Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Unknown vs M/S S.R.F. Ltd. Kashipur
2024 Latest Caselaw 622 UK

Citation : 2024 Latest Caselaw 622 UK
Judgement Date : 8 April, 2024

Uttarakhand High Court

Unknown vs M/S S.R.F. Ltd. Kashipur on 8 April, 2024

     IN THE HIGH COURT OF UTTARAKHAND
                AT NAINITAL
           HON'BLE THE CHIEF JUSTICE MS. RITU BAHRI
                             AND
            HON'BLE SRI JUSTICE ALOK KUMAR VERMA

                          08th APRIL, 2024
     COMMERCIAL TAX REVISION No. 05 OF 2023

Commissioner, State/ Commercial Tax,
Uttarakhand, Dehradun.
                                                              ...Revisionist
                                 Versus

M/s S.R.F. Ltd. Kashipur.
                                                             ...Respondent

Counsel for the revisionist/ State   :   Ms. Puja Banga, learned Brief Holder
of Uttarakhand.                          for the State of Uttarakhand.

Counsel for the respondent.          :   Mr. S.K. Posti, learned Senior Counsel
                                         assisted by Mr. Ashutosh Posti, learned
                                         counsel.


JUDGMENT :

(per Ms. Ritu Bahri, C.J.)

There is a delay of 164 days in filing the

present Revision. For the reasons stated in the

application seeking condonation of delay, the delay is

condoned. Delay Condonation Application (IA/1/2023)

is allowed.

2. The present Revision has been filed by the

State against the order dated 03.04.2021, passed by the

Commercial Tax Tribunal, Uttarakhand, Division Bench,

Haldwani, whereby two Second Appeals filed by M/s

S.R.F. Ltd. Kashipur have been allowed. The dispute in the above two Second Appeals was with respect to tax

amount of Rs. 95,22,567/- and Rs. 28,024/-

respectively.

3. For the Assessment Year 2011-12, vide order

dated 27.03.2017 passed under Section 29(4) read with

Section 25(7) of the Uttarakhand Value Added Tax Act,

on the self-manufacture of Nylon Chips, the Assessing

Officer, in the absence of Form-C assessed the total tax

of Rs. 3,14,40,432/-, including Rs. 30,736/-, @ 13.5 %

on the sale of Rs. 2,07,481/-, totalling Rs. 2,27,677/-.

Against the said order, the Assessee filed an Appeal

before the First Appellate Authority. The First Appellate

Authority dismissed the Appeal, by observing that the

trader had used the processing chemicals and

compounds on raw materials plastic granules, and the

product was being sold under a new name/ commodity

called Nylon Chips, and there was no Entry with regard

to notified Schedule-II of the Uttarakhand Value Added

Tax Act, and the Assessing Officer had rightly considered

that Nylon Chips cannot be considered as plastic

granules, and they are not covered by Schedule-II of the

Uttarakhand Value Added Tax Act, and hence the tax

liability fixed on the sale of self-manufactured Nylon

Chips, as 13.5%, was rightly done under Section

29(1)(c) of the Act, which allows for re-assessment in

case of incorrect rate of tax being applied in the previous

assessment.

4. The question before the Tribunal was, whether

re-assessment, under Section 29(4) of the Act could be

made on the change of opinion, especially keeping in

view that the same records had already been scrutinized

by the Assessing Authority. The main argument of the

respondent before the Tribunal was that, by the Original

Order, the department had accepted that Nylon Chips

were plastic granules. It had already formed an opinion

on the nature of the product, and accordingly levied tax,

and subsequently, the department changed its stand/

view on the nature of product, and accordingly higher

rate of tax was sought to be applied. Section 29(1)(c)

of the Act applies to cases, where department has

applied the wrong rate of tax to the sale of a product,

and desires to apply the correct rate of tax. The opinion

of the department, on the nature of the product,

remains the same.

5. In the present case, the department has taken

a different view by changing the nature of the product,

and not on account of wrong application of rates. Re-

assessment, in such type of situation, is prohibited. The

assessment order was a clear change of opinion, and

was not under Section 29(1)(c).

6. The other ground taken by the respondent

was that the impugned order was illegal, as Section

29(4) of the Uttarakhand Value Added Tax Act does not

apply to the present case. In the instant case, the

assessment year ended on 31.03.2012, and the period

of limitation is to be counted from 31.12.2012. Three

years & nine months from that date is 30.09.2016, and

the authorization notice dated 27.02.2017, under

Section 29(4) of the Act, was issued beyond the period

of limitation. The second notice was sent on

29.11.2016, and limitation had expired on 30.09.2016.

