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 11, Cited by 33]

Supreme Court of India

Tvl, Ramco Cement Distribution Co. ... vs State Of Tamil Nadu on 20 October, 1992

Equivalent citations: AIR 1993 SUPREME COURT 123, 1993 (1) SCC 192, 1992 AIR SCW 2995, 1992 ( ) JT (SUPP) 729, 1993 BRLJ 58

Bench: S. Ranganathan, B.P. Jeevan Reddy

           PETITIONER:
TVL, RAMCO CEMENT DISTRIBUTION CO. PVT.LTD.,TAMIL NADU ETC.

	Vs.

RESPONDENT:
STATE OF TAMIL NADU

DATE OF JUDGMENT20/10/1992

BENCH:
[S. RANGANATHAN AND B.P. JEEVAN REDDY, JJ.]




ACT:
Central sales  Tax Act,	 1956/Tamil Nadu  General sales	 Tax
Act, 1956/Tamil Nadu General sales Tax Rules, 1959:
Sections 2  (h) and (j)/ Sections 2(p) , (g) and 3(1) Rule 6
- sales Tax- Assessment of - Taxable turn over - Computation
of- Freight  charges, packing  charges and  excise  duty  on
packing	  materials- whether  includible in  sale price	 for
purpose of both Central sales Tax and Tamil Nadu sales Tax.



