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 24, Cited by 32]

Orissa High Court

M/S.Harish Chandra Majhi vs State Of Odisha & Others ....... ... on 7 June, 2021

Author: B.P. Routray

Bench: B.P. Routray

IN THE HIGH COURT OF ORISSA AT CUTTACK

            WRIT PETITION (CIVIL) No.14924 OF 2020

(An application under Articles 226 & 227 of the Constitution of India.)

M/s.Harish Chandra Majhi               ......           Petitioner

                                       Versus

State of Odisha & Others               .......          Opposite Parties

Advocate(s) appeared in this case by Video Conferencing mode:-

For Petitioner             :      Mr.P.C.Nayak,
                                  Ms.Kananbala Roy Choudhury &
                                  Mr.Jashobanta Dash, Advocates

For Opposite Parties       :      Mr.P.K.Muduli, A.G.A.
                                  Mr.Sunil Mishra, ASC, CT & GST


             CORAM: THE CHIEF JUSTICE
                    JUSTICE B.P. ROUTRAY

                               JUDGMENT

7th June, 2021 B.P. Routray,J.

1. The Office Memorandum dated 10th December, 2018 of the Finance Department under Annexure-3 prescribing guidelines for the implementation of GST (Goods and Services Tax) in works contract in post-GST regime with effect from 1st July, 2017, the Revised Schedule of Rates-2014 (Revised SoR-2014) under Annexure-8 and the demand notice issued under Section 61 of the Odisha Goods and Services Act W.P.(C) No.14924 of 2020 Page 1 of 24 (OGST Act) has been questioned in the present writ petition and connected batch of cases. The prayers in the present petition read as under:

"i. why the action and decision of the Opp.Parties shall not be declared illegal, unconstitutional and violative of legal right of the Petitioner on account of the Taxes being shared and borne by the Petitioner on post enactment Goods and Services Tax Act, 2017?
ii. the Opp.Parties shall not be directed to restitute the benefit of GST to the Petitioner along with interest within a stipulated period in respect of work in which the estimated was prepared under VAT law.
iii. the Office Memorandum dated 10.12.2018 issued by the Opp.Party No.4 under Annexure-3 shall not be declared illegal, arbitrary, unreasonable and same shall not be quashed.
iv. further the process adopted by the Opp.Parties in preparation of revised SoR dated 15.09.2017 under Annexure-8 shall not be declared illegal, arbitrary and same shall not be quashed.
v. why the notice issued by the Opp.Party No.9 under Annexure-9 shall not be declared illegal, arbitrary and same shall not be quashed?
vi. why the Opp.Party shall not be directed to prepare a fresh schedule of rates considering rapidly change of rate and price and calculate the differential amount of GST on the contract in which estimate was prepared under VAT?"

2. The Petitioner is a registered work contractor and is stated to have executed many works contracts during the pre-GST period as well as W.P.(C) No.14924 of 2020 Page 2 of 24 post-GST period. The petitioner claims to have executed twenty-one contracts for different departments in the Government of Odisha where tenders were invited and estimates made prior to 1st July, 2017 but were completed after 1st July, 2017. But on verification of the tabular chart mentioned in the writ petition as well as in the affidavit dated 14 th August 2020, it is seen that four numbers of works were completed prior to 1st July, 2017 and the rest of the works were commenced and completed after 1st July, 2017.

3. According to the Petitioner, the Tender Call Notice for all those works were issued in pre-GST period and the estimated value of contracts were arrived basing on pre-revised SoR-2014 when Odisha Value Added Tax Act (OVAT Act) was in operation. Such rates mentioned in SoR-2014 (pre-revised) were inclusive of value added tax. After implementation of GST, revised SoR-2014 was issued with effect from 1st July, 2017 wherein the rates prescribed are exclusive of tax components. As a result the estimated value of contract was reduced. The GST component with applicable rate was required to be added over the contract value.

