it deens just that 20% appreciation on land value will be equitable for the purpose. Hence for determining the land value element, by considering value appreciation it is fixed as 49,00,74,840/-(20% of 40,83,95,700/-) The percentage of land value element against total consideration is thus worked out as 22.34% of the contract receipt for each year (49,00,74,840/2193169296X100). O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 25 ::
We feel that in the absence of any document produced by the
petitioner to show the actual land value included in the contract
receipts, the above methodology can be adopted by the Appellate
Tribunal to determine the taxable turnover of the petitioner
assessees for the assessment years 2008-09 and 2009-10
respectively. For this limited purpose, therefore, we deem it
appropriate to remand O.T.Rev.Nos.105, 106 and 107 of 2019 to the
Appellate Tribunal for a fresh determination of the taxable turnover
of the respective petitioners in those cases for the assessment years
in question. We make it clear that for all other purposes, the
impugned orders of the Tribunal are upheld, and the questions of
law raised in these O.T.Revisions answered against the petitioner
companies and in favour of the Revenue. The Appellate Tribunal
shall complete the exercise of determining the taxable turnover,
afresh, based on the observations in this judgment, within a period
of six moths from the date of receipt of a copy of this judgment.
The O.T. Revisions are disposed as above.
Sd/-
DR. A.K.JAYASANKARAN NAMBIAR JUDGE
Sd/-
SYAM KUMAR V.M. JUDGE prp/ O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 26 ::
APPENDIX OF O.T.REV.NO.105/2019
PETITIONER'S ANNEXURES:
ANNEXURE A1 TRUE PHOTOCOPY OF THE JOINT DEVELOPMENT AGREEMENT DATED 20.08.2017 ANNEXURE A2 TRUE PHOTOCOPY OF THE SALE DEED NO.4539/2006 DATED 20.10.2006 ANNEXURE A3 TRUE PHOTOCOPY OF THE SAMPLE APARTMENT BUYER'S AGREEMENT (WITHOUT ITS ENCLOSURES)DATED 15.02.2010 ANNEXURE A4 TRUE PHOTOCOPY OF THE CONTRACT DATED 15.10.2007 BETWEEN THE PETITIONER AND CONTRACTOR ANNEXURE A5 TRUE PHOTOCOPY OF THE CHALLAN DATED 05.04.2009 & 15.04.2019 SHOWING ISSUE OF MATERIALS FREE OF COST ANNEXURE A6 TRUE PHOTOCOPIES OF FORM NO.10 & 10B FILED BY PETITIONER FOR THE YEAR 2009-10 ANNEXURE A7 TRUE PHOTOCOPY OF THE APPLICATION DATED 18.02.2019 ALONG WITH ITS ENCLOSURES ANNEXURE A8 TRUE PHOTOCOPY OF THE ORDER DATED 16.07.2009 PASSED BY THE COMMISSIONER OF COMMERCIAL TAXES ANNEXURE A9 TRUE PHOTOCOPY OF THE JUDGMENT DATED 26.08.2016 IN OTA NO.2/2009 OF THIS HON'BLE COURT ANNEXURE A 10 TRUE PHOTOCOPY OF THE ORDER DATED 30.11.2013 OF THE HON'BLE VAT APPELATE TRIBUNAL IN TA(VAT)NO.187 & 188 OF 2010 ANNEXURE A11 TRUE PHOTOCOPIES OF THE DENOVO ASSESSMENT ORDER DATED 15.01.2015 FOR THE ASSESSMENT YEAR 2008-09 AND APPEAL ORDER DATED 28.02.2018 ANNEXURE A12 TRUE PHOTOCOPY OF THE SHOW CAUSE NOTICE DATED 24.01.2011 ISSUED BY THE ASSESSING AUTHORITY ANNEXURE A13 TRUE PHOTOCOPIES OF THE REPLY DATED 15.02.2011 AND 07.03.2011 FILED BY THE PETITIONER ANNEXURE A14 TRUE PHOTOCOPY OF THE ASSESSMENT ORDER O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 27 ::