HEADNOTE:
The appellants-assessees  in the  first set  of appeals
were selling  agents of	 appellants   in the  second set  of
appeals. For the assessment year 1996-70, they were assessed
to sales  tax on  taxable turn-over of Rs. 2,37,66,245 which
included an  amount of	Rs. 29,71,527  representing  freight
charges. The  assessee claimed	exclusion of freight charges
in computing the taxable turnover on the ground that freight
had been  independently charged	 in the	 invoices. This	 was
rejected by the assessing authority, the appellate authority
as well	 as  Tribunal.	Aggrieved,  the	 assessee  preferred
revisions to the High court.
The High  court held  that in  cases arising  under the
Central sales  Tax Act,	 the freight,  packing	charges	 and
excise duty  on packing	 materials had to be included in the
sale price  for the  computation of sales tax, that in cases
arising under the Tamil Nadu General sales Tax Act and Tamil
Nadu Additional	 sales Tax Act, freight, packing charges and
excise duty  on packing	 materials were	 not  liable  to  be
included in  the sale  price for the computation of the sale
price, and  that  the  assessees  were	not  liable  to	 pay
additional sales  tax  on  freight,  packing  materials	 and
excise duty on packing materials in the cases  arising under
the Tamil Nadu Additional sales Tax Act.
Aggrieved, both	 the as	 well  as  well	 as  the  state
Government filed appeals before this Court.
On behalf  of the  state it was contended that the High
court, having  held that the amounts in question were liable
to the	included in  the turnover  for purposes	 of  Central
sales Tax  Act, ought  to have	also held that these amounts
were liable  to be  included in	 the  taxable  turnover	 for
purposes of  Tamil Nadu	 General sales Tax Act and the Tamil
Nadu Additional	 sales Tax  Act also, and relief granted for
purposes of the local sales tax was erroneous.
On behalf of the assessees, it was contended that, even
for the	 purpose of C.S.T., the freight charges, the cost of
packing	 materials  and	 the  excise  duty  on	the  packing
materials should  have been  excluded in  the computation of
the taxable  turnover, that  the Cement Control order, under
the terms  of which sales of cement were effected during the
relevant  period   by  all   cement  manufacturers,  had  no
relevance to the question at issue, that all that the cement
control order  laid down  was that  Cement could not be sold
at a  price higher  than a price fixed by the cement control
order on  terms described  "  as  free	on  rail  (F.O.R)  ,
destination', that  the order  did not	stand in  the way of
cement manufacturers  charging a price less than the ceiling
fixed under  the  order,  nor  did  it	preclude  individual
contracts  by	the  cement   manufacturers    with  various
purchasers that	 the latter  should bear the freight charges
that the  assessees had	 and that  the assessees had entered
into contract  with the	 purchasers which clearly stipulated
that the  freight would	 be   payable by  the latter, as per
terms and condition of sale, the instant case was one where,
despite the  terms of the control order, the assessees chose
to sell	 the goos  free on rail at the point where the goods
were loaded  on rail  and that	the liability to pay freight
was entirely  that of  the purchasers  ,  and  that    these
contracts were	not inconsistent  with or  repugnant to	 the
terms of  the cement	control	 order	and  therefore,	 the
assessees were entitled to exclude the amounts of freight as
not forming the part of the turnover at all.
Allowing    the	   appeals    of    the	   state    and
dismissing those of the	 appellant-dealers, this court,
HELD: 1.  The freight  charges should	be  included in
arriving at  the taxable  turnover for	purposes of  Central
sales Tax  as Tamil  Nadu sales	 Tax Act;  and	the  packing
charges and  excise duty  thereon should also be included in
arriving at  the   tax able  turnover or  purposes  of	both
central sales Tax and Tamil Nadu sales Tax. [94-D,E]
2.1 The	 whole purpose	of the cement control order was
that cement  should be	available for  sale at all places in
the country  at a controlled price. No. doubt, the price was
described   as a  maximum  beyond which the sale price could
not go	but the intention, which was also carried out by all
the suppliers, was that cement was to be sold at what may be
described as  a controlled  price on  terms 'free'  on	rail
destination'. In  other words,	the producer was entitled to
the controlled	price irrespective  of the amount of freight
which  might   have  been   incurred  in   respect  of	 the
transaction. Having  regard to	the fact that the freight on
consignments to	 places near  the factory  and	consignments
places far  away from  the factories  could show  a  lot  of
variation the control order created a machinery by which all
freight charges	 were credited	to a  common account and any
particular  cement   manufacturer  incurring   more  than  a
specified amount  was entitled	to the	reimbursed  for	 the
excess freight	incurred by  him. The  whole  control  order
proceeds on  the footing  that the freight charges are to be
met  by	  the  producer	 and  that  he	was  entitled  to  a
consolidated price  irrespective of  the freight he may have
incurred. Hence	 the sale price, on the terms of the Central
sales Tax  Act, could  only be the controlled price as fixed
by the Cement control order. [87-F-H; 88-A-C]
Hindustan Sugar	 Mills	Ltd.  v.  State	 of  Rajasthan,
(1979) 43  S.T.C.13, relied on.
Hyderabad Asbestos  Cements products  Ltd. v.  State of
Andhara Pradesh, (1969) 24 S.T.C.487, distinguished.
2.2 The	 High court  was, therefore, fully justified in
denying the benefit of deduction of freight charges from the
controlled price  to arrive  at the turnover of the assessee
for ter purpose of the central sales Tax Act. [89-C]
3.1. In	 coming to  the different conclusion in respect
of the	local Act,  from that  reached	in  respect  of	 the
Central	 Act , viz., that since freight was one of the items
specified in  clause (i) of Rule 6 (c) of Tamil Nadu General
sales Tax Rules, 1959, and since the assessees had specified
and charged  for freight  separately in their invoices, they
were entitled  to  the	deduction  of  the  freight  in	 the
computation of	the taxable  turnover, the  High  court	 has
over- looked  the significance of the inclusion of the words
" without  including them in the price of the goods sold" in
clause (c)  of the Tamil Nadu General Sales Tax Rules. These
words make  it clear  that the freight charges are not to be
deducted in  the computation  of the taxable turnover merely
because they are specified and charged for separately by the
dealer.[90-G,H; 91-A]
3.2. A	further pre-requisite  for their  deduction  is
that these  charges should  not have  been included  in	 the
price of  the goods  sold. Once it is concluded that freight
has been  included as  part of	the price  sold and that the
liability to pay the freight remains with the dealer, though
permitted to  be set  off against  the	sale  price  by	 the
purchaser or  consumer, it follows that the deduction of the
freight as  separate item  in  the  computation	 of  taxable
turnover is  not permissible.  Rule 6(c)  will apply only in
cases where  the sale  price charged  does not	include	 the
freight charges	 and the  dealer separately  collect freight
from the  consumer without  including the  same in  the sale
price. The  High court was, therefore, in error in excluding
freight charges from the taxable turnover for the purpose of
the Tamil Nadu Act. [91-A-C; 93-F]
Tungabhadra Industries	Ltd. v. Commercial Tax officer,
Kurnool, (1990) 11 S.T.C. 827; Dyer Meakin Breweries Ltd. v.
State of Kerala , (1970) 26 S.T.C 248; Johar & sons (p) Ltd.
v. sales Tax officer, Ernakulam, (1971) 27 S.T.C.120; C.C.T.
V. Ashok   Marketing  Ltd., (1973)  32 S.T.C.411;  State  of
Mysore	v.  Panyam  cements  and  Mineral  Industries  Ltd.,
(1974)33 S.T.C.	 407; State  of	 Tamil	Nadu  v.  Parry	 and
company,(1976)	38   S.T.C.122;	 State	 of  Tamil  Nadu  v.
Chettinad cement  Corporation Ltd.,  (1976) 38 S.T.C.519 and
premier Breweries  Ltd. v.  state of  Karnataka,  (1984)  56
S.T.C. 14, relied on.
The position  in regard	 to packing  charges as well as
the excise  duty  thereon  is  also  no	 different.  Packing
charges from  part of " sale price" because the expression "
any sum	 charged for  anything done by the dealer in respect
of the	goods" used in the definition in Section 2(h) of the
central sales  Tax Act.	 Nor will,  the	 assessee  be  in  a
position to claim a deduction in respect of these charges by
virtue of  Rule 6(c)  of the Sales Tax Rules. Therefore, the
packing charges	 and excise  duty  thereon  cannot  also  be
deducted in  computing the  taxable turnover for the purpose
of the Tamil Nadu Acts.[93-G, H; 94-A-C]
Hindustan Sugar	 Mills Ltd.  v. State  of  Rajasthan  &
ors., (1979)  43 S.T.C.	 13 and Commissioner of sales Tax v.
Rai Bharat Das & Bros.,(1988) 71 S.T.C. 277 (SC), relied on.
State of  Tamil Nadu  v. Vanniaperumal & Co., (1990) 76
S.T.C.203; Dalmia  Cement (Bharat)  Ltd. v.  State of  Tamil
Nadu, (1991)  81 S.T.C.	 327; Dalmia Cement (Bharat) Ltd. v.
State of Tamil Nadu, (1991) 83 S.T.C.442, approved.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal Nos. 2684-90 of 1982 etc. etc. From the Judgment and order dated 23.12.1981 of the Madras High court in Tax Cases (Revision) Nos.206-210, 586 and 825 of 1979.