4. Accordingly the Petitioner makes a grievance that a heavy financial burden in the form of differential tax amount falls on it as the rate quoted was according to pre-revised SoR-2014 prevailing at the time of inviting tender. Such reduction in the cost of materials and labour charges in the revised SoR-2014 along with imposition of GST amount on the contract value imposes an extra financial burden on the Petitioner.

W.P.(C) No.14924 of 2020 Page 3 of 24

5. The State-Opposite Parties, including the Finance Department, have filed their respective replies. According to them, under the GST law, „works Contract‟ is subject to tax liability with effect from 1 st July, 2017 at the rate of 5% or 12% or 18% of the contract value depending on the nature of contract. In the present case, it is 12%. For effective implementation of the tax liability, the contract value as determined in the pre-GST regime using SoR-2014, was required to be revised. Accordingly, the rates mentioned in SoR-2014 were also revised with effect from 1st July, 2017 under Annexure-8 since the earlier rates were inclusive of the tax components prevailing in the pre-GST era. Correspondingly, instructions/guidelines were issued under Annexure-3 prescribing the mode and manner of calculation of GST in respect of works contract executed after 1st July, 2017, either partly or fully.

6. The Central Goods and Services Tax Act (CGST Act) and the OGST Act came into force with effect from 1st July, 2017. The CGST & the OGST inter alia subsume the Value Added Tax and Service Tax in vogue during the pre-GST period. Sec. 2 (119) of the CGST Act defines „Works Contract‟ as follows:

"(119)"works contract" means a contract for building, construction, fabrication, completion, erection, installation, fitting out, improvement, modification, repair, maintenance, renovation, alternation or commissioning of any immovable property wherein transfer of property in goods (whether as goods or in some other form) is involved in the execution of such contract;"
W.P.(C) No.14924 of 2020 Page 4 of 24

7. Further, Clauses 5 and 6 of Schedule-II to the CGST Act define „supply of services‟ as under:

"5. Supply of services The following shall be treated as supply of services, namely:
(a) renting of immovable property;
(b) construction of a complex, building, civil structure or a part thereof, including a complex or building intended for sale to a buyer, wholly or partly, except where the entire consideration has been received after issuance of completion certificate, where required, by the competent authority or after its first occupation, whichever is earlier.
Explanation : For the purposes of this clause- (1) the expression "competent authority" means the Government or any authority authorised to issue completion certificate under any law for the time being in force and in case of non-requirement of such certificate from such authority, from any of the following, namely:-
(i) an architect registered with the Council of Architecture constituted under the Architects Act, 1972 (20 of 1972); or
(ii) a chartered engineer registered with the Institution of Engineers (India); or
(iii) a licensed surveyor of the respective local body of the city or town or village or development or planning authority;
W.P.(C) No.14924 of 2020 Page 5 of 24
(2) the expression "construction" includes additions, alterations, replacements or remodeling of any existing civil structure;
                    xx                 xx                   xx

      6.     Composite Supply

The following composite supplies shall be treated as a supply of services, namely:-
(a) works contract as defined in clause (119) of section 2; and
(b) xx xx xx"

8. Section 7(1)(d) and 7 (1-A) define the „scope of supply‟ as under:

"7. Scope of supply (1) For the purposes of this Act, the expression "supply" includes-
xx xx xx
(d) the activities to be treated as supply of goods or supply of services as referred to in Schedule II xx xx xx (1-A) Where certain activities or transactions constitute a supply in accordance with the provisions of sub-section (1), they shall be treated either as supply of goods or supply of services as referred to in Schedule II."

9. Further Section 17 (5) (c) specifies that:

"17. Apportionment of credit and blocked credits (5)Notwithstanding anything contained in sub-

section (1) of section 16 and sub-section (1) of section 18, input tax credit shall not be available in respect of the following, namely xx xx xx W.P.(C) No.14924 of 2020 Page 6 of 24

(c) works contract services when supplied for construction of an immovable property (other than plant and machinery) except where it is an input service for further supply of works contract service."

10. After implementation of the GST regime, works contract is treated as a composite supply of service taxable at applicable rates. It is the submission of the State-Opposite Parties that a works contractor is allowed to avail input tax credit (ITC) on the inputs used for the purchase of materials or input services, like for e.g., architect charges for the execution of works.

