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 1, Cited by 1]

Supreme Court of India

Cement Marketing Co. Of India Ltd. vs Commissioner Of Commercial Taxes, ... on 30 October, 1979

Equivalent citations: AIR1980SC952, 1980(SUPP)SCC373, [1980]46STC215(SC), 1980(12)UJ186(SC), AIR 1980 SUPREME COURT 952, 1980 TAX. L. R. 1705, (1980) 1 SCWR 13, 1979 S T I 95 (SC), (1980) 1 SCWR 103, 1980 CRILR(SC MAH GUJ) 122, 1980 UJ(SC) 186, (1980) 2 SCR 380 (SC), 46 S T C 215

Author: P.N. Bhagwati

Bench: P.N. Bhagwati, R.S. Pathak

JUDGMENT
  

P.N. Bhagwati, J.
 

1. This appeal by special leave raises the question whether in respect of transactions of sale of cement effected by the appellant under the provisions of the Cement Control Order, the amount of freight formed part of the "sale price" within the meaning of the definition of that term in Section 2(h) of the Central Sales Tax Act, 1956 and was includible in the taxable turnover of the appellant.

2. This question is no longer res integra and it stands concluded by a recent decision given by this Court in Hindustan Sugar Mills v. State of Rajas-than and Ors. . It has been held by this Court in that case that by reason of the provisions of the Cement Control Order which governed the transactions of sale of cement entered into by the assessee with the purchasers. The amount of freight formed part of the "sale price" within the meaning of the first part of the definition of that term in Section 2(h) of the Central Sales Tax Act, 1956 and was includible in the turn-over of the assessee. This decision completely covers the present case and hence we must hold that the High Court was right in taking the view that the amount of freight formed part of the sale price and was rightly included in the taxable turn-over of the appellant.

3. We may point out that the observations made by this Court in the order dated 31st August 1979 allowing the Review Application of the assessee in Hindustan Sugar Mills case (supra) are equally applicable in the present case. The State will do what is fair and just to the appellant as indicated by this Court in that Order.

4. We accordingly reject the appeal and confirm the judgment of the Karnataka High Court at Bangalore,

5. There will be no order as to costs of the appeal.