M.L. Verma, G.L. Sanghi, S.K. Verma, Manoj Prasad, Ms. Minoti Mukherji, A.K. Srivastava, R. Mohan, T. Raja, R. Nedumaran and K. Ram Kumar for the appearing parties. The Judgment of the court was delivered by RANGANATHAN, J. By its judgment dated 23.12.1981, report as Ramco cement Distribution Co.(p) Ltd. v. The State of Tamil Nadu, (1982) 51 S.T.C. 171, The Madras High Court disposed of a batch of 48 sales tax revision cases arising out of the assessments, to local sales Tax(T.N.S.T) as well as Central sales Tax (C.S.T), of Ramco Cement Distribution Co. (p) Ltd. (16 cases). Madras Cements Ltd. (8 cases), Dalmia Cement Bharat Ltd. (21 cases) and India cement Ltd. (3 cases) . The question at issue were answered partly in favour of Revenue and partly in favour of the assessees. C.A. Nos. 5306-5336/1985 preferred by the state of Tamil Nadu arise out of 31 of these cases; 9 relating to Ramco Cements, 16 relating to Dalmia cements and 6 relating to Madras Cements. C.A. No. 2684 to 2690/82 are appeals by Ramco Cements and C.A. No. 4043-4044/1982 are by Madras cements from the same judgment. C.A. Nos. 315-319/1983 arise out of the other 5 cases relating to Dalmia Cements. C.A. Nos 280-281/1989 arise out of a judgment of the High Court dated 17.1.1985 which dismissed two revision tax cases pertaining to Dalmia Cements. One of the question involved in these cases was decided in favour in of the assessee by following the decision in 51 S.T.C. 171. As the question involved are common, all these appeals are being disposed of by a common judgment. In doing so, we shall refer to the fact in the appeals pertaining to Ramco Cements. It is common ground that the facts in other cases are similar and that the decision reached in the case of Ramco Cements will govern the other appeals as well.

