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 1]

Supreme Court - Daily Orders

M/S. Tamil Nadu Petroproducts Ltd. vs C.C.E, Chennai on 5 August, 2015

Bench: A.K. Sikri, Rohinton Fali Nariman

                                           IN THE SUPREME COURT OF INDIA

                                           CIVIL APPELLATE JURISDICTION

                                      CIVIL APPEAL NOS. 6811-6813 OF 2005

                      M/S. TAMIL NADU PETROPRODUCTS LTD.                       ... Appellant

                                                                VERSUS

                      COMMISSIONER, CENTRAL EXCISE,
                      CHENNAI & ANOTHER                                         ... Respondents

                      WITH

                      CIVIL APPEAL NO. 5029 OF 2006

                      M/S. TAMIL NADU PETROPRODUCTS LTD.                       ... Appellant

                                                                VERSUS

                      COMMISSIONER, CENTRAL EXCISE,
                      CHENNAI                                                   ... Respondents



                                                       O R D E R

In the present appeal, the period involved is from September, 2001, to December, 2004. The brief facts necessary for the appreciation of the present appeals are as follows:

The appellant is a company whose shareholders are the Tamil Nadu Government – 17.61 per cent, SPIC - 16.93 per cent, and banks, financial institutions and the general public holding the balance of 65.46 per cent. The appellant, inter alia, manufactured Epichlorohydrin Signature Not Verified Digitally signed by (hereinafter referred to as 'ECH') which is a chemical used Suman Wadhwa Date: 2015.08.08 13:56:44 IST Reason: in the manufacture of Epoxy Resins. The international price C.A. Nos. 6811-6813/2005 etc. 1 of ECH was stated to be very low compared to the high cost of production in India and therefore, on a representation made by the appellant, the Central Government had imposed an import duty on ECH so as to make the appellant, the manufacturer of ECH, viable. This duty was, however, discontinued after one year, as a result of which, the appellant was incurring heavy losses in respect of the plant that they set up for the manufacture of ECH. In the said circumstances, a Joint Venture Company was established in the year 1996 between the appellant on the one hand and CIBA-Geigy Limited, Basel, Switzerland and its subsidiary CIBA India Private Limited, Mumbai, on the other, with an investment of Rs.600 million, with the lion's share of investment being by CIBA-Geigy Limited and its subsidiary at Rs. 456 million and the appellant investing Rs.144 million. For this reason, CIBA-Geigy Limited and its subsidiary held 76 per cent of the shareholding of the newly formed Joint Venture Company which is M/s. Petro Araldite Private Limited (hereinafter referred to M/s. PAPL) and 24 per cent of the shareholding was held by the appellant. This joint venture was established for the manufacture of Epoxy Resins using ECH as the raw material manufactured by the appellant. This joint venture went on until November, 2000 when CIBA-Geigy Limited and its subsidiary decided to exit and sell its entire shareholding in the joint venture company M/s.PAPL to Vantico Performance Polymers Private Limited, USA (hereinafter referred to as 'Vantico' as short). This was C.A. Nos. 6811-6813/2005 etc. 2 pursuant to a Memorandum of Agreement dated 25.11.2000.

Consequent upon the said exit of CIBA-Geigy Limited and its subsidiary and the entrance of Vantico, a new supply agreement dated 22.03.2001 was entered into. It is not necessary for the present appeals to go into details of any of these agreements inasmuch as there are detailed findings of fact both by the Deputy Commissioner in his Order-in-Original dated 30.07.2003 and by the Commissioner in his Order-in-Original dated 13.07.2004 who have considered these agreements in great detail and ultimately arrived at a conclusion that though there is no interconnection within the definition of “related person” as it stood at the relevant time, there is mutuality of interest in that the purchaser, M/s.PAPL, could be said, thanks to several factors, to have an indirect interest in the business of the appellant and vice versa. These findings of fact have been confirmed ultimately by the Customs, Excise and Service Tax Appellate Tribunal (hereinafter referred to as 'CESTAT') in the impugned judgment and we find no reason to disturb the same. The only discordant note was struck by the Commissioner (Appeals) in an appeal from the Order-in-Original dated 30.07.2003 by the appellant. We find cogent reasons given by the CESTAT to agree with the Order-in-Original and not with the appellate order dated 19.03.2004. C.A. Nos. 6811-6813/2005 etc. 3 This being the case, ordinarily we would have dismissed the present appeals. However, it has been pointed out by Shri S. K. Bagaria, learned senior counsel appearing on behalf of the appellant, from a chart that, in fact, arm's length sales, on which there is no dispute (which accounts for roughly 14 per cent of the production of the appellant), were also made at prices way below the cost of production for the simple reason that the international prices at that time were very very low. Details of this chart are set out hereinbelow: -

