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 6, Cited by 21]

Supreme Court of India

Murarilal Sarawagi Etc vs The State Of Andhra Pradesh on 15 December, 1976

Equivalent citations: 1977 AIR 247, 1977 SCR (2) 441, AIR 1977 SUPREME COURT 247, 1977 (1) SCC 639, 1977 TAX. L. R. 1618, 1977 (1) SCJ 462, 39 STC 294, 1977 (1) SCWR 429, 1977 SCC (TAX) 230, 1977 2 SCR 441, 1977 U J (SC) 54

Author: A.N. Ray

Bench: A.N. Ray, M. Hameedullah Beg, Jaswant Singh

           PETITIONER:
MURARILAL SARAWAGI ETC.

	Vs.

RESPONDENT:
THE STATE OF ANDHRA PRADESH

DATE OF JUDGMENT15/12/1976

BENCH:
RAY, A.N. (CJ)
BENCH:
RAY, A.N. (CJ)
BEG, M. HAMEEDULLAH
SINGH, JASWANT

CITATION:
 1977 AIR  247		  1977 SCR  (2) 441
 1977 SCC  (1) 639


ACT:
	      Andhra  Pradesh  General Sales Tax Act,  1957--Item  1,
	Second	Schedule-State	Corporation entering  into  contract
	with local dealers on f.o.b. basis and exporting to  foreign
	countries -- If sale in the course of export--Last  purchas-
	er-Who is.



HEADNOTE:
	      Under  item  1  in the Second Schedule  to  the  Andhra
	Pradesh General Sales Tax Act 1957, manganese ore was liable
	to be taxed at the point of purchase by the last dealer	 who
	bought in the State.
	    The	 appellants  sell  manganese ore to  the  Mines	 and
	Minerals Trading Corporation which exports the ore to buyers
	in foreign countries.  Their contention before the Sales Tax
	authorities  that  the sales of the ore to  the	 MMTC	were
	complete within the State of Andhra Pradesh and that it	 was
	the  MMTC which was the last purchaser liable to  pay  sales
	tax  was rejected.  On appeal the High Court held  that	 the
	appellants' contracts with the MMTC were integrally connect-
	ed  with  the  contract entered into by the  MMTC  with	 the
	foreign	 buyer	and, as such, the appellants were  the	last
	purchasers liable to pay the tax.
	    The	 respondent State contended before this	 Court	that
	since the  property in the goods passed from the  appellants
	to the MMTC on board the ship in view of the f.o.b.  charac-
	ter of the contract, it was the appellants who, as the	last
	purchasers, were liable to pay the tax and not the MMTC,
	Allowing the appeals,
	    HELD: The law is that it has to be found out whether the
	contracts  between  the merchants and  the  Corporation	 are
	integrated  contracts in the course of export  or  different
	contracts.  If they are different, the last purchaser within
	the State is liable to pay the sales tax.  [446G]
	    (i) The tests for finding out the sale in the course  of
	export	are  that there must be a single sale  which  itself
	causes	the export or is in the progress or process  of	 ex-
	port.  There is no room for two or more sales in the  course
	of  export.  The only sale which can be said  to  cause	 the
	export	is the sale which itself results in the movement  of
	the goods from the exporter to the importer.
	[443E-F]
	       (ii) State Corporations are often the only   authori-
	ties  allowed  to  export goods out of the  country.   These
	corporations  enter into contracts with foreign	 buyers	 for
	export	and the Corporations in turn give directions to	 the
	merchants to place the goods on board a ship.  These  direc-
	tions  are  not in the course of export because	 the  export
	sale  is  an independent one between  the  Corporations	 and
	their foreign buyers. [444D-E]
	    (iii) In f.o.b. contracts the sellers' duty is to  place
	the  goods free on board a ship named by the buyer  but	 the
	mere  mention  of f.o.b.  price	 or  f.o.b.  delivery  in  a
	contract between the merchants and the trading	corporations
	which  export the goods under a separate contract  with	 the
	foreign buyers to the latter will not make the two contracts
	either integrated or the contract between the merchants	 and
	the  Corporation  an f o.b. contract.  There cannot  be	 two
	last  purchasers  in the sale of the same goods	 within	 the
	same State.  There cannot be two exporters in respect of the
	same goods.  [444G & 445C]
	442
	    (iv)  In  string  contracts the  contracts	between	 the
	Corporation  and the foreign buyers are different and it  is
	the Corporation which enters into independent contracts with
	foreign	 buyers	 on f.o.b. basis.  Under the  terms  of	 the
	contract,  the	merchants are required to  bring  the  goods
	f.o.b. to the ship named by the Corporation.  [444C]
	    Mohd.  Serajuddin etc. v. State of Orissa  [1975]  Supp.
	S.C.R.	 169,  Coffee Board, Bangalore v.  Joint  Commercial
	Tax  Officer,  Madras [1970] 3 S.C.R. 147  and	M/s.  Binani
	Bros.  (P)  Ltd. v. Union of India & Ors. [1974]   1  S.C.C.
	459, followed.
	    National  Tractors Hubli v. Commissioner  of  Commercial
	Taxes  Bangalore [1971] 3 S.C.C. 143, no longer good law.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeals Nos. 1221- 1226 of 1974.