Ramco Cement Distribution Co. Ltd. (hereinafter referred to as 'the assessee') are the selling agents of M/s. Madras Cements Ltd., Rajapalayam, For the assessment year 1969-70 , they were assessed to sales tax on a taxable turn-over of Rs. 2,37,66,245 which included an amount of Rs. 29,71,527, representing freight charges. The assessee claimed exclusion of freight charges in computing the taxable turnover on the ground that freight had been independently charged in the invoice. It relied on the decision of the supreme court in the case of Hyderabad Asbestos Cements products Ltd. v. state of Andhra Pradesh, (1969) 24 S.T.C. 487. This contention was rejected by the assessing authority, the appellate authority as well as the Tribunal. Aggrieved by the above orders the assessee preferred revisions to the High court were enunciated as follows at the commencement of its judgment:

(i) Whether the freight charges incurred by a dealer in the despatch of cement to the place of the customer could be deducted from the total turnover of the dealer under the Central sales Tax Act,
(ii) Whether the packing charges being the cost of the packing materials used by the dealer in packing cements for being delivered to his customers could be properly excluded from his turnover for the assessment of sales tax;
(iii) Whether the excise duty paid on packing materials used by a dealer for packing cement to be sold to his customers can be excluded in his total turnover.

These questions were answered by the High Court as follows:

"In tax revision cases arising under the Central sales Tax act, we hold that the freight, packing charges and excise duty on packing materials have to be included in the sale price for the computation of sales tax.
In cases arising under the Tamil Nadu General Sales Tax Act and Tamil Nadu Additional Sales Tax Act, we hold that freight, packing changes and excise duty on packing materials are not liable to be included in the sale price for the computation of the sale price. The assessees are not liable to pay additional sales tax on freight, packing materials and excise duty on packing materials in those cases arising under the Tamil Nadu Additional sales Tax Act."

The High court certified the case to be one fit for appeal the Supreme Court and hence these appeals.

Both the asseesses as well as the state urges that, the High court having held that the amounts in question were liable to be included in the turnover for purpose of Central sales Tax, ought to have also held that these amounts were liable to be included in the taxable turnover for purposes of Tamil Nadu Additional sales Tax Act. On the other hand, on behalf of the assessees it is contended that, even for the purposes of C.S.T., the freight charges, the cost of packing materials and excise duty on the packing materials should have been excluded in the computation of the taxable turnover. It is thus there are cross appeals before us.

We have heard learned counsel on both sides. In our opinion, so far as C.S.T is concerned, the issue in the present case is July and directly covered by the decision of this court in Hindustan Sugar mills Limited v. State of Rajasthan, (1979) 43 S.T.C.13. AS stated earlier, the assessee relied strongly on the decision of this court in Hyderabad Asbestos cement Products Ltd. v. state of Andhra Pradesh, (1969) 24 S.T.C. 487 but this decision has been considered and explained in the Hindustan sugar Mills case. We do not wish to state the facts or discuss the issues at great length since, in our opinion, they are all facts and issue at great length sine, in our opinion, they are all facts and issues that were under consideration by this Court in Hindustan Sugar Mills Ltd. Learned counsel for the assessee contended that the Cement Control order, the terms of which sales of cement were effected during the relevant period by all cement manufactures, had no relevance to the question presently at issue. According to them all that the Cement Control order laid down was that cement could not be sold at a price higher than a price fixed by the Cement Control order on terms described "as free on rail (F.O.R.), destination" It did not stand in the way of cement manufacturers with various purchasers that the letter should bear the freight charges. In view of this, it was submitted that the terms of the cement control order do not alter the principal enunciated by this court in the Hyderabad Asbestos Cement products case. It was then urged that, in fact, the assessees had entered into contracts with the purchasers which clearly stipulated that the freight will be payable by the letter. The following terms and conditions of sale were cited before us as an instance of the type of contracts entered into by the assessees:

" Condition 2 : Once the consignment is handed over to the carriers and a receipt is obtained, the responsibility of the company ceases. The company does not accept any liability for any delay, shortage, damage or loss of goods in transit. Claims should be lodged with the carriers by buyers directly.

