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 1, Cited by 30]

Supreme Court of India

Commissioner Of Central Excise ... vs Pandit D.P. Sharma on 30 April, 2003

Equivalent citations: 2003 AIR SCW 5697, (2003) 3 SCR 1041 (SC), (2003) 154 ELT 324, 2003 (5) SCC 288, (2003) 3 SUPREME 692, (2003) 4 SCALE 445, (2003) 108 ECR 478, (2003) 7 ALLINDCAS 145 (SC), (2003) 6 INDLD 137, (2003) 4 JT 353 (SC)

Author: S.N. Variava

Bench: S.N. Variava, Brijesh Kumar

           CASE NO.:
Appeal (civil)  1512 of 2001

PETITIONER:
COMMISSIONER OF CENTRAL EXCISE CALCUTTA-JV

RESPONDENT:
PANDIT D.P. SHARMA

DATE OF JUDGMENT: 30/04/2003

BENCH:
S.N. VARIAVA & BRIJESH KUMAR

JUDGMENT:

JUDGMENT 2003 (3) SCR 1041 The Judgment of the Court was delivered by S.N. VARIAVA J. This appeal is against the Judgment dt. 19th May 2000 passed by Customs, Excise and Gold (Control) Appellate Tribunal, Calcutta.

Briefly stated the facts are as follows :

The Respondents are manufacturing a product known as "Himtaj oil". The Respondents filed a classification list classifying "Himtaj oil" as Ayurvedic medicine under subheading 3003.30. A show cause notice was issued to them as to why their oil should not be classified as "perfumed hair oil"
under subheading 3305.10. The Respondents replied to the show cause notice. The Assistant Collector accepted the Respondents' case that their oil fell under subheading 3003.30. For so holding the Assistant Collector inter alia relied on the following material:
(a)    Drug licence issued by the Drug Controller.

(b)    A letter issued by the Superintendent of Ayurvedic Department,
Benaras which stated that the product was an Ayurvedic medicine.
(c) A study report of the Institute of Postgraduate Education and Research in Ayurved, Calcutta on "Himtaj oil" which classified this oil as an Ayurvedic product which relieved pain in headaches and migraine and also provided relief against dandruff.
(d) A report prepared by the Range Officer, based on market inquires conducted by him with dealers, wholesalers retailers, customers chemists and druggist, which showed that all treated "Himtaj oil" as an Ayurvedic Medicament.
(e) A re-testing Report of the Chief Chemist, New Delhi which stated that no Ayurvedic perfumery could be detected in "Himtaj oil"

(f) SSI Registration Certificate obtained by the Respondents for manufacturing Ayurvedic oil under a drug licence.

Against the decision of the Assistant Collector the Revenue filed an appeal to the Commissioner (Appeals). By his order dated 10th July, 1997 the Commissioner (Appeals) allowed the appeal of the Revenue. The Commissioner (Appeals) held that there was no evidence to prove that the product was being ordinarily prescribed by medical practitioners or that it was used to deal with a specific disease. The Commissioner (Appeals) held that there was no evidence to show that the common man used the product as a medicine.

Against the Order dated 10th July 1997 the Respondents filed an Appeal to CEGAT. By the impugned order CEGAT has allowed the Appeal. Hence this appeal by the Revenue.

At the stage it must be mentioned that in this Civil Appeal the question of classification relates to "Himtaj oil". On board along with this Appeal were a number of other Appeals which related to classification of "Bhanphool oil". The arguments of learned Additional Solicitior General, Mr. Raju Ramachandran, in this Appeal were based upon the submissions made in respect of "Bhanpool oil". It was submitted that if the submissions regarding "Bhanphool oil" are accepted by this Court then on the same reasoning it would have to be held that "Himtaj oil" was not an Ayurvedic medicament. Reliance was also placed upon the authority of this Court in the case of Shree Baidyanath Ayurvedic Bhavan Ltd. v. The Collector of Central Excise Nagpur, reported in (1996) 83 ELT 492 (SC). In this case it is held that resort to scientific and technical not meanings should no be had but that the expression must be understood in its popular meaning. It was held that ordinarily a medicine would be prescribed by medical practitioner and would be used for a limited time and not every day unless it was so prescribed to deal with a specific disease like diabetes. On this basis it was held that the product in question namely "Dant Manjan Lal"

(tooth powder) was not a medicine.
We have today, by a separate judgment, negatived the submissions of the Revenue in respect of "Bhanphool oil". Thus for reasons set out in that separate judgment the arguments of the Revenue even in respect of "Himtaj oil" cannot be accepted. The authority relied upon is also of no assistance. In that case there was no evidence to show that the common man considered that product as a medicine. In this case the report of the Range Officer shows the dealers, wholesalers, retailers, customers, chemists and druggist all consider "Himtaj oil" to be an Ayurvedic medicament. Apart from that the other material relied upon by the Assistant Collector (which has been set out hereinabove) also clearly shows that "Himtaj oil" is an Ayurvedic medicament. In this view of the matter we see no infirmity in the impugned judgment.
Accordingly the Appeal stands dismissed. There will however be no order as to costs.