11. The basic price of materials as per SoR-2014 was inclusive of VAT, entry tax and other tax components. Since 1st July 2017 GST is payable on the value of the contract, the value of tax components in the price of the materials in SoR-2014 was revised and reduced by excluding such tax components prevalent during pre-GST period. As such, the revised SoR-2014 was issued on 16th September, 2017.

12. The Petitioner complains that the procedure adopted in the preparation of the revised SoR-2014 dated 16th September, 2017(Annexure-8) is illegal, arbitrary and contrary to the provisions of Odisha Public Works Department Code (OPWD Code) and that the rates have not been determined on the basis of actual rates prevailing in different areas of the State.

W.P.(C) No.14924 of 2020 Page 7 of 24

13. The said submission of the Petitioner is not found acceptable because the rates of materials are to be maintained uniformly all over the State. Further, if there is any difference in the actual rate and scheduled rate in any particular area, the Petitioner could submit the same to the employer and this has nothing to do with the GST.

14. A further ground urged on behalf of the Petitioner is that the tender was floated prior to 1st July, 2017. The price quoted for the items and labour was as per the then prevailing market rate. Therefore, the revised SoR-2014 brought into force on 1st July, 2017 at a reduced rate is illegal and discriminatory.

15. This contention of the Petitioner is not found convincing for the reason that, first, nothing has been brought on record to show any comparison of market rate in 2014 when SoR-2014 was issued and the market rate in 2017 when revised SoR was issued. Secondly, no dispute has been raised against the rates mentioned in pre-revised SoR-2014. The price difference in the revised SoR-2014 is to the extent of the changed tax amount only. Undoubtedly, the rates in revised SoR-2014 are applicable for the works all over the State.

16. Works contract is a composite supply of services and is taxable under the GST. The earlier SoR-2014 issued on 10th November, 2014 was inclusive of taxes like Central Excise Duty, Service Tax, VAT, Entry Tax etc. After the GST regime only some of the tax components needed to be included. This necessitated a revision of SoR-2014 to arrive at the GST exclusive work value. The GST component is to be W.P.(C) No.14924 of 2020 Page 8 of 24 added to the work value. As the revised SoR is exclusive of the tax components, the estimated value of the work gets reduced to that extent. This was prepared under the recommendation of a Code Revision Committee and after verification of tax rate in the pre-GST period of each of the items including the hire charges of machineries.

17. Due to migration into a new tax regime with the implementation of the GST, in order to overcome the transitional difficulty, an Office Memorandum (OM) dated 10th December, 2018 was issued setting out the guidelines. Clause-3 of the said OM, which is the subject matter of challenge here, prescribes the procedure where tender was invited before 1st July, 2017 on the basis of the pre-revised SoR-2014, but where work has been executed fully or partly after the implementation of the GST or payments have been made after 1st July, 2017. Cluase-3 is reproduced below:

"3. In case of work, where the tender was invited before 01.07.2017 on the basis of SoR-2014, but payments made for balance work or full work after implementation of GST, the following procedure shall be followed to determine the amount payable to the works contractor;
(i) Item-wise quantity of work done after 30.06.2017 (i.e. the Balance Work) and its work value as per the original agreement basing on the pre-revised SoR-2014 is to be ascertained first.
(ii) The revised estimated work value for the Balance Work is to be determined as per the Revised SoR-2014, (In case of rates of any goods or service used in execution of the balance Work not covered in the Revised SoR-

2014, the tax-exclusive basic value of that W.P.(C) No.14924 of 2020 Page 9 of 24 goods or service shall be determined by removing the embedded tax incidences of VAT, Entry Tax, Excise Duty, Service Tax, etc. from the estimated Price/Quoted Price.)

(iii) The revised estimated work value for the Balance Work shall then be enhanced or reduced in the same proportion as that of the tender premium/discount.

(iv) Finally, the applicable GST rate (5%, 12%, or 18% as the case may be) is to be added on the revised estimated work value for the Balance Work to arrive at the GST-inclusive work value for the Balance Work.

