Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.Desai Brothers Ltd. vs S.Rep.S.A.P.,S.T.A.T.Hyd.
2025 Latest Caselaw 3705 Tel

Citation : 2025 Latest Caselaw 3705 Tel
Judgement Date : 28 May, 2025

Telangana High Court

M/S.Desai Brothers Ltd. vs S.Rep.S.A.P.,S.T.A.T.Hyd. on 28 May, 2025

Author: T.Vinod Kumar
Bench: T.Vinod Kumar
        THE HONOURABLE SRI JUSTICE T.VINOD KUMAR

                                   AND

        THE HONOURABLE SRI JUSTICE PULLA KARTHIK

                TAX REVISION CASE No.203 OF 2002

ORDER:

(per the Hon'ble Sri Justice Pulla Karthik)

This Tax Revision Case is preferred against the order dated

17.08.2001 passed by the Sales Tax Appellate Tribunal, Andhra Pradesh,

(for brevity, 'Tribunal') in T.A.No.623 of 1997, wherein and whereby the

order dated 14.08.1997 passed by the Deputy Commissioner (CT),

Nizamabad Division, in R.R. No.6/97-98 has been partly set aside.

2. Facts of the case, that are necessary for the purpose of disposal of

the present case, are that petitioner herein is a Company registered under

the Andhra Pradesh General Sales Tax Act, 1957 (hereinafter referred to as

the 'Act'), engaged in the business of manufacture and sale of beedis. It

purchase beedi leaves, get them manufactured into beedis and sell the

resultant beedis. The beedis are first rolled and tied to a small string. 25

of such beedis are packed into 'katta'. 20 of such 'kattas' are packed into

'pudas'. 40 'pudas' are packed in a cardboard box which is wrapped with

waterproof sheet and such cardboard boxes are in turn packed in gunnies

and sold in the market. While so, during the year 1993-94, the petitioner's

final assessment was completed by the Commercial Tax Officer-III,

Nizamabad, levying the tax only on the last purchase of beedi leaves and

TVK,J & PK,J TRC_203_2002

certain miscellaneous sales, vide order, dated 18.02.1997. Thereafter, the

Deputy Commissioner (CT), Nizamabad Division, (for short, 'DC') issued

show-cause notice, dated 06.05.1997, proposing to levy tax on value of new

gunnies, new corrugated boxes, old cartons, label paper and other adhesive

materials purchased by the petitioner, by adding 20% profit thereon,

involving addition of estimated turnovers which are as follows:

   a) First sales of gunnies                 - Rs.1,64,83,233/-
   b) First sales of corrugated boxes        - Rs.1,90,12,366/-
   c) First sales of label paper             - Rs.68,32,262/-
   d) Water proof rolls                      - Rs.5,21,109/-



To the said show cause notice, the petitioner submitted detailed objections,

dated 22.07.1997. The DC vide order dated 14.08.1997 rejected all the

contentions urged by the petitioner and confirmed the proposed revision on

modified turnovers after reducing closing stock. The turnovers, finally,

added by the DC are as follows:

a) Gunnies - Rs.1,32,10,500/- @ 7.7% - Rs.10,17,208/-

b) Corrugated boxes - Rs.1,54,56,720/- @ 7.7% - Rs.11,90,167/-

c) Label Paper - Rs. 53,75,905/- @ 9.9% - Rs. 5,32,215/-

d) Water proof rolls - Rs. 3,31,950/- @ 8.8% - Rs. 29,211/-

Aggrieved by the order of the DC, the petitioner filed an appeal before the

Tribunal vide T.A.No.623 of 1997 and the same was partly allowed by

allowing the claim of the petitioner to the extent of water proof rolls and

partly dismissed by dismissing the claim of the petitioner in respect of other

TVK,J & PK,J TRC_203_2002

packing material viz., Gunnies, Corrugated boxes, Label Paper, vide order

dated 17.08.2001. Questioning the same, the petitioner is before this

Court.

3) Heard Sri Karthik Ramana Puttamreddy, learned counsel,

representing Sri S.Dwaraknath, learned counsel for the petitioner, and Sri

K.Raji Reddy, learned Special Government Pleader for Commercial Taxes,

for the respondents.

4) Learned counsel for the petitioner has contended that the provision

of packing material is integrated with sale of beedis which is exempt from

tax and there is no express or implied sale of packing material. Learned

counsel has also contended that the value of packing material used by the

petitioner during the year is about Rs.2.68 crores as against total sale of

beedis worth Rs.110.71 crores. Thus, the value of the packing material is

mere 2.16% of the turnover of beedis. As per Section 6-C of the Act,

packing material is liable to be taxed at the rate applicable to the contents

and as the rate applicable to the contents (i.e. beedis in the present case) is

'nil', there cannot be levy of any tax for the packing material. Learned

counsel has relied on the decision of the Hon'ble Supreme Court in

Hyderabad Deccan Cigarette Factory v. State of A.P. 1 to contend that

packing material cannot be taxed if it did not form part of the bargain

between the parties but only used as a convenient and cheap vehicle of

transport. Learned counsel has further contended that there is no actual

1 (1966) 17 STC 324 (SC)

TVK,J & PK,J TRC_203_2002

sale of packing material and if there is a sale by fiction, Section 6-C of the

Act will apply and as the beedis are not taxable, the packing material

cannot be subjected to tax. Learned counsel has also placed reliance on

the decision of the Hon'ble Apex Court in Associated Cement Companies

Ltd., v. Government of Andhra Pradesh 2 and the decision of a Division

Bench of this Court in Orient Cement V. The Commissioner of

Commercial Taxes, A.P. 3 in support of his submissions.

