Citation : 2021 Latest Caselaw 1442 Mad
Judgement Date : 22 January, 2021
W.P. No.1316 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 22.01.2021
CORAM
THE HONOURABLE DR. JUSTICE ANITA SUMANTH
W.P. No.1316 of 2021
Hari Krishnaa Spinning Mills (Pvt) Ltd,
No.60 S/F/No. 17/2A, Athikattur,
Anangur post, Tiruchengode Namakkal repd.its
Authorized signatory M.Santoshkumar. .. Petitioner
Vs.
1 The State of Tamil Nadu,
Rep by the secretary to Government,
Commercial Taxes Department, Fort St.George,
Chennai- 600 009.
2 The Principal Commissioner and
Commissioner of Commercial Taxes,
Ezhilagam, Chepauk, Chennai- 600 005.
3 The Assistant commissioner (ST),
Office of the Assistant Commissioner,
Tiruchengode Rural Circular,
Ponnusamy Building, 2nd Floor,
No.17 Sankari, Main Road
Tiruchengode- 637 211. .. Respondents
Prayer: Writ Petition filed under Article 226 of the Constitution of India
praying to Writ of Certiorarified Mandamus Directing the respondents to issue
C forms under the central sales tax Act 1956 read with the central sales tax
(Registration and Turnover) Rules 1957 to the petitioner for the purchase of
https://www.mhc.tn.gov.in/judis/
1/7
W.P. No.1316 of 2021
High Speed Diesel from the suppliers in other states in view of the recent
judgment dated 26.10.2018 passed by this Hon’ble court in the case of
M/s.Ramco Cements Ltd.. and others in W.P. No. 19458 of 2018 of 2018 o
19460 of 2018 and batch cases.
For Petitioner : Mr.K.Sheshadri
For Respondents : Mr.ANR.Jayapratap,
Government Advocate
ORDER
Heard Mr.K.Sheshadri, learned counsel for the petitioner and
Mr.ANR.Jaya Pratap, learned Government Advocate for the respondents.
2. Mr.Jaya Pratap, fairly submits that the issue involved in this Writ
Petition is squarely covered by a decision of this Court in W.P.Nos.4173 and
4176 in the case of M/s. Dhandapani Cement Private Limited Vs. The State of
Tamil Nadu, wherein the identical issue as arising before me has been
considered and decided by me in the following terms:
'Mr.V.Haribabu, learned Additional Government Pleader (Taxes)takes notice for the respondents. By consent of both sides, finalorders are passed in these Writ Petitions even at the stage of admission.
2. The petitioners in the Writ Petitions have expressed their difficulty in obtaining 'C' forms under the provisions of the Central Sales Tax Act, 1956 in order to avail concessional benefit of tax for purchase of High Speed Diesel from suppliers in other States.
3. At the outset, Mr.P.Rajkumar, learned counsel for the petitioner and Mr.V.Haribabu, learned Additional Government Pleader for the revenue agree that the issue in regard to entitlement to 'C' Forms for purchase of High Speed Diesel from supplies outside Tamil Nadu, to enable the dealers to seek a concessional rate of tax, is covered in favour of the assessee by a decision of this Court in M/s Ramco Cements Ltd. V. The Commissioner of Commercial Taxes
https://www.mhc.tn.gov.in/judis/
W.P. No.1316 of 2021
(W.P.Nos.19460 of 2018) dated 26.10.2018 in a batch of over fifty (50) Writ Petitions.
4. A learned Single Judge of this Court in considering the issue held categorically that the benefit of the concessional rate is available to dealers who purchase High Speed Diesel from neighbouring States by way of inter-state sales. Reference is made to the decisions of other Courts that have considered an identical issue, holding the same in favour of the assessee. In fact, the decision of the Punjab and Haryana High Court has been carried to the Supreme Court in special leave and has been confirmed in State Of Haryana & Others Vs. Caparo Power Ltd. & Others in Special Leave Petition (Civil No. 20572 of 2018). The issue has also been considered in Hindustan Zinc Limited & Several Others Vs. The State of Rajasthan & others (S.B.Civil Writ Petition No.5506/2018 dated 18.05.2018) and Shree Raipur Cement Plant (A unit of Shree Cement Limited) Vs. State of Chhattisgarh, Finance department (Tax Division) (W.P.(T) No.83 of 2018 dated 18.05.2018) and held in favour of the assessee.
5. Mr.Haribabu does not dispute the above position. However, he maintains that the State proposes to challenge the order of the learned Single Judge in the case of M/s. Ramco Cements Ltd (supra) though no such appeal has been filed thus far.
6. In such circumstances, till such time the order of this court in the case of M/s Ramco Cements Ltd (supra) is either stayed or reversed it is incumbent upon all Assessing Authorities within the State of Tamil Nadu to apply the rationale of the decision to all pending assessments. The Petitioner in these Writ Petitions has stated on affidavit that it is unable to download the ‘C’ forms from the websites as the same stand blocked from use. Upon enquiry with the Assessing Authorities, they have been informed that the benefit of the decision in M/s Ramco Cements Ltd can be extended only to those dealers that are party to the decision. This stand is unacceptable in so far as the decision of this Court as well as other High Courts, one of which has been confirmed by the Supreme Court, are decisions in rem, applicable to all dealers that seek benefit thereunder, of course, in accordance with law.
7. For the above reasons, these Writ Petitions are allowed. Consequently, necessary action to be taken by the department, forthwith. No costs. Connected Miscellaneous petitions are closed.'
https://www.mhc.tn.gov.in/judis/
W.P. No.1316 of 2021
3. The State has, after the date of the above order, filed a Writ Appeal in
W.A.No.3403 of 2019 challenging the decision in the case of Ramco Cements
(Supra) that has been considered and dismissed by a Division Bench of this
Court on 09.03.2020 in the following terms:
..........
13. It is true that the liability to pay tax arises under the provisions of the CST Act only upon seller who effects the taxable sale in the course of inter-State Trade or Commerce and only such Dealers can initially obtain the registration under Section 7(1) of the Act, but, the liability to pay tax on purchase of goods is an independent liability of Purchasing Dealer also to pay tax. Section 7(1) only casts an obligation on the Seller liable to pay tax as per Section 6 and to obtain registration. It does not talk of registration or cancellation there of http://www.judis.nic.in Judgt. dt 9.3.2020 in W.A.Nos.3403/2019, etc. Commr. of Commercial Taxes & anr v. The Ramco Cements Ltd. 40/100 any purchasing dealer. Section 7(2) provides independent right of any Dealer to obtain registration under the provisions of the CST Act. The said provisions of Section 7(2) of the Act are in two parts which are joined by the words "or" which means independent clauses. In the first category, the Dealer is liable to pay tax under the Sales Tax law of the appropriate State and in the second category, where there is no such law in force in the appropriate State or any part thereof, any dealer having a place of business in the State or part, as the case may be, may, notwithstanding that he is not liable to pay tax under the Act, apply for registration under the Act. Therefore, the liability to pay tax under the provisions of CST fixed on the Seller is not a condition precedent or the only contingency for getting himself registered under the provisions of the CST Act. Even a person, who is only purchasing goods in the inter-State Trade or Commerce, who may not be liable to pay tax under the provisions of CST Act as a Seller can also secure registration under the provisions of the said Act and can continue with it. Even a dealer liable to tax under State Sales Tax law, which may include even new State GST Act, 2017, can obtain registration under CST Act. In the present case, the Assessee, a Cement Company, continues to be liable to pay tax under local TNVAT Act, 2006 if it sells or purchases any of these six goods also. The TNVAT Act also has not been completely repealed but now applies only to these six commodities after 1.7.2017, as per Section 174 of the TNGST Act, 2017.
14. Therefore, on a conjoint reading of both sub-sections (1) and (2) of Section 7 of the CST Act, it is clear that the Respondents/Assessees and their likes can continue to have registration under the provisions of the CST https://www.mhc.tn.gov.in/judis/
W.P. No.1316 of 2021
Act and the contention raised on behalf of the Revenue that they have lost their entitlement to be so registered is misconceived and liable to be rejected. We, accordingly, reject the same.