(v) A model formant for calculation of the GST-

inclusive work value for the Balance Work is attached as Annexure. The competent authority responsible for making payment to the works contractor will determine GST inclusive work value for the Balance Work for which agreement executed on the basis of SoR-2014.

(vi) A supplementary agreement shall be signed with the works contractor for the revised GST- inclusive work value for the Balance Work as determined above.

(vii) In case the revised GST-inclusive work value for the Balance Work is more than the original agreement work value for the Balance work, the works contractor is to be reimbursed for the excess amount.

(viii) In case the revised GST-inclusive work value for the Balance Work is less than the original agreement work value for the balance Work, the payment to the works contractor is to be reduced accordingly. In case excess payment has already been made to the works contractor in pursuance of the original agreement, the excess amount paid must be recovered from the works contractor.

W.P.(C) No.14924 of 2020 Page 10 of 24

(ix) These procedures shall be applicable to all works contract including those executed in EPC/Turn-key/Lumpsum mode."

18. Prior to issuance of the OM dated 10th December, 2018 under Annexure-3 by the Finance Department, a notification dated 7th December, 2017 was issued. After issuance of notification dated 6th June, 2018 by National Rural Infrastructure Development Agency (NRIDA) by the Ministry of Rural Development (NORD), the earlier notification of Finance Department dated 7th December, 2017 was revised resulting in the issuance of the OM dated 10th December, 2018.

19. The submission of the Petitioner that OM dated 10th December, 2018 is not in tandem with the notification of NRIDA dated 6th June, 2018 is not found correct upon verification. A comparison of both the notifications reveals as follows:

Notification dtd.06.06.2018 Finance Deptt. Office issued by NRIDA, Memorandum MoRD.GoI dtd.10.12.2018 Para.4: Para.3 :
Implication of GST on Where the tender was PMGSY work has been invited before divided into 4 categories. 01.07.2017 but payments Category-A made for balance work Works sanctioned prior to or full work after 01.07.2017 and are implementation of GST.

ongoing/subsisting.

  Category-B
  Works      sanctioned     after
  01.07.2017 and Tenders have
  been completed.
  Category-C
  Works      sanctioned     after
  01.07.2017      and     tender
  process has not been

W.P.(C) No.14924 of 2020                                   Page 11 of 24
   initiated.
  Category-D
  All new works proposed and
  yet to be proposed.

  To cull out GST component         Item-wise quantity of
  of the existing contracts (i.e.   work      done       after
  The value of taxes subsumed       30.06.2017 (i.e. the
  under GST). The bench mark        Balance Work) and its
  date for this purpose will be     work value as per the
  01.07.2017, i.e. GST will be      original        agreement
  applicable on the portions of     basing on the pre-revised
  the contracts that are being      SoR-2014 is to be

paid from 01.07.2017. ascertained first.

(Clause (iii) & (iv) of Para- (Para-3(i)) 4(A)) The value of the portion of The revised estimated the work not completed or work value for the not paid for as on 01.07.2017 Balance work is to be shall be divided into two determined as per the components. Revised SoR-2014. ( In

(a) Value of work case of rates of any including taxes goods of service used in and duties such as execution of the Balance Custom Duty, work not covered in the taxes on petroleum Revised Sor-2014, the products and other tax-exclusive basic value non-VAT taxes of that goods or services that have not been shall be determined by subsumed into removing the embedded GST should be tax incidences of VAT, worked out. Entry Tax, Excise Duty,

(b) The balance will Service Tax, etc. from be the value of the estimated taxes subsumed Price/quoted Price).

             into GST such as       (Para.3(ii))
             Central      Excise
             Duty and VAT i.e.
             GST Component.
             (Para.4(A)(v))

  The value of subsumed taxes       The revised estimated



W.P.(C) No.14924 of 2020                                     Page 12 of 24
   under GST needs to be             work value for the
  separated out from the            Balance Work shall then
  contracted amount to arrive       be enhanced or reduced
  at the value of work.             in the same proportion as
   (Para.4(A)(vi))                  that of the tender
                                    premium/discount.
                                    (Para.3(iii))