NO.32072094101/2009-10 DATED 28.03.2011 ISSUED BY THE ASSESSING AUTHORITY ANNEXURE A15 TRUE PHOTOCOPY OF THE STAY ORDER DATED 11.08.2011 ALONG WITH THE D.D FOR REMITTANCE OF 25% OF THE TOTAL DEMAND AND THE SECURITY BOND FOR THE BALANCE AMOUNT ANNEXURE A16 TRUE PHOTOCOPY OF THE ORDER DATED 10.10.2013 IN KVATA NO.1188/2011 OF THE DEPUTY COMMISSIONER(APPEALS) ANNEXURE A17 TRUE PHOTOCOPY OF THE MEMORANDUM OF APPEAL AND STAY APPLICATION DATED 23.10.2013 FILED BEFORE THE VAT APPELLATE TRIBUNAL,ERNAKULAM ANNEXURE A18 TRUE PHOTOCOPY OF THE APPLICATION DATED 20.11.2013 FOR ADDITIONAL GROUNDS FOR STAY FILED BEFORE THE VAT APPELLATE TRIBUNAL,ERNAKULAM ANNEXURE A19 TRUE PHOTOCOPIES OF THE STAY ORDERS DATED 02.12.2013,27.06.2014 AND 04.11.2014 IN TA(VAT)NO.590/2013 OF VAT APPELLATE TRIBUNAL,ERNAKULAM ANNEXURE A20 TRUE PHOTOCOPY OF THE APPLICATION FOR PRODUCTION OF ADDITIONAL DETAILS AS DIRECTED BY THE VAT TRIBUNAL DATED 01.03.2017 ANNEXURE A21 TRUE PHOTOCOPY OF THE SYNOPSIS DATED 28.11.2018 FILED BEFORE THE HON'BLE APPELLATE TRIBUNAL ANNEXURE A22 THE ORIGINAL IMPUGNED ORDER DATED 10.07.2019 IN T.A.(VAT)NO.590 OF 2013 OF THE KERALA VALUE ADDED TAX APPELLATE TRIBUNAL,ERNAKULAM ANNEXURE A23 TRUE PHOTOCOPY OF WORKSHEET GIVING DETAILS OF LOCAL PURCHASES,IMPORTS OF STEEL AND CEMENT MADE BY THE PETITIONER ALONG WITH POTENTIAL TAX LIABILITY ANNEXURE A24 TRUE PHOTOCOPY OF THE PARTY-WISE DETAILS OF CONTRACT RECEIPT AS PER LEDGER ACCOUNT FOR AY 2009-10 ANNEXURE A25 TRUE PHOTOCOPY OF THE WORKSHEET INDICATING THE REVISED COMPUTATION OF TAXABLE TURNOVER AND POTENTIAL TAX LIABILITY ON THE BASIS OF CONTRACT RECEIPTS.
O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 28 ::
APPENDIX OF O.T.REV.NO.106/2019
PETITIONER ANNEXURES:
ANNEXURE A1 TRUE PHOTOCOPY OF AN ILLUSTRATIVE JOINT DEVELOPMENT AGREEMENT DATED 31.3.2018 ANNEXURE A2 TRUE PHOTOCOPY OF THE AMPLE APARTMENT BUYERS AGREEMENT (WITHOUT ITS ENCLOSURES) DATED 17.12.2008, ANNEXURE A3 TRUE PHOTOCOPY OF THE CHALLAN SHOWING ISSUE OF MATERIALS FEE OF COST DATED 27.3.2009 ANNEXURE A4 TRUE PHOTOCOPY OF THE NOTICE DATED 24.1.2011 ISSUED BY THE ASSISTANT COMMISSIONER, COMMERCIAL TAXES, ERNAKULAM ANNEXURE A5 TRUE PHOTOCOPY OF THE REPLY DATED 15.2.2011 SUBMITTED BY THE PETITIONER ANNEXURE A6 TRUE PHOTOCOPY OF THE ASSESSMENT ORDER NO 32072076505/2008-09 DATED 28.6.2011 ISSUED BY THE ASSISTANT COMMERCIAL TAXES, ERNAKULAM ANNEXURE A7 TRUE PHOTOCOPY OF THE STAY ORDER DATED 6.12.2011 ALONG WITH PROOF OF DEPOSIT OF 30% OF THE AMOUNT AND THE SECURITY BOND FURNISHED FOR THE BALANCE AMOUNT ANNEXURE A8 TRUE PHOTOCOPY OF THE ORDER DATED 10.10.2013 IN KVATA 2905/2011 ISSUED BY THE DEPUTY COMMISSIONER (APPEALS), ERNAKULAM ANNEXURE A9 TRUE PHOTOCOPY OF THE APPEAL AND STAY APPLICATION DATED 23.10.2013 ANNEXURE A10 TRUE PHOTOCOPY OF THE STAY ORDER DATED 2.12.2013 ALONG WITH ORDERS DATED 25.2.2014 AND 4.11.2014 ANNEXURE A11 TRUE PHOTOCOPY OF THE APPLICATION DATED 1.3.2017 FOR PRODUCTION OF DETAILS ANNEXURE A12 TRUE PHOTOCOPY OF THE SYNOPSIS DATED 28.11.2018 FILED BEFORE THE HON'BLE VAT APPELLATE TRIBUNAL ANNEXURE A13 TRUE PHOTOCOPY OF THE IMPUGNED DATED 10.7.2019 IN T A (VAT NO 592 OF 2013 OF THE KERALA VALUE ADDED TAX APPELLATE O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 29 ::
TRIBUNAL ERNAKULAM ANNEXURE A14 TRUE PHOTOCOPY OF WORKSHEET GIVING DETAILS OF LOCAL PURCHASES IMPORTS OF STEEL AND CEMENT MADE BY THE PETITIONER ALONG WITH THE POTENTIAL TAX LIABILITY ANNEXURE A15 TRUE PHOTOCOPY OF THE FORM 20H SUBMITTED BY THE PETITIONER BEFORE THE ASSISTANT COMMISSIONER, COMMERCIAL TAXES FOR THE PERIOD 2008-2009 ANNEXURE A16 TRUE PHOTOCOPY OF THE WORKSHEET INDICATING THE REVISED COMPUTATION OF TAXABLE TURNOVER AND POTENTIAL TAX LIABILITY ON THE BASIS OF CONTRACT RECEIPTS.
