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 16, Cited by 0]

Kerala High Court

Sree Gokulam Hotels India (P) Ltd vs State Of Kerala on 24 May, 2023

Author: Shaji P.Chaly

Bench: Shaji P.Chaly

OTR No.43 of 2018                             1




                      IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                      THE HONOURABLE MR. JUSTICE SHAJI P.CHALY

                                          &

                THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN

            WEDNESDAY, THE 24TH DAY OF MAY 2023 / 3RD JYAISHTA, 1945

                                OT.REV NO. 43 OF 2018

   AGAINST THE ORDER DATED 14.3.2018 OF THE KERALA VALUE ADDED TAX APPELLATE

                    TRIBUNAL, ERNAKULAM IN T.A.(VAT) NO.179/2017.

REVISION PETITIONER/APPELLANT/ASSESSEE:

             SREE GOKULAM HOTELS INDIA (P) LTD.
             KALOOR,KOCHI.
             BY ADV SRI.P.M.POULOSE


RESPONDENT/RESPONDENT:

             STATE OF KERALA
             REPRESENTED BY SECRETARY TO GOVERNMENT, TAXES
             DEPARTMENT,GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM-695001.


             SMT.RESHMITA R. CHANDRAN, GOVERNMENT PLEADER



      THIS OTHER TAX REVISION (VAT) HAVING COME UP FOR ADMISSION ON 24.05.2023,

THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 OTR No.43 of 2018                            2



                                                                                CR

                                     JUDGMENT

Dated this the 24th day of May, 2023 SHAJI P.CHALY,J Petitioner is an assessee under the Kerala Value Added Tax Act, 2003, hereinafter called, 'KVAT Act, 2003', on the files of the Assistant Commissioner, Special Circle I, Commercial Taxes, Ernakulam. The subject matter of challenge is based on Annexure - A order passed by the said authority dated 13.3.2015, declining compounding facility sought for by the petitioner under section 8(c)(i) of the KVAT Act, 2003, which in turn was affirmed by the Deputy Commissioner (Appeals) - II, Ernakulam, as per his order dated 28.1.2017 and re-affirmed by the Tribunal as per its order dated 14.3.2018.

2.Basic facts for the disposal of the revision petition are as follows; 2.1 M/s.Sree Gokulam Hotels India (P) Ltd., Kochi, is an assessee on the rolls of Assistant Commissioner, Special Circle - I, Ernakulam, dealing in liquor, cooked food etc. As per the applications dated 7.5.2014, 7.8.2014 and 7.5.2014 respectively, petitioner sought for a compounding facility for cooked food, sold from the branch hotels at Guruvayoor and Thalassery. Notices were issued on the said applications informing that the compounding applications cannot be allowed OTR No.43 of 2018 3 in view of section 2(xv), 2(ii) and 2(iii) of the KVAT Act, 2003 and that all branches of a dealer are reckoned for compounding the turnover of a dealer. Therefore, it was intimated that compounding under section 8(c)(i) of the KVAT Act, 2003 is not allowable for part of the turnover so long as the three business places are remaining as branch business places of the dealer.

3. It is an admitted fact that M/s.Sree Gokulam Hotels India (P) Ltd. is a hotel having bar facility and three star classification; and therefore, by virtue of the provisions of section 8(c)(i), the compounding cannot be allowed. It is also an admitted fact that the dealer - M/s.Sree Gokulam Hotels India (P) Ltd., Kaloor, Kochi, having TIN 32070298735 has 2 branches at Guruvayoor and 1 branch at Thalassery. Accordingly, the primary authority, after considering the objections raised by the petitioner to the notices issued on the applications, rejected the compounding. Even though appeals were preferred before the Deputy Commissioner (Appeals) and the Tribunal, both the authorities were of the opinion that the order passed by the primary authority is in accordance with law. It is thus challenging the legality and correctness of the orders passed by the Tribunal, the revision petition is filed.

4. The paramount contention advanced by the petitioner is that three branches of the petitioner are only ordinary hotels having no star classification or OTR No.43 of 2018 4 bar; that cooked food from these branches is not supplied to any airline service company or institution or shipping company for serving any aircraft, ships or steamer and therefore, the petitioner is entitled to compounding under section 8(c)(i) of the KVAT Act, 2003. It is further submitted that a dealer would have only one registration under the KVAT Act and the Rules, and that the dealer may be doing several business, however, the turnover of the dealer from all the businesses cannot be clubbed together for the purpose of taxation.

5. Therefore, the sum and substance of the contention advanced by the petitioner is that the branch hotels conducted by the petitioner at Guruvayoor and Thalassery are different entities other than M/s.Sree Gokulam Hotels India (P) Ltd., Kochi and therefore, the assessments are to be made in accordance with the nature of business conducted in each of the entities and departing from the business conducted by M/s.Sree Gokulam Hotels India (P) Ltd., which is a star hotel.