  To estimate the value of the      A model formant for
  subsumed tax an indicative        calculation of the GST-
  Excel format is attached.         inclusive work value for
                                    the Balance Work is
  (Para.4(A)(vii))                  attached.
                                    (Para.3(v))



  Once the value of work            A          supplementary
  sanctioned and GST taxes          agreement      shall    be
  are arrived, the employer         signed with the works
  may enter in to supplemental      contractor for the revised
  agreement     with    revised     GST-inclusive        work
  agreement value that will be      value for the Balance
  original contracted value         Work.
  minus the value of subsumed       (Para.3 (vi))
  tax arrived as above plus
  GST of 12%.
  ( Para.4(A)(viii))

  The contractor pays GST on        In case the revised GST-
  the value of work partly          inclusive work value for

using the input tax credit that the Balance Work is represents the taxes he has more than the original already paid through the agreement work value inputs and partly using tax for the Balance work, the collected from the procuring works contractor is to be entity concerned. Thus the reimbursed for the supplier cannot claim to have excess amount.

  incurred loss on account of       (Para.3 (vii))
  embedded taxes that has           In case the revised GST
  been paid on the inputs.          inclusive work value for
  (Para.4(A)(xii) & (xiii))         the Balance Work is less


W.P.(C) No.14924 of 2020                                     Page 13 of 24
                                        than     the      original
                                       agreement work value
                                       for the Balance Work,
                                       the payment to the works
                                       contractor is to be
                                       reduced accordingly. In
                                       case excess payment has
                                       already been made to the
                                       works contractor in
                                       pursuance of the original
                                       agreement, the excess
                                       amount paid will be
                                       recovered     from     the
                                       works           contractor.
                                       (Para.3 (viii))



20. It is seen that the increased value of the contract after inclusion of GST is to be reimbursed by the employer whereas the decreased value of the contract, if any, after inclusion of GST is being recovered from the contractor after calculation. Whenever it is found that the contractor has received excess payment, the same is required to be recovered. The impugned demand notice issued to the Petitioner under Annexure-9 is a result of excess payment made thereof. Since the demand of recovery is pertaining to the excess payment received by the Petitioner, we do not see any flaw or illegality in the same as it is clear that the amount which is sought to be recovered from the Petitioner is the decreased value of contract and not the GST amount. The submission of the Petitioner to the contrary is misconceived.

21. It is made clear that the Petitioner has not challenged the tax liability on works contract nor any of the provisions of GST Act. Clause-30 of the General Conditions of Contract makes the contractor liable to bear W.P.(C) No.14924 of 2020 Page 14 of 24 all the taxes, cesses, tollage and charges etc. As discussed earlier, no major discrepancy is seen in the notification of NRIDA dated 6th June, 2018 and the corresponding OM dated 10th December, 2018 of the State Finance Department.

22. The Petitioner does not dispute the contention of Opposite Party No.7 ( the Executive Engineer, RWSS Division, Baripada) that, he has received the payments of final bill along with GST @ 12% extra for work No.18 (of the list mentioned in the writ petition) on 29 th March, 2018 without any objection. This means the Petitioner has already accepted the benefits of GST as per Annexure-3.

23. The contention of the Petitioner that after issuance of the OM dated 10th December 2018, the agreement between the contractor and employer stands amended or modified accordingly, does not hold any merit for the reason that, it is a purely contractual obligation between the parties to either agree or disagree.