Condition 3 : The consignees shall arrange to take delivery against indemnity bond, should the railway receipt or bill of lading not reach them in time. The company is not liable in any manner whatsoever and is also not responsible for any demurrage or damages that may accrue due to non-receipt or late receipt of railway receipt or bill of lading by the consignees.

Condition 4 : Prices shall be charged as ruling on the date of despatch of the goods and the company shall not be responsible for any variation in prices. The price of the cement supplied to the buyers shall be the current general gross list price charged by the company, free on rail less such discount as may be fixed by the company from time to time. But the terms and the times of delivery and the payments therefore shall be in the absolute discretion of the company who may vary the same from time to time. Each despatch shall be a separate contract.

Condition 10 : The condition of any railway receipt shall be binding on the buyer and the date of delivery shall mean the date of the railway receipt and in the case of consignments sold free on rail destination, the railway freight shall be nevertheless payable by the buyers at the destinations.

Condition 11 : The buyer shall further be responsible for any additional freight, should transport by expensive route be undertaken or should the quantity despatched be less than a wagon load.

Condition 12 : In the case of road deliveries, freight will be allowed upto the nearest rail head to the destination or actual transport charges whichever is less or according to the instruction of the control authorities from time to time.

Condition 13 : The buyer shall put up his claim with the Railways direct whenever amounts are collected in excess of the freight indicated in the Railway receipt.

The company will allow freight only at the scheduled wagon load rate."

basing themselves on these terms and conditions, learned counsel for the assessee contended that this was a case where, despite the terms of the control order, the assessees chose to sell the goods free on rail and that the liability to pay point where the goods were loaded on rail and that the liability to pay freight was entirely that of the purchasers. It was contended that these contracts were not inconsistent with or repugnant to the terms of the Cement Control Order and that on the same basis as the decision of this court in the Hyderabad Asbestos Cement products Ltd. case, the assesses are entitled to exclude the amounts of freight as not forming the part of the turn over at all.

Interesting as these arguments are, we find that they are merely a repetition of what was urged in the case of Hindustan Sugar Mills Ltd. In that case also the point urged was that the Cement Control order only fixes the maximum price and that there was nothing to prevent the producer opted to sell his cement at price lower than the control price and allow credit to the purchaser where the smaller amount by deducting the freight, the sale price can only be the smaller amount of the bill. The second argument, based in the terms of the contract between the parties, was also addressed in the Hindustan Sugar Mills case. There also clauses 5,8 and 11 of the general terms and condition of supply were strongly relied upon on behalf of the assessee. Under those terms and conditions, it was specifically mentioned that although the price of cement was on the basis of F.O.R. destination railway station, consignments would nevertheless be despatched 'freight to pay' and credit afforded in the bill for the amount of freight payable and that the purchaser should accordingly arrange to pay railway freight or road transport charges at the destination at the time of taking delivery. This Court, after referring to the above contention, pointed out that, if the terms and conditions of the contract had stood alone, the assessee might have been entitled to succeed in excluding the freight charges on the principle of Hyderabad asbestos cement Products Ltd. case but that relief could not be given to the assessee in view of the scheme and provisions of the cements control order and their implications. The terms of the Cement control order have been fully analysed and discussed at pages 33 to 35 of the report. There is, therefore no difference either on facts or in principal between this case and the Hindustan Sugar Mills Ltd. case. on the other hand, as pointed out by the learned Judges in that case, the whole purpose of the cement control order was do not find any reason to doubt or dissent from the decision in the Hindustan Sugar Mills Ltd. case. On the other hand, as pointed out by the learned Judges in that case, the whole purpose of the Cement Control order was cement should be available for sale at all places in the country at a controlled price. No doubt, the price was described as a maximum beyond which the sale price could not go but the intention, which was also carried out by all the suppliers, was that cement was to be sold at what may be described as a controlled price on terms 'free on rail destination'. In other words, the producer was entitled to the controlled price irrespective of the amount of freight which might have been incurred in respect of the transaction. Having regard to the fact that the freight on consignments to places near the factory and consignments to places to places far away from the factories could show a lot of variation, the control order created a machinery by which all freight charges were credited to common account ad any particular cement manufacturer incurring more than a specified amount was entitled to be reimbursed for the excess freight incurred by him. As the learned Judges pointed out in the earlier decision, the whole control order proceeds on the footing that the freight charges are to be met by the producer and that he was entitled to a cosolidated price irrespective of the freight he may have incurred. In this view of the matter, the sale price, on the terms of the Central sales Tax Act, could only be the controlled price as fixed by the cement control Order.