6. It is also pointed out that the turnover defined under the KVAT Act, 2003 means the aggregate turnover in all business places in the branch hotels distinct from the business conducted by M/s.Sree Gokulam Hotels India (P) Ltd., which is a star hotel. It is also contended that each category of goods and transactions is having its own appropriate rate as per the KVAT Act and Rules, and that, if OTR No.43 of 2018 5 different goods and transactions are the same, the statute would not have stipulated different rates of tax for the goods transacted. It is further contended that the Tribunal, pending appeal before it, sought clarification from the Commissioner of Commercial Taxes under section 94 of the KVAT Act as to whether the petitioner is entitled to compounding option or not, and the Commissioner as per his order dated 8.11.2017 clarified that the dealer in cooked food and beverages cannot opt to pay compounded tax in respect of certain branches only and is liable to pay tax under section 6(1) in respect of other branches; therefore, it is contended that the said course of action adopted by the Tribunal is hit by subsection (4) of section 94, wherein it is stipulated that where any question arises from any order already passed or any proceedings recorded under this Act or any earlier law, no such question shall be entertained for determination under section 94(1).

7. On the other hand, learned Government Pleader submitted that the orders passed by the primary authority, the Appellate Authority and the Tribunal, are in accordance with the provisions of KVAT Act, 2003 and the petitioner is not entitled to get the facility of compounding as provided under section 8(c)(i) of the KVAT Act, 2003. Since the dealer on the files of the Sales Tax Authority is M/s.Sree Gokulam Hotels India (P) Ltd., which is a bar attached hotel having star classification, it is not entitled to avail the facility of compounding. Therefore, the OTR No.43 of 2018 6 sum and substance of the contention advanced by the learned Government Pleader is that no interference is required to the orders passed by the Tribunal and the authorities.

8. We have heard learned counsel for petitioner - Sri.P.M.Paulose, learned Government Pleader - Smt.Reshmita R. Chandran and perused the pleadings and material on record.

9. It is an admitted fact that the sole dealer under the KVAT Act, 2003 is M/s.Sree Gokulam Hotels India (P) Ltd., which is assigned with TIN number. It is also an admitted fact that the branches are not allotted with any registration under the KVAT Act, 2003. The contention advanced by the petitioner is that even though there is no registration for the branches for the purpose of compounding facility, the branches have to be dealt with separately from the dealer - bar attached and a star hotel. In order to identify the said contention advanced by the petitioner, it is better that section 8(c)(i) of the KVAT, 2003, as it originally stood, and later amended with effect from 2014 are extracted:

"8. Payment of Tax at compounded rates:- Notwithstanding anything contained in Section 6:-
[(c)(i)]: Any dealer in cooked food and beverages, including beverages prepared by him, other than a dealer supplying cooked food or beverages to any airline service company or institution or shipping company for serving in OTR No.43 of 2018 7 aircraft, ships or steamer or served in air craft, ship, steamer, bar attached hotel or star hotel may, at his option instead of paying tax in accordance with the provisions of sub-section (1) of section 6 but subject to payment of tax, if any, payable under sub-section(2) thereof, pay tax at half per cent of the turnover of cooked food and beverages prepared by him and also on the turnover of other goods in respect of which he is not the dealer effecting first taxable sale, as defined in the explanation under sub-section (5) of section 6.
[Explanation:- Cooked food for the purpose of this clause shall include sweets and fresh fruit juice prepared and served in the restaurants and hotels] The said provision was amended as per Act 29/2014, which reads as follows:
(c) in clause (c), for sub-clause (1), the following sub-clause shall be substituted, namely-
(i) any dealer in cooked food and beverages, including fresh fruit juices and sweets prepared by him, other than,-
(a) a dealer supplying cooked food or beverages to any airline service company or institution or shipping company for serving in aircraft, ships or steamer or served in aircraft, ship, steamer,
(b) a bar attached hotel or a dealer for serving cooked food in a bar attached hotel;
(c) a star hotel or a dealer serving cooked food in a star hotel."

...

10. Therefore, it could be seen that only a dealer in cooked food and beverages including fresh juice and sweets prepared by him other than a dealer supplying cooked food or beverages to any airline service company or institution OTR No.43 of 2018 8 or shipping company for serving in aircraft, ships or steamer or served in aircraft, ship or steamer or a bar attached hotel or a dealer for serving cooked in a bar attached hotel is entitled to get compounding. Admittedly, the dealer is M/s.Sree Gokulam Hotels India (P) Ltd., which is a bar attached hotel having star classification. The significance given to a dealer under section 8(c)(i) is to be taken note of since it makes it clear that compounding can be sought for only by a dealer. Therefore, it is evident that the branch hotels, which do not have KVAT registration, cannot seek compounding. This would be more clear if the different manifestations of the term "turnover" as defined under KVAT Act, 2003 are analysed. Sections 2(l), 2(li) and 2(lii) of the KVAT Act, 2003 read thus;