24. The further contention of the Petitioner that earlier circular dated 7 th December, 2017 of the Finance Department which was inclusive of revised SoR dated 16th September, 2017 was challenged in a batch of writ petitioners earlier, wherein this Court has passed direction to effectively strike down the same, is factually incorrect. The operative portion of the order passed by this court in W.P.(C) No.6178 of 2018 and batch of similar cases reads as follows:

"xxx............petitioner shall make a comprehensive representation before the appropriate authority within four weeks from today ventilating the grievance. If W.P.(C) No.14924 of 2020 Page 15 of 24 such a representation is filed, the authority will consider and dispose of the same, in the light of the aforesaid revised guidelines dated 10.12.2018 issued by the Finance Department, Government of Odisha, as expeditiously as possible, preferably by 31.03.2019.
If the petitioner(s) will be aggrieved by the decision of the authority, it will be open for the petitioner(s) to challenge the same..................xxx"

25. Thus there was no determination of the issue raised on merits.

26. The Petitioner next cites the decision in M/s.Gannon Dunkerley and Co. v. State of Rajasthan (1993) 1 SCC 364, to contend that the contractor is liable to pay the tax on material component only after deducting labour and service charges from the works component. But the position has changed after the amendment to the relevant provisions of the Finance Act, 1994 with effect from 1st June, 2007 and upon the coming into force of the CGST Act and the OGST Act with effect from 1st July, 2017. The Supreme Court has in Larsen and Toubro Limited v. State of Karnataka (2014) 1SCC 708 held as follows:

"64. In Gannon Dunkerley, this Court, inter alia, established the five following propositions:
64.1. As a result of Forty-sixth Amendment the contract which was single and indivisible has been altered by a legal fiction into a contract which is divisible into one for sale of goods and the other for supply of labour and service and as a result of such contract which was single and indivisible has been brought on a par with a contract containing two separate agreements;
W.P.(C) No.14924 of 2020 Page 16 of 24
64.2. If the legal fiction introduced by Article 366 (29-A)(b) is carried to its logical end, it follows that even in a single and indivisible works contract there is a deemed sale of the goods which are involved in the execution of a works contract. Such a deemed sale has all the incidents of the sale of goods involved in the execution of a works contract where the contract is divisible into one for sale of goods and the other for supply of labour and services;
64.3. In view of sub-clause (b) of clause 29-A of Article 366, the State Legislatures are competent to impose tax on the transfer of property in goods involved in the execution of works contract.

Under Article 286(3)(b), Parliament has been empowered to make a law specifying restrictions and conditions in regard to the system of levy, rates or incidents of such tax. This does not mean that the legislative power of the State cannot be exercised till the enactment of the law under Article 286(3)(b) by Parliament. It only means that in the event of law having been made by Parliament under Article 286(3)(b), the exercise of the legislative power of the State under Entry 54 in List II to impose tax of the nature referred to in sub-clauses (b), (c) and (d) of clause (29-A) of Article 366 would be subject to restrictions and conditions in regard to the system of levy, rates and other incidents of tax contained in the said law;

64.4 While enacting law imposing a tax on sale or purchase of goods under Entry 54 of the State List read with Article 366 (29-A)(b), it is permissible for the State Legislature to make a law imposing tax on such a deemed sale which constitutes a sale in the course of the inter-State trade or commerce under Section 3 of the Central Sales Tax Act or outside under Section 4 of the Central Sales Tax Act or sale in the course of import or export under Section 5 of the Central Sales Tax Act; and W.P.(C) No.14924 of 2020 Page 17 of 24 64.5. The measure for the levy of tax contemplated by Article 366 (29-A)(b) is the value of the goods involved in the execution of a works contract. Though the tax is imposed on the transfer of property in goods involved in the execution of a works contract, the measure for levy of such imposition is the value of the goods involved in the execution of a works contract. Since the taxable event is the transfer of property in goods involved in the execution of a works contract and the said transfer of property in such goods takes place when the goods are incorporated in the works, the value of the goods which can constitute the measure for the levy of the tax has to be the value of the goods at the time of incorporation of the goods in works and not the cost of acquisition of the goods by the contractor.

65. In Gannon Dunkerley, sub-section (3) of Section 5 of the Rajasthan Sales Tax Act and Rule 29(2)(1) of the Rajasthan Sales Tax Rules were declared as unconstitutional and void. It was so declared because the Court found that Section 5(3) transgressed the limits of the legislative power conferred on the State Legislature under Entry 54 of the State List. However, insofar as legal position after Forty-sixth Amendment is concerned, Gannon Dunkerley holds unambiguously that the States have now legislative power to impose tax on transfer of property in goods as goods or in some other form in the execution of works contract.