We find that the factual position in these cases is also not as described by the learned counsel for the assessee. The assessee's arguments in this regard were sought to be highlighted by the production of one of the invoices by which certain goods were despatched by Dalmia cements to Karaikal. It is interesting to see that this invoice mentions F.O.R. cement price as the controlled price stipulated in the Cement Controlled Order, and this is also what is contemplated by condition 4 set out earlier. To this is added a central Excise Duty. Thereafter, the assessee purports to give credit for railway freight and a net price, which is described as net price F.O.R. with a liability on the purchasers to bear the railway freight the invoice need not have contained all the details which it purports to contain including all the above calculations starting with the F.O.R. price at the controlled rate. In such an event all that the assessee need have done was to invoice the purchasers at the net price F.O.R. Works Siding and despatch the goods under 'freight to pay' . It is also interesting to see that the invoice specifically includes a deposit to " cover any levy of sales tax on freight" . It is clear that the invoice has been drawn up in terms of the control order. The price charged by the assessee is F.O.R. Central Excise Duty has been added on this footing. The invoice mentions the amount of railway freight and permits it to be deducted only because the freight will be paid to the Railways by the Purchasers on behalf of the assessee and credit is given therefor in the invoice. This process is necessary because the amounts of freight for which credit has been given have to be eventually adjusted while settling accounts between the manufacturer of cement and obtaining reimbursement, if any , from the pool account. The producer will have to satisfy the concerned authorities that, in certain instances, the freight paid is in excess of the freight which a producer can be called upon to pay in terms of para 9 of the Cement Control order. In our opinion the invoice placed before us only reinforce the factual and legal position outlined by this Court in the Hindustan Sugar Mills Ltd. case in regard to the purpose and effect of the terms of the Cement Control Order.

For the reasons above mentioned, we are of the opinion that the High court was fully justified in applying the decision in Hindustan Sugar Mills Ltd. to the present case and denying the benefit of deduction of freight charges from the controlled price to arrive at the turnover of the assessee for the purpose of the Central sales Tax Act.

Turning now to the appeals filed by the state, the contention, as earlier mentioned, is that the High court should have arrived at the same conclusion on the provisions of the Tamil Nadu General Sales Tax Act and Additional sales Tax Act as it did under the Central Sales Tax Act and that in view of the decision of this Court in the Hindustan Sugar Mills case the relief granted for purpose of the local sales tax is erroneous. In coming to a different conclusion on the provisions of the local sales Tax Act from that reached in respect of the Central Act, the High Court has relied upon the fact that the local sales tax is charged not on the turnover of the dealer but only on his taxable turnover. The explanation 'taxable turnover' has been defined in section 2(p) as follows:

"2(p)- 'taxable turnover' means the turnover of which a dealer shall be liable to pay tax as determined after making such deduction from his total turnover and in such manner as may be prescribed ."

The Tamil Nadu General sales Tax Rules, 1959, have prescribed rules for the determination of the taxable turnover. Rules 6 reads thus:

" Rules 6- The tax or taxes under section 3,4 or 5 shall be levied on the taxable turnover of the dealer . In determining the taxable turnover, the amount specified in the following clause shall, subject to the conditions specified in the following clauses shall, subject to the conditions specified therein, be deducted from the total turnover of a dealer-
(a) all amounts for goods specified in the Third Schedule to the Act are sold;
(b) all amounts for which goos exempted by a Notification under Section 17 are sold or purchased, as the case may be provided that the terms and conditions, if any, for the exemption in the notification are complied with;
(c) all amounts falling under the following three heads when specified and charged for by the dealer, separately with out including him in the price of the goods sold-
(i) freight;
(ii)(omitted);
(iii) charges for delivery; (cc) all amounts falling under the head charged for packing, that is to say, cost of packing materials and cost of labour.
(i) when charged for by the dealer separately without including such amounts in the price of the goods sold in respect of the goods liable to tax at the hands of the assessee; and
(ii) whether or not such amounts are specified and charged for by the dealer separately, in respect of the goods not liable to tax the hands of the assessee".
The High Court has held that since freight is one of the items specified in clause (i) of rule 6(c) and since the assessee have specified and charged for freight separately in their invoices, they ar entitled to the deduction of the freight in the computation of the taxable turnover. This is the short ground on which the High court has reached, in respect of the local Act, a conclusion different from that reached in respect of the central Act.