Sl. Period Annexure Weighted Weighted Difference % of No. no. Average Average difference price to price to PAPL others
1. 9/01 to A Rs.66,488 Rs.70,715 (-) 4227 (-) 5.98% 5/02
2. 6/02 to B Rs.66,770 Rs.64,249 (+) 2521 (+) 3.92% 12/03
3. 1/04 to C Rs.58,813 Rs.65,992 (-) 7719 (-) 10.38% 12/04 We were also shown in an annexure to one of the show cause notices that, at that point of time, the cost itself of ECH was Rs.1,57,548/-. Even according to the Department, if the sale price contained in another chart is compared with the cost of production, it is clear that even the sales made to arm's length purchasers is at prices ranging between Rs.69,000/- and Rs.85,000/- which is way below cost at Rs.1,57,548/-. While agreeing with the CESTAT that none of the Central Excise (Valuation) Rules would be directly C.A. Nos. 6811-6813/2005 etc. 4 applicable as a result of which Rule 11 would have to be relied upon – which gives the authority the power to make a best judgment assessment – we find that on facts in the present case, the cost of manufacture plus 15 per cent principle would not be attracted for the simple reason that it is found that in point of fact, sales made to arm's length purchasers were way below cost. A best judgment assessment must be made reasonably and not arbitrarily. To apply the cost plus principle on facts where arm's length sales are made at well below cost is to choose a principle that would work arbitrarily as the endeavour of the assessing authority is to arrive at an arm's length wholesale cash price to value the aforesaid manufactured articles for purposes of levy of excise duty. We, therefore, set aside only that portion of CESTAT which applies the cost plus principle and decide the matter by asking the authorities to re-calculate the duty payable on the basis of the difference between the price charged to the arm's length purchasers and the price charged to M/s. PAPL.

With these observations, we dispose of the present appeals.

........................, J.

[ A.K. SIKRI ] ........................, J.

[ ROHINTON FALI NARIMAN ] New Delhi;

August 05, 2015.

C.A. Nos. 6811-6813/2005 etc. 5

ITEM NO.101                     COURT NO.12                SECTION III

                  S U P R E M E C O U R T O F      I N D I A
                          RECORD OF PROCEEDINGS

Civil Appeal Nos. 6811-6813/2005

M/S. TAMIL NADU PETROPRODUCTS LTD.                        Appellant(s)

                                      VERSUS

C.C.E, CHENNAI & ANR.                                     Respondent(s)

(with office report)

WITH

C.A. No. 5029/2006
(With Office Report)

Date : 05/08/2015 These appeals were called on for hearing today. CORAM :

HON'BLE MR. JUSTICE A.K. SIKRI HON'BLE MR. JUSTICE ROHINTON FALI NARIMAN For Appellant(s) Mr. S. K. Bagaria, Sr. Adv.
Mr. K. V. Mohan, Adv.
Mr. K. Ajit Singh, Adv.
For Respondent(s) Mr. K. Radhakrishnan, Sr. Adv.
Mr. Rupesh Kumar, Adv.
Ms. Nisha Bagchi, Adv.
Ms. Sujeeta Srivastava, Adv.
Mr. B. Krishna Prasad, Adv.
Mr. Jitin Singhal, Adv.
UPON hearing the counsel the Court made the following O R D E R The appeals are disposed of in terms of the signed order.
       (Nidhi Ahuja)                              (Suman Jain)
       COURT MASTER                               COURT MASTER

                  [Signed order is placed on the file.]


C.A. Nos. 6811-6813/2005 etc.          6