" 2(l)"taxable turnover" means the turnover on which a dealer shall be liable to pay tax as determined after making such deductions from his total turnover and in such manner as may be prescribed;
2(li) "total turnover means the aggregate turnover in all goods of a dealer at all places of business in the State, whether or not the whole or any portion of such turnover is liable to tax, including the turnover of purchase or sale in the course of inter-state trade or commerce or in the course of export of the goods out of the territory of India or in the course of import of goods into the territory of India;
2(lii) "turnover" means the aggregate amount for which goods are either bought or sold, supplied or distributed by a dealer, either directly or through another, on his own account or on account of others, whether for cash or for deferred payment or for other OTR No.43 of 2018 9 valuable consideration, provided that the proceeds of the sale by a person not being a Company or Firm registered under the Companies Act, 1956 (Central Act 1 of 1956) and Indian Partnership Act, 1932 (Central Act 9 of 1932) or society including a co- operative society or association of individuals whether incorporated or not of agricultural or horticultural produce grown by himself or grown on any land in which he has an Interest whether as owner, usufructuary mortgagee, tenant or otherwise, shall be excluded from his turnover."

11. On an analysis of the said provision, it is clear that the turnover is the turnover of a dealer, who is liable to pay tax as determined by the authority and total turnover means the aggregate turnover in all goods of a dealer at all cities of business in the State, whether or not the whole or any portion of such turnover is liable to tax; and turnover means the aggregate amount for which goods are either bought or sold, supplied or distributed by a dealer, either directly or through another, on his own account or on account of others, whether for cash or for deferred payment or for other valuable consideration. Here, in the case on hand, the dealer being a bar hotel with star classification is not entitled for compounding facility by virtue of the provisions deliberated above.

12. Therefore, it is certain and clear that only a dealer is entitled to seek compounding in terms of the provisions of section 8(c)(i) read with other provisions of the KVAT Act, 2003. That being the legal position, we are of the considered and undoubted opinion that the primary authority was right in OTR No.43 of 2018 10 declining the applications submitted by the branch hotels of the dealer - M/s.Sree Gokulam Hotels India (P) Ltd. Be that as it may, petitioner has raised a contention that the Tribunal went wrong in relying upon a clarification order issued by the Commissioner, Commercial Taxes dated 8.11.2017 under section 94 of the KVAT Act, 2003 since such a course of action is prohibited under sub- section 4 of section 94. Section 94 deals with the powers of the authority to deal with clarification and sub-section (1) specifies that if any dispute arises otherwise than in a proceedings before any appellate or revisional authority or in any court or tribunal as to whether any person is a dealer or; any transaction is a sale; or any particular dealer is required to be registered; or any tax is payable in respect of any sale or purchase or if tax is payable, the point and the rate thereof etc., the authority shall decide the question after giving the parties to the dispute a reasonable opportunity to put forward their case and produce evidence. Therefore, whatever prohibition contained under section 4 of section 94 of KVAT Act, 2003 is in respect of the case on hand before the Tribunal. Here is a case where a clarification order was issued by the Commissioner of Taxes in some other proceedings, which was relied upon by the Tribunal.

13. Anyhow, even assuming that the said finding of the Tribunal is not in accordance with law, what is to be looked into by this Court is whether the payment of tax sought for as per the compounded rate is in accordance with law. OTR No.43 of 2018 11

As we have pointed out above, the dealer had not sought the benefits of compounding under section 8(c)(i) of the KVAT Act, 2003 for the obvious reason that the dealer is a bar hotel having star classification, which is not entitled to seek compounding. Therefore, the branch hotels conducted at various places, not being a dealer in terms of the provisions of the KVAT Act, 2003, are not entitled to seek compounding independent of the dealer as per the KVAT Act, 2003. To put it differently, a branch, which is not a dealer, has no independent and exclusive right to seek the facility of compounding in terms of Section 8 (c) (i) of the KVAT Act, 2003.

Upshot of the above discussion is that, the petitioner has not made out any case of illegality or other legal infirmities, justifying interference with the order passed by the Tribunal. Needless to say, the revision petition fails, accordingly, it is dismissed.

Sd/-

SHAJI P.CHALY JUDGE Sd/-


                                                  SHOBA ANNAMMA EAPEN

smv                                                        JUDGE
 OTR No.43 of 2018                      12




                        APPENDIX OF OT.REV 43/2018

PETITIONER ANNEXURES
ANNEXURE A             TRUE COPY OF THE ORDER DATED 13/3/2015 OF THE
                       ASSESSING AUTHORITY
ANNEXURE B             TRUE COPY OF THE ORDER DATED 28/01/2017 OF THE FIRST
                       APPELLATE AUTHORITY.
ANNEXURE C             TRUE COPY OF THE ORDER DATED 14/3/2018 OF THE KERALA
                       VALUE ADDED TAX APPELLATE TRIBUNAL,ERNAKULAM IN T.A.
                       (VAT)NO.179/2017
ANNEXURE D             TRUE COPY OF THE NOTICE NO.A5-2254/15 DATED 8.2.2018
                       ISSUED BY THE 2ND RESPONDENT.