We agree with the learned counsel for the state of Tamil Nadu that, in coming to the above conclusion, the High court has over-looked the significance of the inclusion of the words "without including them in the price of the goods sold" in clause (c). These words make it clear it clear that the freight charges are not to be deducted in the computation of the taxable turnover merely because they are specified and charged for separately by the dealer. A further pre-requisite for their deduction is that these charges should not have been included in the price of the goods sold. This takes us back to the consideration as to whether the price charged for by the assessee includes freight or not, which we have discussed elaborately in respect of the levy of Central sales tax. once we comp to the conclusion - as we have-that freight has been included as part of the price sold and that the liability to pay the freight remains with the dealer, though permitted to be set off against the sale price by the purchaser or consumer, it follows that the deduction of the freight as a separate items in the computation of taxable turnover is not permissible. Rule 6(c) will apply only in cases where the sale price charged does not include the freight charges and the dealer separately collects freight from the consumer without including the same in the sale price. IN fact this aspect has been made clear in three decisions of this court dealing with similar rules. In Tungabhadra Industries Ltd. v. Commercial Tax officer, Kurnool, (1960) 11 S.T.C. 827, the dealer claimed deduction of railway freight form the amount of price of the goods sold as stated in the bill on the strength of rule 5(1) (g) of the madras General sales Tax (Turnover and Assessment ) Rules, 1939, which is in precisely the same terms, as rules 6, which is now being considered by us. The claim was negative by this court. It observed :

"The appellant claimed exemption on a sum of Rs. 3,88, 377-13-3 on the ground that it represented the freight in respect of the ground that it represented the freight in respect of the goods sold by the appellant, asserting that they had been charged for separately. The assessing officer rejected the claim and this rejection was upheld by the departmental authorities and by the High Court in revision. It would be seen that in order to claim the benefit of this exemption the freight should (i) have been specified and charged for by the dealer separately, and (ii) the same should not have been included in the price of the goods sold. The learned Judges of the High Court held that neither of these conditions was satisfied by the bills produced by the appellant. We consider, the decision of the High Court on this point was correct. In the specimen bill which the learned counsel for the appellants has placed before us, after setting out the quality sold by weight (23, 760 lb.) the price is specified as 15 annas 9 pies per lb. and the total amount of the price is determined at Rs. 23,388-12-0. From this the railway freight of Rs. 1,439-12-0 is deduced and the balance is shown as the sum on which sales tax has been computed. From the contents of this invoice it would be seen that the appellant has charged a price inclusive of the railway freight and would therefore be outside the terms of rule 5(1) (g) which requires that in order to enable a dealer to claim the deduction it should be charged for separately and not included in the price of goods sold. The conditions of the rule not having been complied with, the appellant was not entitled to the deduction in respect of freight."

The same conclusion was reached by this Court in Dyer Meakin Breweries Ltd. v. State of Kerala, (1970) 26 S.T.C.

248. Here, the appellant-company which manufactured liquor at various places in U.P. and Haryana, transported the goods from its breweries and distilleries to its place of business in Ernakulam and sold them there. When selling liquor to the customers the appellant made out separate bills for ex- factory price and for "freight and handling charges". The appellant claimed that the amount charged for "freight and handling charges" incurred by it in transporating the goods from the breweries and distilleries to the warehouse in Kerala were eligible for deduction under rule 9(f) of the Kerala General Sales Tax Rules, 1963, a rule which is in the same terms as rule 6, with which we are now concerned in the present case. This claim was negatived by this Court. The Court obvserved:

"It is common ground that the sale of the liquor took place in Ernakulam. The company arranges to transport liquor for sale from the factories to its warehouse t Ernakulam. It was not brought for any individual customer. All the expenditure incurred s prior to the sale and was evidently a component of the price for which the goods were sold. it is true that separate bills were made out for the price of the goods ex-factory and for"
freight and handling charges". But, in our judgment, the Tribunal was right in holding that the exemption under clause (f) of rule 9 applied when the freight and charges for packing and delivery are found to be incidental to the sale and when they are specified and charged for by the dealer separately and expenditure in- curred for freight and packing and delivery charges prior to the sale and for transporting the goods from the factories to the warehouse of the company is not admissible under rule 9(f) . Rule 9(f) seeks to exclude only those charges which are incurred by the dealer either expressly or by necessary implication for and no behalf of the purchaser after the sale when the dealer undertakes to transport the goods and to deliver the same or where the expenditure is incurred as an incident of sale. It is not intended to exclude forms the taxable turnover any component of the price, expenditure incurred by the dealer which he had to incur before sale and to make the goods available to the intending customer at the place of sale." In Johar and sons(p) Ltd. v. Tax officer Ernakulam, (1971) 27 S.T.C.120, The same question arose, again in the context of the Kerala General sales Tax Rules, 1963. The court followed the decision in Dyer Meakin Breweries Ltd.

case. It was pointed out that the decision in Tungabhadra Industries Ltd. had rested on the facts of the case without going into the interpretation of the relevant rule of the Madras General Sales Tax (Turnover and Assessment ) Rules, 1939. It was, held that the Dyer Meakin decision would apply to the case before the court. A number of subsequent decisions has also held to a like effect : C.C.T. v. Ashoka Marketing Ltd.,(1973) 32 S.T.C. 411, State of Mysore v. Panyam Cements and Mineral Industries Ltd. (1974) 33 S.T.C. state of Tamil Nadu v. parry and company (1976) 38 S.T.C. 122, state of Tamil Nadu v. Chettinad Cement Corporation Ltd.,(1976) 38 S.T.C. 519 and Premier Breweries Ltd. v. state of Karnataka, (1984) 56 S.T.C. 14 we are, therefore, of the opinion that High court was in error in trying to distinguish the decision in the Hindustan Sugar Mills case and in excluding freight charges from the taxable turnover for the purpose of the Tamil Nadu Act.

The position in regard to packing charges as well as the excise duty on packing charges is also no different. As pointed out by this court in the Hindustan Sugar Mills case and in Commissioner of sales Tax v. Rai Bharat Das & Bros., [1988] 71 S.T.C. 277 (SC), packing charges from part of "sale price" because the expression " any sum charged for anything done by the dealer in respect of the goods" used in the definition in section 2(h) of the Central sales Tax Act, 1956, squarely covers such charges, as packing is an integral element of the transaction of sale and packing charges are an integral part of the sale price. Once this is so, it follows that these charges and the excise duty thereon cannot be excluded from the turnover for purpose of the Central sales Tax Act. Nor will, for the reasons earlier discussed in relation to freight charges, the assessee be in a position to claim a deduction in respect of these charges by virtue of rule 6(cc) of the sales Tax Rules. In our view, this position has been correctly set out, applying the decision in the case of Rai Bharat Das and Bros., in state of Tamil Nadu v. Vanniaperumal & co., (1990) 76 S.T.C. 203, Dalmia cement (Bharat) Ltd. v. state of Tamil Nadu, (1991) 81 S.T.C. 327 and Dalmia Cement (Bharat) Ltd. v. state of Tamil Nadu, (1991) 83 S.T.C. 442. we are, therefore, of the opinion that the packing charges and excise duty thereon cannot also be deducted in computing the taxable turnover for the purpose of the Tamil Nadu Acts.

We, therefore, hold-

(i) That the freight charges could be included in arriving at the taxable turnover for purposes of C.S.T. and T.N.S.T.; and

(ii) that packing charges and excise should be included in arriving at the taxable turnover for purposes of both C.S.T. and T.N.S.T. The appeals by the state of TAmil Nadu are accordingly allowed and the appeals filed by the assessee ar dismissed. There will, however, be no order regarding costs. N.P.V. C.A. Nos. 2684-90,4043-44/82 315-19/83-dismissed. C.A.-Nos-5306-36/85 and 280-81/89-allowed.