XX ...... ....... XX ........ ........ ........ XX

72. In our opinion, the term „works contract‟ in Article 366(29-A)(b) is amply wide and cannot be confined to a particular understanding of the term or to a particular form. The term encompasses a wide range and many varieties of contract. The Parliament had such wide meaning of "works contract" in its view at the time of Forty-sixth Amendment. The W.P.(C) No.14924 of 2020 Page 18 of 24 object of insertion of clause 29-A in Article 366 was to enlarge the scope of the expression "tax of sale or purchase of goods" and overcome Gannon Dunkerley. Seen thus, even if in a contract, besides the obligations of supply of goods and materials and performance of labour and services, some additional obligations are imposed, such contract does not cease to be works contract. The additional obligations in the contract would not alter the nature of contract so long as the contract provides for a contract for works and satisfies the primary description of works contract. Once the characteristics or elements of works contract are satisfied in a contract then irrespective of additional obligations, such contract would be covered by the term „works contract‟. Nothing in Article 366(29-A)(b) limits the term "works contract" to contract for labour and service only. The learned Advocate General for Maharashtra was right in his submission that the term "works contract" cannot be confined to a contract to provide labour and services but is a contract for undertaking or bringing into existence some "works". We are also in agreement with the submission of Mr. K.N. Bhat that the term "works contract" in Article 366(29-A)(b) takes within its fold all genre of works contract and is not restricted to one specie of contract to provide for labour and services above. The Parliament had all genre of works contract in view when clause 29-A was inserted in Article 366.

XX ..... ...... ... XX ...... ....... ...... XX

97. In light of the above discussion, we may summarise the legal position, as follows:

97.1. For sustaining the levy of tax on the goods deemed to have been sold in execution of a works contract, three conditions must be fulfilled: (i) there must be a works contract, (ii) the goods should have been involved in the execution of a works contract W.P.(C) No.14924 of 2020 Page 19 of 24 and (iii) the property in those goods must be transferred to a third party either as goods or in some other form.
97.2. For the purposes of Article 366(29-A)(b), in a building contract or any contract to do construction, if the developer has received or is entitled to receive valuable consideration, the above three things are fully met. It is so because in the performance of a contract for construction of building, the goods (chattels) like cement, concrete, steel, bricks etc. are intended to be incorporated in the structure and even though they lost their identity as goods but this factor does not prevent them from being goods.
97.3. Where a contract comprises of both a works contract and a transfer of immovable property, such contract does not denude it of its character as works contract. The term "works contract" in Article 366 (29- A)(b) takes within its fold all genre of works contract and is not restricted to one specie of contract to provide for labour and services alone. Nothing in Article 366(29-A)(b) limits the term "works contract".
97.4. Building contracts are species of the works contract.
97.5. A contract may involve both a contract of work and labour and a contract for sale. In such composite contract, the distinction between contract for sale of goods and contract for work (or service) is virtually diminished.
97.6. The dominant nature test has no application and the traditional decisions which have held that the substance of the contract must be seen have lost their significance where transactions are of the nature contemplated in Article 366(29-A). Even if the dominant intention of the contract is not to transfer the W.P.(C) No.14924 of 2020 Page 20 of 24 property in goods and rather it is rendering of service or the ultimate transaction is transfer of immovable property, then also it is open to the States to levy sales tax on the materials used in such contract if such contract otherwise has elements of works contract.

The enforceability test is also not determinative.

97.7. A transfer of property in goods under clause 29- A(b) of Article 366 is deemed to be a sale of the goods involved in the execution of a works contract by the person making the transfer and the purchase of those goods by the person to whom such transfer is made.