7. For seeking the benefit of enlarged period of

limitation, under Section 29(4) of the Act, reasons in

writing have to be given. Moreover, there is no

suppression of facts, or evidence by the respondent,

with the intention to evade the payment of VAT. There

is no reason given in the authorisation order and the

impugned order, justifying the applicability of Section

29(4) of the Act, where the time period of assessment,

under the regular Section 29(3), had already expired.

8. Polymer Nylon Chips are classifiable under

Entry 83 Schedule-II(B) of the Uttarakhand Value Added

Tax Act, as "Plastic Granules". The case of the

respondent was that it was engaged in engineering

plastics business, wherein it manufactures compounded

polymers, i.e. Compounded Poly Carbonate ("PC"), and

Compounded Poly Butylene Terephthalate ("PBT"). The

raw material used by the respondent for the

manufacture of the above goods is imported.

9. It is the further case of the respondent that

during the process of manufacturing, undertaken by the

respondent, fillers, such as glass fibre, minerals etc. and

additives such as lubricants, antioxidant, colour master

batches etc. is added to the molten polymer in an

extruder. The compounded form of polymer comes out

of the extruder in the form of strands, which is cut into

small pieces with the help of a granulator. These small

pieces are then packed and sold to the customers. The

process of manufacture explained in the technical books,

pertaining to manufacture of plastic, is the same, as is

adopted by the respondent for manufacture of Polymer/

Nylon Chips. Hence, the Polymer/ Nylon Chips

manufactured by the respondent are nothing, but

"plastic granules". The respondent has referred to the

Central Institute of Plastics Engineering & Technology

(CIPET), which has issued a certificate, clearly stating

that the products manufactured by the respondent are

"plastics". Copy of this certificate is annexed as

Annexure 17. The final and the end product of the

respondent's process of manufacture is a plastic polymer

itself. The photographs of the raw material are placed

on record as Annexure 19. The primary form of polymer

is not as stable, or suitable for commercial use.

Therefore, to improve upon its properties, the plastic

granules are subjected to the process of compounding.

The respondent adds numerous chemicals and other

such compounds, which improve the characteristics of

these products, which renders them viable for

commercial use. These chemicals and compounds

include product like Fiber Glass, which improves the

tensile strength of the product. Other products include

pigments, which adds colour to these products etc.

Thus, the nature of the product remains the same i.e. in

the form of plastic granules.

10. The Tribunal, thereafter, referred to Entry 83

of Schedule II(B) of the Act, which reads as under :

83. Plastic granules, plastic 5% Schedule-II(B)-

batches

11. The Tribunal proceeded to examine the

dispute on two points :

"(i) Whether the assessment order, which has been passed under Section 29(4) of the Act has become illegal and time barred, or according to the provision.

(ii) Whether the Nylon Chips manufactured by the appellant are covered by Entry 83 of Schedule-(II)(B) of the Act, or whether the liability of tax on this article is under any of the provisions of the Act due to not coming under the schedule also, the liability of tax on it will be at the rate of 13.5 percent of the unclassified category."

12. With respect to the first question, the

Tribunal has referred to the provisions of Section 29(7)

of the U.P. Commercial Tax Act, which reads as under :

"29(7) Where the Commissioner, on his own or on the basis of reasons recorded by the assessing authority, is satisfied that it is just and expedient so to do, authorises the assessing authority in that behalf, such assessment or reassessment may be made within a period of eight years after expiry of assessment year to which such assessment or reassessment relates notwithstanding such assessment or reassessment may involve a change of opinion."

13. As per the above-said provision, reassessment

can be made within a period of 8 years after expiry of

the Assessment Year. In the present case, as per the

Uttarakhand Value Added Tax Act, Section 29(4) deals

with the procedure for doing reassessment, which reads

as under :

"29. Assessment of Escaped Turnover :

(1) ...

(2) ...

(3) ...

(4) If the commissioner on his own or on the basis of reasons recorded by the assessing authority is satisfied that it is just and expedient so to do, he may authorise the assessing authority in that behalf, and then such assessment or reassessment may be made after the expiration of the period aforesaid but not after the expiration of six years form the end of such assessment year, notwithstanding that such assessment or reassessment may involve a change of opinion."

14. In the present case, the Assessment Year is

2011-12, and before the end of six years, the

reassessment order can be passed. The reassessment

order has been passed on 27.03.2017, which is before

the end of six years of the Assessment Year 2011-12,

and hence the reassessment order passed under Section

29(4) of the Act was done within limitation, and this

aspect has been affirmed by the Tribunal, and the

Appeals, qua this ground, has been rightly dismissed.