5) Per contra, the learned Special Standing Counsel appearing for the

respondents contended that the DC has rightly revised the assessment

orders of the Commercial Tax Officer (CTO) - III, Nizamabad, in

Sl.No.9170/93-94, dated 18.02.1997. The DC was justified in revising the

assessment orders on the ground that the value of packing material i.e.,

gunnies, corrugated boxes and other material, running into crores of

rupees in this case, cannot be termed as cheap or insignificant material

and therefore prayed to dismiss the revision case. In support of his

contentions, learned Special Standing Counsel has relied on the decision of

the Hon'ble Apex Court in Raj Sheel and others V. State of Andhra

Pradesh and others 4.

6) This Court has taken note of the submissions made by the respective

parties and perused the material on record.

2 (2006) 1 SCC 597 3 MANU/AP/0446/2015 4 (1989) 3 SCC 262

TVK,J & PK,J TRC_203_2002

7) A perusal of the order passed by the DC reveals that for rejecting the

case of the petitioner, the DC has relied on the judgment of the Hon'ble

Supreme Court in Raj Sheel's Case (referred supra) and the decisions of

the Andhra Pradesh Sales Tax Appellate Tribunal in United Breweries

Limited v. State of Andhra Pradesh 5 and Ashoka Biscuits v. State of

Andhra Pradesh 6. But, it is pertinent to note that the DC has failed to

appreciate that the biscuits and beedis are not capable of comparison. In

the nature of petitioner's business, beedis are ordered in numbers and

truck loads and not by number of bags or cartons. On the other hand, in

the case of biscuits, the transactions mostly take place by way of weight

and are referred in terms of number of cartons/tins. Therefore, the reliance

placed by the DC on the above referred judgments is misplaced.

8) As regards the insignificant value of the packing material used by the

petitioner vis-a-vis the total turnover of beedis, the DC adopted the

reasoning that the packing material by itself is of significant value and is

also capable of reuse. The said observation of the DC is contrary to the law

laid down by the Hon'ble Supreme Court in Raj Sheel's case (referred

supra) inasmuch as he did not examine whether packing material formed

part of the bargain between the buyer and seller or whether it was only

convenient and cheap vehicle for transporting and delivering the goods.

The DC failed to appreciate that the beedis which are sold in numbers and

truck loads cannot be loosely scattered since they are fragile and also be

5 11-APSTJ-P.49 6 10-APSTJ-P.119

TVK,J & PK,J TRC_203_2002

protected from weather. Further, the DC failed to appreciate the nature of

case that the sale of delicate and fragile beedis is not possible unless the

petitioner uses gunnies/cartons.

9) Further, the Hon'ble Supreme Court in Raj Sheel's case (referred

supra) held that Section 6-C of the Act is valid where a dealer sells goods

without independent bargain for packing material cannot claim separate

treatment by merely declaring the components in the sale bill. But, the DC

has proceeded on the basis that the price fixed for beedis is inclusive of

packing material, without therebeing any evidence on record. The DC did

not examine any sale invoices or correspondence with the buyers to

ascertain whether packing material forms a part of the bargain between the

petitioner and the buyers and proceeded on notions. Thus, the DC has

clearly proceeded on surmises and conjectures and did not adjudicate the

issue as a question of fact in terms of the decisions of the Hon'ble Supreme

Court in Hyderabad Deccan Cigarette Factory case (referred supra)

and also in Raj Sheel's Case (referred supra).

10) Further, in appeal, the Tribunal has deleted the disputed turnover

relating to waterproof rolls to the tune of Rs.53,77,905/- holding it to be

primary packing and dismissed the appeal insofar as other packing

material is concerned holding them to be secondary packing. The Tribunal

referring to certain decided cases relating to sales of liquor and their

packing material, applied the test of secondary packing and held that craft

paper, corrugated boxes and gunnies having independent existence are

TVK,J & PK,J TRC_203_2002

used as secondary packing. But, the Tribunal failed to decide the question

of fact as to whether there is sale of packing material or not with specific

reference to facts of the case and nature of goods involved in the petitioner's

case. The Tribunal also erred in applying the judgments relating to liquor

bottles without adjudicating the issue on specific facts of the case of the

petitioner.

11) The Hon'ble Supreme Court, in Raj Sheel's Case (referred supra)

justified three types of transactions:

"7. ........... In every case, the assessing authority is obliged to ascertain the true nature and character of the transaction upon a consideration of all the facts and circumstances pertaining to the transaction. That the problem almost always requires factual investigation into the nature and ingredients of the transaction has been repeatedly emphasized by this Court.