97.8. Even in a single and indivisible works contract, by virtue of the legal fiction introduced by Article 366(29-A)(b), there is a deemed sale of goods which are involved in the execution of the works contract. Such a deemed sale has all the incidents of the sale of goods involved in the execution of a works contract where the contract is divisible into one for the sale of goods and the other for supply of labour and services. In other words, the single and indivisible contract, now by Forty-sixth Amendment has been brought on par with a contract containing two separate agreements and States have now power to levy sales tax on the value of the material in the execution of works contract.

97.9. The expression "tax on the sale or purchase of goods" in Schedule VII List II Entry 54 when read with the definition clause 29-A of Article 366 includes a tax on the transfer of property in goods whether as goods or in the form other than goods involved in the execution of works contract.

97.10. Article 366 (29-A) (b) serves to bring transactions where essential ingredients of „sale‟ defined in the Sale of Goods Act, 1930 are absent within the ambit of sale or purchase for the purposes W.P.(C) No.14924 of 2020 Page 21 of 24 of levy of sales tax. In other words, transfer of movable property in a works contract is deemed to be sale even though it may not be sale within the meaning of the Sale of Goods Act.

97.11. Taxing the sale of goods element in a works contract under Article 366(29-A)(b) read with Entry 54 List II is permissible even after incorporation of goods provided tax is directed to the value of goods and does not purport to tax the transfer of immovable property. The value of the goods which can constitute the measure for the levy of the tax has to be the value of the goods at the time of incorporation of the goods in works even though property passes as between the developer and the flat purchaser after incorporation of goods."

27. In Kone Elevator India Private Limited v. State of Tamil Nadu, (2014) 7 SCC 1, the Supreme Court held as follows:

"69. Considered on the touchstone of the aforesaid two Constitution Bench decisions in Builders' Assn. of India and Gannon Dunkerly, we are of the convinced opinion that the principles stated in Larsen and Toubro as reproduced by us hereinabove, do correctly enunciate the legal position. Therefore, „the dominant nature test" or "overwhelming component test" or "the degree of labour and service test" are really not applicable. If the contract is a composite one which falls under the definition of works contracts as engrafted under clause (29-A)(b) of Article 366 of the Constitution, the incidental part as regards labour and service pales into total insignificance for the purpose of determining the nature of the contract."

28. Further, in Mathuram Agrawal v. State of M.P. (1999) 8 SCC 667, it has been held that the statute should clearly and unambiguously W.P.(C) No.14924 of 2020 Page 22 of 24 convey three components of the tax law i.e., the subject of the tax, the person who is liable to pay the tax and the rate at which the tax is to be paid. In the instant case, three components of the tax, i.e., subject of tax, person liable to pay the tax and rate of tax has been clearly defined in the statute. The OM dated 10th December, 2018 only prescribes the manner/procedure of calculation to determine the amount of tax in a particular eventuality in the transitional period of migration to GST Act with effect from 1st July, 2017. Consequently, the Court finds no merit in the Petitioner‟s challenge to the said OM in law.

29. At this juncture, it is necessary to take note of the fact that the Petitioner has filed the present writ petition after receipt of a notice (Annexure-9) of demand of recovery of excess payment. The notice has been issued under Section 61 of the OGST Act and the order passed pursuant thereto is appealable under the OGST Act. Therefore, the Court refrains from expressing any opinion at this stage on the merits of the said notice and leaves open all the contentions of the parties in relation thereto to be urged at the appropriate stage in those proceedings.

30. For all of the aforementioned reasons, the Court finds no merit in the writ petition, and it is accordingly dismissed. There shall be no order as to costs.

31. As the restrictions due to resurgence of COVID-19 situation are continuing, learned counsel for the parties may utilize a printout of the order available in the High Court‟s website, at par with certified copy, subject to attestation by the concerned advocate, in the manner W.P.(C) No.14924 of 2020 Page 23 of 24 prescribed vide Court‟s Notice No.4587, dated 25 th March, 2020 as modified by Court‟s Notice No.4798, dated 15th April, 2021.

(B.P.Routray) Judge (Dr. S. Muralidhar) Chief Justice 7th June,2021 //C.R.Biswal, Secretary// W.P.(C) No.14924 of 2020 Page 24 of 24