Supreme Court of India
Collector Of Central Excise, Meerut vs M/S. Surya Roshni Ltd. on 13 September, 2000
Equivalent citations: 2000(72)ECC476, 2000(122)ELT3(SC), 2000(7)SCALE611, AIRONLINE 2000 SC 292, (2000) 122 ELT 3, (2000) 7 SCALE 611, 2001 (9) SCC 407
Bench: S.P. Bharucha, V.N. Khare
ORDER
1. The respondent manufactures electric bulbs and tubes. The bulbs and tubes are sold for different destinations. The price charged includes two percent towards transit risk insurance. For the purposes of the assessable value of the bulbs and tubes, the respondent claimed a deduction on account of equalised freight based on the elements of transportation charges, insurance charges, octroi and taxes. The respondent filed a statement of actual expenses for the year in question, namely, 1994-95, duly certified by a Cost Accountant. It showed that the deduction on account of insurance charges was actually on account of "transit losses/breakages replenished to customers". The deduction on this account, claimed in the sum of Rs. 1,05,79,909/-, was disallowed by the assessing authority and in appeal. The Central Excise and Gold (Control) Appellate Tribunal, however, in a brief order, said that transit insurance was eligible for deduction while determining assessable value according to its earlier orders. It, therefore, allowed the appeal.
2. The learned Attorney General, appearing for the appellant, submitted that what was in question was actually compensation for breakages or losses sustained during transit paid by the respondent to its customers and it was, therefore, not an allowable deduction. He drew attention in this behalf to the two M.R.F. judgments Assistant Collector of Central Excise and Ors. v. Madras Rubber Factory 1986 (Suppl.) SCC 751 and Government of India ,and Ors. v. Madras Rubber Factory Ltd. and Ors. where it has been held that payments in the nature of compensation did not qualify for deduction.
3. Learned Counsel for the respondent placed reliance upon Section 4(2) of the Central Excise Act, 1944. It provides:
(2) The provisions of this Section shall not apply in respect of any excisable goods for which a tariff value has been fixed under Sub-section (2) of Section 3.
He submitted that the cost of transit insurance was includable in the cost of transportation and in this behalf he relied upon the second M.R.F. judgment. He submitted, in the first instance, that although the respondent had not insured with an insurance company the goods that it was transporting to its customers, the effect was the same in that it was providing insurance to its customers and was charging two percent from them. In the alternative, he submitted that if this submission was not accepted and the court was of the view that it was compensation that was being paid to the customers, it was part of the cost of the transportation of the goods.
4. We are unable to accept either submission. In the case of transportation, what is includable is the cost of taking out insurance to cover the goods transported; in other words, to cover oneself against a possible loss by paying a premium to an insurance company. The payment made by the respondent to its customers for breakages and losses cannot tantamount to insurance. Nor can by any means, such compensation be created as a part of the cost of transportation. It is a clear case of making up to the customer, by means of a credit note, the monies that it has lost on account of breakages or losses in transit.
5. In the result, the civil appeal is allowed. The judgment and order under appeal is set aside.
6. No order as to costs.