(Appeals by. Special Leave from the Judgment and Order dated 26-2-1974 of the Andhra Pradesh High Court in Tax Revision Cases Nos. 5--10 of 1973). "

4. K. Sen, S.T. Desai, B.M. Bagaria and D.P. Mukherjee, for the appellants.
P.P. Rao and T.V.S.N. Chari for the respondent. The Judgment of the Court was delivered by RAY, C.J. These six appeals are by special leave from the judgment dated 26 February, 1974 of the Andhra Pradesh High Court.
The principal question in these appeals is whether the appellants are the last purchasers of manganese ore within the State of Andhra Pradesh. The appellants contended before the Sales Tax authorities that their sales of manga- nese ore to the Mines and Minerals Trading Corporation in short called the M.M.T.C. were complete within the State of Andhra Pradesh. The appellants therefore contended that they were not the last purchasers but the M.M.T.C. was the last purchaser within the State, and therefore, the M.M.T.C. was liable to pay the tax.
The High Court came to the conclusion that the appel- lants were the last purchasers in the State. The High Court held that the contract between the appellants and the M.M.T.C. indicated that the appellants' contract of sale occasioned the export and that the contract of the appel- lants with the M.M.T.C. was integrally connected with the contract entered into by the M.M.T.C. with their foreign buyer. In short, the High Court held that there existed a bond between the contracts of sale entered into by the appellants with the M.M.T.C. and the actual exportation of the goods. The High Court held that these contracts were intrinsically linked and connected and the sales effected were held to be sales in the course of export of manga- nese ore out of the territory of India.
443
The Constitution Bench of this Court in the recent decision in Mohd. Serajuddin etc. v. State of Orissa(1) held that manganese merchants who bought manganese from mines and thereafter sold the goods to the State Trading Corporation for short the S.T.C. could not be said on the terms and conditions of the contracts in that case to be exporters of the goods. The S.T.C. contracts with the manganese merchants and the S.T.C. contracts with the For- eign Buyers were held not to be integrated activities in the course of export. The crucial words in section 5 of the Central Sales Tax Act 1956 are that a sale or purchase of goods shall be deemed to take place out of the territory of India only if the sale or purchase either occasions such export or is effected by a transfer of documents of title to the goods after the goods have crossed the customs frontiers of India. This Court found that the contracts between the manganese merchants and the S.T.C. on the one hand and the contracts between the S.T.C. and their foreign buyers on the other were two separate and independent con- tracts of sale. The S.T.C. entered into direct contract with their foreign buyers. The S.T.C. alone agreed to sell the goods to their foreign buyers. The S.T.C. was the exporter of goods. There was no privity of contract between the manganese merchants and the foreign buyers from the S.T.C. The privity of contract was between the S.T.C. and the foreign buyers. The immediate cause of the movement of goods and export was the contract between the foreign buyers who were the importers and the S.T.C. who was the exporter and shipper of the goods.
In Serajuddin's case (supra) this Court referred to the rulings in Coffee Board Bangalore v. Joint Commercial Tax Officer Madras (a) and M/s Binani Bros. (P) Ltd. v. Union of India & Ors.(3) as laying down the correct tests to find out the sale in the course of export. The tests are that there must be a single sale which itself causes the export or is in the progress or process of export. There is no room for two or more sales in the course of export. The only sale which can be said to cause the export is the sale which itself results in the movement of the goods from the export- er to the importer.
Counsel for the State submitted that there were six contracts and it has been the case of the appellants that the contracts were different, and, therefore, there should be examination of five other contracts. It may be stated here that counsel for the State did not dispute that the decision in Serajuddin's case (supra) applied to one of the six contracts but he disputed the application of the ruling in Serajuddin's case to the other five contracts. The reasons given by counsel for the State are these. Only one contract was referred to in the High Court. The case of the appellants has all along been that the Sales Tax Appel- late authorities considered only one contract. The High Court also considered only one contract. In the special leave petition the appellants assailed the assumption made by the High Court to the effect that all contracts between the appellants and the M.M.T.C. were similar. (1) [1975] Supp. S.C.R. 169. (2) [1970] 3 S.C.R. 147. (3) [1974] 1 S.C.C. 459.
444

Counsel for the State put in the forefront the conten- tion that the M.M.T.C. could not be the last purchaser of goods within the State of Andhra Pradesh because property in the goods passed from the appellants to the M.M.T.C. on board the ship. In aid of that contention reliance was placed on F.O.B. character of the contract between the appellant and the M.M.T.C. The position is identical in all the six contracts.

