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 2, Cited by 9]

Supreme Court of India

Union Of India (Uoi) And Ors. vs Ganesh Metal Processors Inds. on 13 November, 2002

Equivalent citations: 2003(151)ELT21(SC), JT2002(10)SC555, (2003)11SCC346, AIRONLINE 2002 SC 8, 2003 (11) SCC 346 (2003) 151 ELT 21, (2003) 151 ELT 21, (2003) 151 ELT 21 2003 (11) SCC 346, 2003 (11) SCC 346

Bench: S.N. Variava, B.N. Agrawal

ORDER

1. These appeals are against the order dated 8.9.1994 passed by the High Court of Andhra Pradesh at Hyderabad. The question involved in these appeals is whether the respondents were entitled to the benefit of notification No. 1 of 1993 dated 28th February, 1993. By the said notification, exemption is granted to first clearance of specified goods upto a particular value, provided in the previous year, there has been no clearance of goods beyond the aggregate value of Rs. 200 lacs. Further qualification which is relevant for our purpose, reads as follows :-

"For the purposes of computing the aggregate value of clearances under this notification, the clearances of any excisable goods, which are chargeable to nil rate of duty or, which are exempted from the whole of duty of excise leviable thereon by any other notification (not being a notification where exemption from the whole of duty of excise leviable thereon is granted based upon the value or quantity of clearances made in a financial year) issued under Sub-rule (1) of Rule 8 of the said rules of Sub-section (1) of Section 5 of the said Act, shall not be taken into account."

2. Thus, for the purposes of computing the aggregate value of clearances, the only goods which are not to be taken into account are those (a) which are chargeable to nil rate of duty and (b) which are exempted from whole of the duty of excise leviable under any other notification. Admittedly the goods are not those which were chargeable to nil rate of duty. The question before this Court is whether the goods of the respondents are exempted from whole of the excise duty by virtue of notification No. 202 of 1988.

3. The relevant portion of notification No. 202 of 1988 reads as follows:-

"Exemption to certain final products of iron and steel made from specified input materials and falling under chapter 72 or 73 or heading 84.54 - In exercise of the powers conferred by Sub-rule (1) of Rule 8 of the Central Excise Rules, 1944, and in supersession of the notification of the government of India in the ministry of finance (department of revenue) No. 90/88 - central excises, dated the 1st March, 1988, the central government hereby exempts goods of the description specified in column (3) of the table hereto annexed (such goods being hereinafter referred to as "final products") and falling within chapter 72, chapter 73 or heading No. 84.54 of the schedule to the Central Excise Tariff Act, 1985 (5 of 1986), from the whole of the duty of excise leviable thereon which is specified in the said schedule:
Provided that such final products are made from any goods of the description specified in the corresponding entry in column (2) of the said table (such goods being hereinafter referred to as "inputs") and falling within the chapter 72 or chapter 73 of the said schedule or which the duty of excise leviable under the said schedule or the additional duty leviable under the Customs Tariff Act, 1975 (51 of 1975), as the case may be, has already been paid:
Provided further that no credit of the duty paid on the inputs has been taken under Rule 56 A in Rule 57 A of the said rules.
Explanation. - For the purposes of this notification, all stocks of inputs in the country, except such stocks as are clearly recognisable as being non-duty paid, shall be deemed to be the inputs on which duty has already been paid."

At this stage, two admitted facts need to be set out viz. (a) the goods fall under serial No. 2 A of the table to the notification No. 202 and (b) the respondents had taken credit under Rule 57 A and had not paid duty on those goods.

4. As the respondents had taken credit and not paid duty, the department held that the respondents were not entitled to exemption of notification No. 202 of 1988. It was held that their clearances were over Rs. 200 lakhs in the preceding year and thus the respondents were not entitled to benefit of notification No. 1 of 1993.

5. All the respondents filed writ petitions which have been disposed of by the common impugned order. In the writ petitions, respondents challenged the virus of the proviso in notification No. 202. They also claimed that they were entitled to the benefit of notification No. 1 of 1993, as goods included in the table of notification No. 202 must be deemed to be exempted goods irrespective of whether or not a party was entitled to avail of exemption of notification No. 202. It was claimed that value of goods specified in the table could not be counted for the purposes of counting the assessable value under notification No. 1 of 1993. This contention appears to have found favour with the High Court. The further reasoning of the High Court appears to be confused and we have not been able to clearly understand the further reasoning of High Court.

Once it is admitted that credit has been taken, it is not for the High Court to decide whether credit could have been taken or not. The notification has to be read as a whole. If any of the condition laid down in the notification is not fulfilled, the party is not entitled to the benefit of that notification. In this case, admittedly, credit had been taken. The respondent was thus clearly not entitled to the benefit of notification No. 202 of 1988. We see no justification in the argument that merely because goods were included in the table, they became exempted goods. The goods became exempted goods only provided all conditions of the notification are fulfilled. If any condition of the notification is not fulfilled, goods are not exempted goods.

6. We are, therefore, unable to uphold the impugned judgment and set aside the same.

7. Parties fairly agree that the High Court has not decided the question of virus of the proviso to notification No. 202 of 1988. We, therefore, restore the writ petition to the file of the High Court. The High Court to decide the limited question of virus of the proviso to notification No. 202 of 1988 on the grounds urged in the petition.

8. The appeals are disposed of accordingly. There shall be no order as to costs.