15. With respect to the second ground, whether

Nylon Chips manufactured by the appellant are covered

by Entry 83 of Schedule-(II)(B) of the Act, the Tribunal

had proceeded to examine the definition of "Plastics"

considered in the judgment of the Hon'ble Supreme

Court in Chemicals and Fibers of India Ltd. v. Union

of India, AIR 1997 SC 558. The Tribunal, in

paragraph no. 10 of its order, considered in detail the

various definition of "Plastics". As considered in the case

of Chemicals and Fibers of India Ltd. (supra), the

definition of "Plastic" is given in Encyclopedia Britannica,

Volume 18, Books Polymers and Resin 1, Hawley's

Condensed Chemical Dictionary (13th Edition), Webster's

Third New International Dictionary. With respect to the

definition of "Granules", it is stated to be a piece of 2 to

4 millimeters, in which the shape of pebble, on the

manufacture of any plastic product, is said to be called

Plastic Granules. Nylon is considered by the British

Plastics Federation to be a group of plastics in the

polyamides and is believed to be used in the

manufacture of films and fibres. The work related to the

manufacture of plastic polymers is done by them, and

the photographs show that they are Plastic Granules

only. Plastic is the Granules and the primary form of

Raw Polymer Materials. During its manufacturing

process, there are many chemicals, compounds, fiber

glass, minerals, lubricants, antioxidants, colors etc.

added. After mixing the above-said material in the

plastic granules, the produced item is Nylon-6.

16. The Tribunal further referred to the British

Plastic Federation in respect of Nylon (Polyamide,

according to which "Nylon" is defined as under :

"The name 'nylons' refers to the group of plastics known as polyamides."

17. Hence, Nylon will come under the plastic

group, i.e. Plastics. The polymer manufactured by the

respondent-company has been accepted to be cut into

small sizes of 2 to 4 millimeters and sold to the

customers. This can be called granules, which was

evident from the samples presented by the respondent-

company before the Tribunal at the time of hearing.

18. The Tribunal further came to a conclusion that

the original article was not changed by adding fillers and

additives to increase the strength, or strength of Nylon-

6. Hence, with reference to the raw material Nylon-6 by

the Central Institute of Plastics Engineering &

Technology (CIPET), there is no change in the original

material (raw material) in this manufacturing process.

Hence, the manufacturing process relates to Nylon-6 of

the respondent-company. Even the international

organization, i.e. British Plastics Federation has

also considered Nylon under the Plastics group.

19. Finally, the Tribunal observed that, even if

plastic granules are Nylon Chips used in different

industries, but the type of thing is Plastic, which is used

as per the requirement. It is not necessary that these

two items should be different items due to their use in

different industries, and it has been accepted by the

department that Nylon Chips have more strength, and is

needed for better mechanical and chemical properties of

engineering plastics.

20. Finally, the Tribunal held that Nylon Chips will

fall under Entry 83 of Schedule II(B) of the Act, and the

taxable liability cannot be 13.5%. Hence, the

determination of tax liability, as unclassified, was wrong.

For the Assessment Year 2011-12, the self-

manufactured Nylon Chips in the State and Central are

considered to be covered by Entry 83 of Schedule II(B)

of the Act for the purpose of tax, and the appeals of the

respondent-company was allowed by the Tribunal.

21. After going through the order passed by the

Tribunal, the appellant-department have themselves

accepted that, with respect to the Plastic Granules, when

they are put into procedure by adding fillers and

additives, the strength of the plastic becomes better.

Further, as per the opinion given by the British Plastics

Federation, and Central Institute of Plastics Engineering

& Technology (CIPET), Nylon refers to a group of Plastics

known as Polyamide, and there is no change in the

original material (raw material) in this manufacturing

process of Nylon-6. Hence, the use of raw material, i.e.

Plastic Granules to produce Nylon Chips will not alter the

character of Nylon Chips, being a Plastic, and under the

British Plastics Federation, Nylon is considered under the

Plastics group.

22. There is no substantial question of law, which

requires to be considered in the present Revision. The

Nylon Chips have been rightly held to be falling in Entry

83 of Schedule II(B) of the Act by the Tribunal.

23. There is no merit in the present Revision, and

the same is, accordingly, dismissed.

24. Consequently, pending application(s), if any,

also stand disposed of.

______________ RITU BAHRI, C.J.

___________________ ALOK KUMAR VERMA, J.

Dt: 08th April, 2024 Rahul

 
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