15. The fact that the definition of 'goods' has been amended with effect from 1.7.2017 under the provisions of CST Act to restrict it to six commodities specified in Section 2(d) of the Act does not mean that the entire scope of the operation of CST Act has been amended. The rights of the purchasing Dealers of the goods including the rights to purchase at a concessional rate against Declaration in 'C' forms continues unabated under Section 8(3)(b) of the Act which has not been amended in 2017. The scope of the term 'goods' as defined in Section 2(d) of the Act does not obliterate such seemless flow of the http://www.judis.nic.in Judgt. dt 9.3.2020 in W.A.Nos.3403/2019, etc. Commr. of Commercial Taxes & anr v. The Ramco Cements Ltd. 42/100 inter-State Trade or the operatability of the CST Act for both Selling Dealers as well as Purchasing Dealers throughout the country. The Legislature never intended to do so while restricting the applicability of the CST Act only to six specified commodities and take them out of GST Law and taking all other commodities except the six specified items in the GST Tax Law Regime. Such a view on the part of the Revenue is self defeatative and cannot be countenanced by the court. The freedom of trade including the right to purchase in the course of inter-State Trade or Commerce enshrined in Article 301 read with Article 304(b) is not taken away by GST Regime laws.
...................
39. Therefore, if a Dealer has a right to sell as well the restricted six items under CST Act, one fails to understand as to how their right to purchase those goods at present time under the existing Registration Certificates can be taken away merely because they are not selling those goods. If sale of the goods was the only criteria of registration under the CST Act, the consequent amendments would not have allowed concessional rate of tax for purchase of those six commodities for user in activities like Mining or Telecommunication Networks, where no such resale or use in manufacturing is involved. Therefore, such a right is equally available to other industries like Cement Industries and the same cannot be denied to them. That would result in an invidious classification in violation of Article 14 of the Constitution of India, which is neither envisaged nor is called for. Therefore, the contentions raised on behalf of the Revenue are not sustainable at all.
40. Consequently, we are of the opinion that the Writ Appeals filed by the Revenue have no merits and deserve to be dismissed and respectfully agreeing with the views expressed by other High Courts and confirming the view of the learned Single Judge in the impugned Judgment in Appeal before us we dismiss the present Writ Appeals filed by the State. No order as to https://www.mhc.tn.gov.in/judis/
W.P. No.1316 of 2021
costs. Consequently, the connected Miscellaneous Petitions are also dismissed.
41. The Appellant State and the Revenue Authorities are directed not to restrict the use of 'C' Forms for the inter-State purchases of six commodities by the Respondent/Assessees and other registered Dealers at concessional rate of tax and they are further directed to permit Online downloading of such Declaration in 'C' Forms to such Dealers. The Circular letter of the Commissioner dated 31.5.2018 stands quashed and set aside along with the consequential Notices and Proceedings initiated against all the Assessees throughout the State of Tamil Nadu.
4. Mr.Jaya Pratap submits that the State intends to challenge the order in
Writ Appeal by way of a Special Leave Petition.
5. As on date, however the order in Writ Appeal is final, and following
the rationale thereof, this Writ Petition is allowed. No costs.
22.01.2021
rkp/vs Index:Yes Speaking order
To 1 The State of Tamil Nadu, Rep by the secretary to Government, Commercial Taxes Department, Fort St.George, Chennai- 600 009.
2 The Principal Commissioner and Commissioner of Commercial Taxes, Ezhilagam, Chepauk, Chennai- 600 005.
3 The Assistant commissioner (ST), Office of the Assistant Commissioner, Tiruchengode Rural Circular, Ponnusamy Building, 2nd Floor, No.17 Sankari, Main Road, Tiruchengode- 637 211.
https://www.mhc.tn.gov.in/judis/
W.P. No.1316 of 2021
Dr.ANITA SUMANTH, J.
rkp/vs
W.P. No.1316 of 2021
22.01.2021
https://www.mhc.tn.gov.in/judis/
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!