Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 11]

Supreme Court of India

Sales Tax Officer, Sector Ix, Kanpur vs Dealing Dairy Products And Another on 10 May, 1994

Equivalent citations: 1994 AIR 2383, 1994 SCC SUPL. (2) 639, AIR 1994 SUPREME COURT 2383, 1994 AIR SCW 2417, 1994 (2) SCC(SUPP) 639, (1994) 3 JT 648 (SC), 1994 SCC (SUPP) 2 639, 1994 (3) JT 648, (1994) 94 STC 93

Author: B.P. Jeevan Reddy

Bench: B.P. Jeevan Reddy

           PETITIONER:
SALES  TAX  OFFICER,  SECTOR IX,  KANPUR

	Vs.

RESPONDENT:
DEALING	 DAIRY	PRODUCTS AND ANOTHER

DATE OF JUDGMENT10/05/1994

BENCH:
JEEVAN REDDY, B.P. (J)
BENCH:
JEEVAN REDDY, B.P. (J)
ANAND, A.S. (J)

CITATION:
 1994 AIR 2383		  1994 SCC  Supl.  (2) 639
 JT 1994 (3)   648	  1994 SCALE  (2)856


ACT:



HEADNOTE:



JUDGMENT:

The Judgment of the Court was delivered by B.P. JEEVAN REDDY, J.- Heard the counsel for the parties. This review petition has to be allowed following the ratio of the decision of this Court in CST v. Agra Belting Work I.

2. The assessment year concerned herein is 1975-76. And the matter arises under the U.P. Sales Tax Act. The question pertains to taxability of turnover relating to ice- cream.

3. The State of U.P. has been issuing, from time to time, notifications under Section 4 of the Act, exempting milk and milk products from the levy of sales tax. It has also been issuing from time to time notifications under Section 3-A notifying the rates of tax on sale/purchase of different goods. In this case, we are concerned with one notification under Section 4 namely the one dated 21-5-1974 and two notifications under Section 3-A dated 4-11-1974 and 30-5- 1975. The notification under Section 4 dated 21-5-1974 exempted milk and milk products from the levy of tax. Ice- cream was understood to be a milk product and, therefore, exempt. However, by notifications issued under Section 3-A (dated 4-11-1974 and 30-5-1975) a rate of tax was prescribed expressly for ice-cream among other goods.

4. In CST v. Agra Belting Works1 a Bench of this Court comprising R.S. Pathak, C.J., Ranganath Misra and B.C. Ray, JJ. held, by a majority, that Sections 3, 3-A and 4 of the U.P. Sales Tax Act are parts of the taxing scheme incorporated in the Act, and therefore, where a notification is issued under Section 3-A prescribing a rate of tax for goods, which may have been exempted from tax by an earlier notification under Section 4, it must be held that the intention was to withdraw the exemption and make the sale leviable to tax at the rate prescribed in the notification. It was held that it is not necessary in such a case that a specific or separate notification withdrawing or revoking the exemption is issued. Following the said decision it must be held that the exemption granted to ice-cream by notification dated 21-5-1974 was undone by the notification dated 4-11-1974 as well as by the notification dated 30-5- 1975.

5. For the above reasons the review petition is allowed and the order of the High Court dated 12-12-1986 (which was the subject-matter of SLP No. 14648 of 1988) is set aside. For the same reasons, the order dated 9-1-1989 in the aforesaid SLP No. 14648 of 1988 is also set aside and the order of the assessing authority holding the turnover relating to ice-cream as taxable is restored. 1 (1987) 3 SCC 140: 1987 SCC (Tax) 233 641 Consequently, the SLP (C) No. 14648 of 1988 shall be deemed to have been granted and the civil appeal registered on that basis shall be deemed to have been allowed in the above terms.

6. Mr Raju Ramachandran, learned counsel for the respondent-dealer submitted that setting aside the order of the High Court at this distance of time would expose the respondent-dealer to penalties and other penal consequences in addition to tax. In our opinion the said apprehension is unfounded. No such proceeding for levying penalty or for visiting other penal consequences has been initiated so far. In any event, the facts of this case particularly the conflict of opinion in the High Court on this point make it appear that it may not be a case calling for levy of penalty or for visiting other penal consequences.

7. There shall be no order as to costs.

644