O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 30 ::
APPENDIX OF O.T.REV.NO.107/2019
PETITIONER ANNEXURES:
ANNEXURE A1 TRUE PHOTOCOPY OF THE FORM 10B FILED BY PETITIONER FOR THE YEAR 2009-10 DATED 24.05.2010.
ANNEXURE A2 TRUE PHOTOCOPY OF THE NOTICE DATED 24.01.2011 ISSUED BY THE ASSISTANT COMMISSIONER, COMMERCIAL TAXES, ERNAKULAM.
ANNEXURE A3 TRUE PHOTOCOPY OF THE ASSESSMENT ORDER NO.32072076505/2009-10 DATED 28.06.2011 ISSUED BY THE ASSISTANT COMMISSIONER, COMMERCIAL TAXES, ERNAKULAM.
ANNEXURE A4 TRUE PHOTOCOPY OF THE STAY ORDER DATED 06.12.2011 ISSUED BY THE DEPUTY COMMISSIONER (APPEALS), ERNAKULA IVATA 2904/2011 ALONG WITH THE PROOF OF PAYMENT OF 30% OF THE TOTAL DEMAND AND THE SECURITY BOND FOR THE BALANCE AMOUNT.
ANNEXURE A5 TRUE PHOTOCOPY OF THE ORDER DATED 10.10.2013 IN KVATA 2904/2011 ISSUED BY THE DEPUTY COMMISSIONER (APPEALS), ERNAKULAM.
ANNEXURE A6 TRUE PHOTOCOPY OF THE MEMORANDUM OF APPEAL DATED 23.10.2013 AND APPLICATION FOR STAY FILED ALONG WITH THE APPEAL.
ANNEXURE A7 TRUE PHOTOCOPY OF THE APPLICATION DATED 20.11.2013 FILED BY THE PETITIONER BEFORE THE VAT APPELLATE TRIBUNAL RO RECEIVE THE ADDITIONAL GROUNDS (WITHOUT ITS ANNEXURES).
ANNEXURE A8 TRUE PHOTOCOPIES OF THE STAY ORDER DATED 02.12.2013 AND ORDERS DATED 27.06.2014 AND 04.11.2014 EXTENDING THE STAY.
ANNEXURE A9 TRUE PHOTOCOPY OF THE APPLICATION DATED 01.03.2017 FILED BY THE PETITIONER FOR PRODUCTION OF DETAILS AS DIRECTED BY THE TRIBUNAL.
ANNEXURE A10 TRUE PHOTOCOPY OF THE IMPUGNED ORDER PASSED BY THE HON'BLE APPELLATE TRIBUNAL DATED 10.07.2019 IN TA (VAT) NO.593 OF O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 31 ::
2013 OF THE KERALA VALUE ADDED TAX APPELLATE TRIBUNAL, ERNKAULAM.
ANNEXURE A11 TRUE PHOTOCOPY OF WORKSHEET GIVING DETAILS OF LOCAL PURCHASES IMPORTS OF STEEL AND CEMENT MADE BY THE PETITIONER ALONG WITH THE POTENTIAL TAX LIABILITY.
ANNEXURE A12 TRUE PHOTOCOPY OF THE WORKSHEET INDICATING
THE REVISED COMPUTATION OF TAXABLE
TURNOVER AND POTENTIAL TAX LIABILITY ON THE BASIS OF CONTRACT RECEIPTS.
