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 0, Cited by 4]

Bombay High Court

Steelage Industries Ltd. vs The State Of Bombay on 17 January, 1957

Equivalent citations: [1957]8STC376(BOM), AIR 1957 BOMBAY 160, (1957) 8 STC 376, ILR (1957) BOM 474, 59 BOM LR 347

JUDGMENT
 

  Shah, J.  
 

1. Messrs. Steelage Industries, Ltd., whom we will refer to as "the assessees" are registered dealers under the Bombay Sales Tax Act, 1946, and also under the Bombay Sales Tax Act, 1953. The assessees carry on the business of manufacturing and selling steel furniture. In the application submitted by the assessees for registration as dealers, sales in motor cars was not mentioned as one of the lines in which they were dealing or intended to deal. On 15th July, 1948, the assessees purchased a motor car and paid Rs. 604 as sales tax on the purchase. The motor car was purchased or the use of the managing director of the assessees. This motor car was subsequently sold by the assessees on 14th December, 1951, at a small profit. The Sales Tax Officer, Bombay, included the sale price of the motor car in the assessment of the assessees for the period between 1st April, 1951, and 31st October, 1952, as part of the taxable turnover and subjected the price to sales tax. Against that order an appeal was preferred to the Assistant Collector and that order was confirmed in appeal. An Application in revision was filed by the assessees before the Sales Tax Tribunal at Bombay. The Sales Tax Tribunal held that the motor car having been purchased for the use of the managing director of the assessees and the cost of its purchase and the proceeds of its sale having been debited and credited in the assessees' books of account, and the motor car having been actually shown as part of the assets of the assessees the price was liable to be included in the taxable turnover and subject to payment of sales tax. An application was submitted to the Sales Tax Tribunal for referring three questions to this Court under section 23 of the Bombay Sales Tax Act, 1946. The Tribunal by their judgment, dated 20th August, 1956, have referred the following question to this Court : "Whether the applicants (assessees) are liable to pay sales tax in respect of the re-sale of the car purchased by them for the use of their managing director after it had been used by the said officer for more than 3 years."

2. It is undisputed that the assessees are dealing only in steel furniture. Sales of motor cars, new or second hand, is not a part of their business. It is also undisputed that the sale of the motor car was a casual transaction of an item forming part of their assets. The question which falls to be determined in this reference is whether price received for the sale of the motor car can be included in the taxable turnover of the assessees so as to render them liable to pay sales tax on the price so received.

3. The expression "dealer" is defined by section 2(c) of the Bombay Sales Tax Act, 1946, in so far as it is material, as meaning "any person who carries on the business of selling or supplying goods in the State of Bombay, whether for commission, remuneration or otherwise............" The expression "sale" is defined by section 2(g), in so far as it is material, as meaning "any transfer of property in goods for cash or deferred payment or other valuable consideration.........." and the expression "sale price" is defined by section 2(h) as meaning "the amount payable to dealer as valuable consideration for the sale or supply of any goods, less any sum allowed as cash discount according to trade practice............". Section 5 of the Act, which is the charging section, renders every dealer, whose gross turnover exceeds the amount specified, in the year immediately preceding the commencement of the Act, liable to pay sales tax under the Act and section 6 provides for the levy and the rates of general and special taxes on the taxable turnover of the dealer. The expression "turnover" is defined in section 2(j) as meaning "the aggregate of the amounts of sale prices received and receivable by a dealer in respect of sale or supply of goods effected or made during a given period...........". It is evident from the terms of sections 5 and 6 that the liability to pay sales tax is of a dealer whose gross turnover exceeds the amount specified and the rate of tax is computed with reference to what is called the "taxable turnover" of the dealer. That the assessees in the present case are dealers cannot be disputed. They have applied for registration and are in fact registered as dealers. But the sale of the motor car purchased by them initially for the use of their managing director was not a sale in the course of the business of the assessees. The expression "dealer" having been defined by the Legislature as meaning a person who carries on the business of selling or supplying goods and the person liable to pay tax being a dealer, in our judgment, the liability to pay sales tax is of a dealer in respect of sales effected by him in the course of his business.

4. We are unable to agree with the view of the Sales Tax Tribunal, which was sought to be supported before us by Mr. Bhagwati on behalf of the State of Bombay, that any transaction of sale of goods by a dealer, even if it has no connection whatever with the business carried on by him, must be regarded as a sale liable to tax, and the price received at such sale is liable to be included in the taxable turnover. If the sale is a casual sale having no connection with the business for which the dealer is registered or is liable to be registered, in our view, the sale price will not be liable to be included in the taxable turnover, nor will the price liable to be taxed. It is true that the charging section renders every dealer liable to pay tax whose gross turnover exceeds the amount specified therein, and the expression "turnover" means the aggregate amounts of prices received in respect of sale or supply of goods. But, in our view, reading the provision of section 5 with section 2, clauses (c) and (j), we have no doubt that the Legislature intended that only those transactions, which were carried out as part of the business of the dealer, are liable to be taxed under the Bombay Sales Tax Act, 1946.

5. Mr. Bhagwati contended that in any event the transaction of sale of the motor car by the assessees as a second hand motor car must be regarded as part of their business and liable to payment of tax. We are unable to accept that contention. It has not been found by the Tribunal that the sale of the motor car was a part of the business activity of the assessees. It is true that they have found that the motor car was a part of the assets of the assessees; but a transaction of sale of a part of the assets is not necessarily a part of the business of the assessees. In order to regard a transaction a part of a business, the test of volume and the degree of frequency of similar transactions must be fulfilled; and the fact that there has been a casual sale of a single item of the assets of the assessee does not make the sale a part of the business of the assessee. We are, therefore, of the view that the Tribunal were in error in holding that the assessees were liable to pay sales tax on the sale of the motor car in question.

6. We accordingly answer the question referred to us by the Sales Tax Tribunal in the negative. The State to pay the costs of this reference. The deposit of Rs. 100 made by the assessees to be refunded.

Reference answered in the negative.