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 2, Cited by 4]

Allahabad High Court

Commissioner, Sales Tax vs Chandok Traders on 12 July, 1973

Equivalent citations: [1973]32STC614(ALL)

JUDGMENT
 

C.S.P. Singh, J.
 

1. The Additional Revising Authority, Sales Tax, Allahabad Range, has referred the following two questions for our opinion :

(1) Whether, upon the facts and in the circumstances of this case, the hair clippers (Baal katne ki machine) were unclassified items or were of mill-stores and hardware as contemplated by Notification No. ST-1367/X-1045(19)-1960 dated 5th April, 1961, or were machinery as contemplated by Notification No. ST-7098/X-1012-1965 dated 1st October, 1965?
(2) Whether, upon the facts and in the circumstances of this case, the assessee was liable for tax on the aforesaid sales of Rs. 4,974.90 in respect of the hair clippers (Baal katne hi machine) at 2 per cent or 3 per cent or 6 per cent ?

2. The assessee imported hair clippers against C form and sold them in the assessment year 1966-67. He admitted liability to pay tax from their sales at 2 per cent under Section 3 of the U. P. Sales Tax Act. The Sales Tax Officer took the view that hair clippers were hardware and taxed them at 3 per cent. The assessee thereafter filed an appeal, but the question as to the rate of tax which was imposable in respect of the turnover of hair clippers was not considered by the appellate authority. Thereafter, a revision was filed by the dealer. Before the revising authority, the State took the stand that hair clippers fell within the category of machinery as given in Notification No. ST-7098/X-1012-1965 dated 1st October, 1965, or were hardware as contemplated by Notification No. ST-1367/X-1045(19)-1960 dated 5th April, 1961. The revising authority took the view that the hair clipper did not fall within any of these categories and were really a type of scissors and were not understood in common parlance or in the business community as falling within the category of machinery.

3. So far as the first question is concerned, in view of the decision of the Full Bench in Commissioner, Sales Tax, U. P. v. Ram Niwas Pushkar Dutt, Faizabad [1971] 28 S.T.C. 736, it is difficult to see how hair clippers can be categorised as hardware. In the Full Bench decision, it has been held that millstores and hardware are all those articles which have something in common with each other. It has not been suggested that hair clippers have anything in common with mill-stores. This being so, hair clippers cannot be said to fall under the category of hardware.

4. Coming now to the second question, in the Full Bench case of Engineering Traders v. State of U. P. and Anr. 1973 U.P.T.C. 91, the notification in question which runs as under :

In exercise of the powers under Section 3-A of the U. P. Sales Tax Act, 1948 (U. P. Act No. 15 of 1948), the Governor of Uttar Pradesh is pleased to declare that, with effect from October 1, 1965, the turnover in respect of machinery and spare parts of machinery, not being such machinery or spare parts thereof as are taxable under any other notification issued under the aforesaid Section, shall not be liable to tax except-
(a)in the case of the aforesaid goods imported from outside Uttar Pradesh, at the point of sale by the importer; and
(b)in the case of the aforesaid goods manufactured in Uttar Pradesh, at the point of sale by the manufacturer; and the Governor is further pleased to declare that the turnover in respect of aforesaid goods shall, with effect from October 1, 1965, be liable to tax at the rate of six paise per rupee.

came up for interpretation, The Full Bench considered the meaning to be given to the word "machinery" in the aforesaid notification and observed as under:

The notification reproduced above relates to machinery and its spare parts. Machinery, according to dictionary meaning, means 'a machine in general or a functioning unit'. The word 'machine' is a well-known term and according to Webster's Dictionary means 'an instrument (as a lever) designed to transmit and modify the application of power, force and motion'. Thus machinery in generic sense would include all appliances and instruments whereby energy or force is transmitted and transformed from one point to another. In that sense it will include simple appliance like a lever to complicated machinery employed in mills and factories. In the generic sense, a pumping set would undoubtedly be a machinery, because energy is applied at one point through electric or oil combustion and is transmitted to another part, which pumps out the water. But every kind of machinery is not covered by the aforesaid notification. It applies only to machinery 'not being machinery or spare parts thereof as are taxable under any other notification issued under Section 3-A'. Thus, if a pumping set is an agricultural implement, its turnover would be taxable under the notification of 1st April, 1960, quoted above.

5. It will be seen that all appliances and instruments whereby energy or force is transmitted and transformed from one point to another save those as are taxable under any other notification under Section 3-A of the Act are liable to be taxed under this notification. Hair clipper is, undoubtedly, an instrument which transmits force from one point to another. Thus, it would be covered by the notification in question, provided that is not made subject to tax under any other notification issued under Section 3-A. No such notification has been brought to our notice. This being so, hair clippers would be taxable under the aforesaid notification. The Additional Judge (Revisions), while holding that hair clippers do not fall in the category of "machinery", has adverted to the fact that they are not known as such in common parlance or in the trade circle. There does not appear to be any evidence on the record for this conclusion and neither have we been referred to any trade journal or any other standard publication in which hair clippers are not classified as machinery in the trade circle. We are also unable to agree with the view of the additional revising authority that hair clippers are not termed in common parlance as machinery, as normally all mechanical contrivances are generally understood to be items of machinery.

6. We, therefore, answer the first question in the negative and the second question in the affirmative. In view of the partial success and failure of the parties, they shall bear their own costs.