Citation : 2023 Latest Caselaw 707 Raj/2
Judgement Date : 20 January, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Sales Tax Revision / Reference No. 185/2018
Assistant Commissioner Anti -Evasion, Rajasthan, Cirlce-I,
Jaipur.
----Petitioner
Versus
M/s Vanasthali Vidyapeeth, Niwai, Tonk (Rajasthan).
----Respondent
Connected With S.B. Sales Tax Revision / Reference No. 180/2018 Assistant Commissioner Anti Evasion, Rajasthan, Circle-1, Jaipur.
----Petitioner Versus M/s Vanasthali Vidyapeeth, Niwai, Tonk (Rajasthan).
----Respondent S.B. Sales Tax Revision / Reference No. 181/2018 Assistant Commissioner Anti Evasion, Rajasthan, Cirlce-I, Jaipur.
----Petitioner Versus M/s Vanasthali Vidyapeeth, Niwai, Tonk (Rajasthan).
----Respondent S.B. Sales Tax Revision / Reference No. 182/2018 Assistant Commissioner Anti Evasion, Rajasthan, Circle- I, Jaipur.
----Petitioner Versus M/s Vanasthali Vidyapeeth, Niwai, Tonk (Rajasthan)
----Respondent S.B. Sales Tax Revision / Reference No. 183/2018 Assistant Commissioner, Anti Evasion-Rajasthan, Circle-I, Jaipur
----Petitioner Versus M/s Vanasthali Vidyapeeth, Niwai, Tonk (Rajasthan).
----Respondent
(2 of 3) [STR-185/2018]
S.B. Sales Tax Revision / Reference No. 184/2018 Assistant Commissioner Anti Evasion, Rajasthan, Circle - I, Jaipur.
----Petitioner Versus M/s Vanasthali Vidyapeeth, Niwai Tonk (Rajasthan)
----Respondent
For Petitioner(s) : Mr. Punit Singhvi For Respondent(s) : Mr. Kamlakar Sharma, Sr. Adv.
assisted by Mr. Madhusudan Singh Rajpurohit
HON'BLE MR. JUSTICE SAMEER JAIN
Order
20/01/2023
1. Learned counsel for the petitioner-revenue has fairly
conceded that the issue in question has already been decided
against the revenue vide order dated 06.02.2015 passed in S.B.
Sales Tax Revision Petition No.205/2014 titled as Commercial
Taxes Officer Vs. M/s. Banasthali Vidyapith.
2. The operative portion of the order dated 06.02.2015 is
reproduced as under:-
"38. The learned counsel on behalf of Banasthali Vidyapeeth also argues that admittedly the purchase of cement was after payment of VAT and that the levy under the Rajasthan Act being a single point tax and Banasthali Vidyapeeth having suffered the same when it purchased the material in question, the same material cannot be subjected to another levy on such transfer to the contractor for consumption. In view of the said observation of the honourable Supreme Court and considering the factual matrix of the case, the levy being a single point tax and tax having been suffered at the time of purchase by Banasthali Vidyapeeth, it cannot be taxed doubly. I hold accordingly.
39. After having considered these judgments (supra) and as expressed earlier, imparting of education cannot be
(3 of 3) [STR-185/2018]
said to be in the nature of business activity, a trade, commerce or manufacture and once the assessee is not carrying on business or a trade or commerce or manufacture and the predominant and main activity is that of imparting education, it cannot be said to be a dealer and once this court comes to the conclusion that the assessee does not carry on any business and is not a dealer then it is not required to get itself registered under the provisions of the RVAT Act and therefore, in view of what has been expressed hereinabove, the Tax Board was right in coming to the conclusion that the respondent was not required to be granted "obligatory registration" under section 11 of the RVAT Act and I hold accordingly.
40. Resultantly, the questions of law, as framed hereinabove, are decided in favour of the respondent and against the Revenue."
3. In view of the above, this Court is not inclined to interfere
with impugned order passed by the learned Tax Board.
4. Consequently, the present revisions are dismissed. Pending
applications, if any, stands disposed of.
(SAMEER JAIN),J
JKP/48-53
Powered by TCPDF (www.tcpdf.org)
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!