This Court in Serajuddin's case (supra) pointed out that mention of F.O.B. price in the contracts between the manga- nese merchants and the S.T.C. did not render these contracts F.O.B. contracts with the foreign buyers from the S.T.C. The reason is simple. The contracts between the S.T.C. and the foreign buyers are different contracts and it is the S.T.C. which entered into independent contracts with their foreign buyers on F.O.B. basis. Under the contracts between the manganese merchants and the S.T.C. the merchants were required to bring the goods F.O.B. to the ship named by the S.T.C. It has to be appreciated that quite often merchants dealing in goods which are exported out of our country enter into what is called string contracts for purchase of the goods from the factory or the mines for sale to exporters for sale to foreign buyers. The Trading Corporations are often the only authorities allowed to export out of our country. These Corporations enter into direct contracts with their foreign buyers for export. The directions given by the Corporations to the merchants to place the goods on board the ship are pursuant to the contracts of sale between the merchants and the Corporation. These directions are not in the course of export, because the export sale is an independent one between the Corporation and their foreign buyers. The taking of the goods from the merchants' place to the ship is completely separate from the transit pursuant to the export sale (See Serajuddin's case at pp. 184-185). In string contracts or chain contracts delivery is made by the original seller and eo instanti it is delivered in implement under each separate contract in the chain. In chain or string contracts starting between the mills or mines or factories and their immediate buyer and ending with the ultimate buyer through several intermediaries not only does the mill give and its immediate buyer take actual delivery but eo instanti each middleman gives and takes actual delivery This process of delivery of possession goes all along the chain at the same moment when delivery is made to the steamer. See Duni Chand Rataria v. Bhuwalka Brothers Ltd.(1).

In F.O.B. contracts the seller's duty is to place the goods "free on board" a ship to be named by the buyer. When the seller delivers the goods for loading on board he normally obtains a mate's receipt which he transmits to the buyer and the buyer exchanges this for the proper bill of lading. In this sort of F.O.B. contract the almost univer- sal rule is that property and risk both pass on shipment as soon as the goods are over the ship's rail and if it should be material, the property and risk in each part of the cargo will pass as it crosses the (1) [1955] 1 S.C.R. 1071.

445

ship's rail. The loading of the goods is an unconditional appropriation which passes the property. This is not because of any peculiarity of F.O.B. contracts but because in this type of contract the seller's duty is to deliver the goods F.O.B. Once they are on board the seller has delivered them to the buyer and it is natural that they should thereafter be at the buyer's risk.

Now a days a party which has contracted to sell goods to a foreign buyer may itself buy the goods F.O.B. Indian port from Indian seller in order to fulfill F.O.B. contract with a foreign buyer.

This Court in Serajuddin's Case '(supra) has laid down that the mere mention of F.O.B. price or F.O.B. delivery in contract between a merchant and the S.T.C. which .exports the goods under a separate contract with the foreign buyer to the latter will not make the two contracts either inte- grated or the contract between the merchant and the S.T.C. an F.O.B. contract. There cannot be two last purchasers in the sale of same goods within the same State. Similarly, there cannot be two exporters in respect of the same goods. After the decision of the Constitution Bench in Serajuddin's case (supra) the decision in National Tractors Hubli v. Commissioner of Commercial Taxes Bangalore(1) is no longer good law.

In the National Tractors case (supra) which was a three Judge Bench decision reliance was placed on the decision in B.K. Wadeyar v. M/s. Daulatram Rameshwarlal(2). In Wade- yar's case (supra) this Court said that the normal presump- tion attaching to F.O.B. contracts is that property in the goods passes only when they are put on board the ship. Wadeyar's case (supra) was before the Central Safes Tax Act 1956. Further the Bill of Lading, the export licence and the export clause all showed that the export did not commence till the slip left the port.

In the National Tractors case (supra) it was said that the purchase by the State Trading Corporation from the merchant was in the course of export by the S.T.C. to the foreign buyer and, therefore, the purchase by the merchant from the mine-owner was the last purchase in the State. The basis of the decision is that these were integrated F.O.B. contracts in the course of export.

The decision in National Tractors case (supra) made no reference to the decision of this Court in Coffee Board case (supra). The correct law is laid down by this Court in the Coffee Board case and Serajuddin's case (supra). The law is this. It has to be found out whether the contracts between the merchants and the Corporation are integrated contracts in the course of export or they are different. If they are different contracts, as they are in the present case, the last purchaser within the State is the M.M.T.C. For the foregoing reasons the appeals are accepted. The judgment of the High Court is set aside. The parties will pa their costs.

P.B.R. Appeals allowed.

(1) [1971] 3 S.C.R. 143.

(2) [1961] 1 S.C.R. 924, 446