O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 32 ::
APPENDIX OF O.T.REV.NO.3/2020
PETITIONER ANNEXURES:
ANNEXURE A1 THE ORIGINAL IMPUGNED ORDER DATED 25.9.2019 IN T.A.(VAT) NO.170 OF 2015 OF THE KERALA VALUE ADDED TAX APPELLATE TRIBUNAL, ERNAKULAM.
ANNEXURE A2 TRUE PHOTOCOPY OF THE JOING DEVELOPMENT AGREEMENT DATED 20.8.2007.
ANNEXURE A3 TRUE PHOTOCOPY OF THE SALE DEED NO.4539/2006 DATED 20.10.2006.
ANNEXURE A4 TRUE PHOTOCOPY OF THE SAMPLE APARTMENT BUYER'S AGREEMENT (WITHOUT ITS ENCLOSURES) DATED 15.2.2010.
ANNEXURE A5(A) TRUE PHOTOCOPY OF THE CHALLAN DATED 5.4.2009 SHOWING ISSUE OF MATERIALS FREE OF COST.
ANNEXURE A5(B) TRUE PHOCOPY OF THE CHALLAN DATED 15.4.2009 SHOWING ISSUE OF MATERIALS FREE OF COST.
ANNEXURE A6(A) TRUE PHOTOCOPY OF THE NOTICE DATED 21.11.2008.
ANNEXURE A6(B) TRUE PHOTOCOPY OF THE REVISED NOTICE DATED 15.1.2009.
ANNEXURE A7 TRUE PHOTOCOPY OF THE ASSESSMENT ORDER NO.320720 94101 DATED 21.8.2009.
ANNEXURE A8 TRUE PHOTOCOPY OF THE STAY ORDER NO.KVATA 2189/2009 DATED 10.9.2009 OF THE DC(A) ANNEXURE A9 TRUE PHOTOCOPY OF THE ORDER DATED 21.10.2009 OF THE HON'BLE HIGH COURT OF KERALA IN WP(C) NO.27189 OF 2009.
ANNEXURE A10 TRUE PHOTOCOPY OF THE ORDER DATED 1.2.2010 OF TEH DC(A).
ANNEXURE A11 TRUE PHOTOCOPY OF THE ORDER DATED 30.11.2013 OF THE HON'BLE VAT APPELLATE TRIBUNAL IN TA (VAT) NO.187 & 188 OF 2010. ANNEXURE A12 TRUE PHOTOCOPY OF THE PRE-ASSESSMENT NOTICE DATED 22.12.2014.
ANNEXURE A13 TRUE PHOTOCOPY OF THE REPLY DATED 9.1.2015.
O.T.REV.NOS.105, 106 & 107/19 & 3/20 :: 33 ::
ANNEXURE 14 TRUE PHOTOCOPY OF THE DENOVO ASSESSMENT ORDER DATED 15.1.2015 BY THE ASSESSING AUTHORITY.
ANNEXURE 15 TRUE PHOTOCOPY OF THE DENOVO ASSESSMENT ORDER DATED 15.1.2015 BY THE ASSESSING AUTHORITY FOR PERIOD 2008-09.
ANNEXURE 16 TRUE PHOTOCOPY OF THE LETTER DATED 10.2.2015 INTIMATING THE DEPOSIT OF AMOUNTS OF ADMITTED TAX AND PRE-DEPOSIT.
ANNEXURE 17 TRUE PHOTOCOPY OF THE DEMAND DRAFTS EVIDENCING PAYMENT.
ANNEXURE A18 TRUE PHOTOCOPY OF THE INTERIM ORDER DATED 24.202015 OF TEH DC(A) IN APPEAL NO.KVATA 394/2015.
ANNEXURE A19 TRUE PHOTOCOPY OF THE SECURITY BOND FURNISHED.
ANNEXURE A20 TRUE PHOTOCOY OF THE ORDER DATED 28.4.2015 OF THE DC(A) IN APPEAL NO.KVATA 394/2015. ANNEXURE A21 COPY OF THE APPEAL MEMORANDUM ALONG WITH THE WORKSHEET OF THE TAX PAYABLE/PAYMENT MADE.
ANNEXURE A22 TRUE PHOTOCOPY OF THE STAY ORDER DATED 7.9.2015 OF THE VAT APPELLATE TRIBUNAL, ERNAKULAM.
ANNEXURE A23 TRUE PHOTOCOPY OF THE ORDER DATED 10.7.2019 IN TA(VAT) NO.590/2013 OF VAT APPELLATE TRIBUNAL, ERNAKULAM.
ANNEXURE A24 TRUE PHOTOCOPY OF THE STAY ORDER DATED 3.10.2019 OF THE HON'BLE HIGH COURT OF KERALA.
RESPONDENT'S ANNEXURE: NIL.
//TRUE COPY//
P.S. TO JUDGE
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!