It is commonly accepted that a transaction of sale may consist of a sale of the product and a separate sale of the container housing the product with respective sale consideration or the product and the container separately; or it may consist of a sale of the product and a sale of the contained but both sales being conceived of as integrated components of a single sale transaction; or, what may yet be a third case, it may consist of a sale of the product with the transfer of the container without any sale consideration thereof. The question in every case will be a question of fact as to what the nature and ingredients of the sale."

12) Further, the Hon'ble Apex Court has also culled out some guidelines

to determine whether the particular transaction is an integrated and

TVK,J & PK,J TRC_203_2002

composite sale of a separate sale of container and contents and observed as

under:

"9. It is therefore, perfectly plain that the issue as to whether the packing material has been sold or merely transferred without consideration depends on the contract between the parties. The fact that the packing is of insignificant value in relation to the value of the contents may imply that there was no intention to sell the packing, but where any packing material is of significant value it may imply an intention to sell the packing material. In a case where the packing is an independent commodity and the packing materials as well as the contents are sold independently, the packing material is liable to tax on its own footing. Whether a transaction for sale of packing material is an independent transaction will depend upon several factors, some of them being:

1. The packing material is a commodity having its own identity and is separately classified in the Schedule;

2. There is no change, chemical or physical, in the packing either at the time of packing or at the time of using the content;

3. The packing is capable of being reused after the contents have been consumed;

4. The packing is used for convenience of transport and the quantity of the goods as such is not dependent on packing;

5. The mere fact that the consideration for the packing is merged with the consideration for the product would not make the sale of packing an integrated part of the sale of the product."

13) Further, the Hon'ble Apex Court while referring to Section 6-C of the

Act further observed:

"10. Turning to Section 6-C of the Act, it seems to envisage a case where it is the goods which are sold and there is no actual sale of the packing material. The section provides by legal fiction that the

TVK,J & PK,J TRC_203_2002

packing material shall be deemed to have been sold along with the goods. In other words, although there is no sale of the packing material, it will be deemed that there is such a sale. In that event, the section declares, the tax will be leviable on such deemed sale of the packing material at the rate of tax applicable to the sale of the goods themselves. It is difficult to comprehend the need for such a provision. It can be best regarded as a provision by way of clarification of the existing legal situation. If the transaction is one of sale of the goods only, clearly all that can be taxed in fact is the sale of the goods in fact is the sale of the goods, and the rate to be applied must be read in the case of such goods. It may be that the price of the goods is determined upon a consideration of several components, including the value of the packing material, but nonetheless the price is the price of the goods. It is not open to anyone to say that the value of the different components which have entered into a determination of the price of the goods should be analysed and separated, in order that different rates of tax should be applied according to the character of the component (for example, packing material). What section 6-C intends to lay down is that even upon such analysis the rate of tax to be applied to the component will be the rate applied to the goods themselves. And that is for the simple reason that it is the price of the goods alone which constitutes the transaction between the dealer and the purchaser. No matter what may be the component which enters into such price, the parties understand between them that the purchaser is paying the price of the goods. Section 6-C merely clarifies and explains that the components which have entered into determining the price of the goods cannot be treated separately from the goods themselves, and that no account was in fact taken of the packing material when the transaction took place, and that if such account must be taken then the same rate must be applied to the packing material as is applicable to the goods themselves. We find it difficult to accept the contention of the appellants that a rate applicable to the packing material in the Schedule should be applied to the sale of such packing material in a case under Section 6-C, when in fact there was no such sale of packing material and it is only by legal fiction, and for a limited purpose, that such sale can be contemplated. In the circumstances, no question arises of Section 6-C being constitutionally discriminatory, and therefore invalid."

TVK,J & PK,J TRC_203_2002

14) In view of the above settled proposition of law coupled with the

provision of Section 6-C of the Act, we are of the view that since the tax

leviable on the sale of goods i.e. beedis, itself is 'Nil', the tax leviable on the

packing material also should be 'Nil'.

15) Insofar as the decision of the Apex Court in Raj Sheel's Case

(referred supra) is concerned, the said decision has no avail to the

respondent in view of the fact that, in the case on hand, the packing

material is of insignificant value in relation to the value of the contents.

16) For the afore-mentioned reasons, this Tax Revision Case is allowed,

the order dated 17.08.2011 passed by the Sales Tax Appellate Tribunal,

Andhra Pradesh, in T.A.No.623 of 1997, is hereby set aside insofar as

dismissing the claim of the petitioner in respect of packing material viz.,

Gunnies, Corrugated boxes, Label Paper, and so also, the order dated

14.08.1997 passed by the Deputy Commissioner (CT), Nizamabad Division,

in R.R. No.6/97-98 is set aside in toto.

17) Miscellaneous applications, if any, pending in this case, shall stand

closed. No costs.

______________________ T. VINOD KUMAR, J

______________________ PULLA KARTHIK, J Date : 28.05.2025 GSP/sur

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter