Supreme Court of India
Union Of India vs Indalco Industries on 3 April, 2003
Author: Syed Shah Mohammed Quadri
Bench: Syed Shah Mohammed Quadri, Ashok Bhan
CASE NO.: Appeal (civil) 7860 of 1996 PETITIONER: UNION OF INDIA RESPONDENT: INDALCO INDUSTRIES DATE OF JUDGMENT: 03/04/2003 BENCH: SYED SHAH MOHAMMED QUADRI & ASHOK BHAN JUDGMENT:
JUDGMENT 2003 (3) SCR 377 The Judgment of the Court was delivered by SYED SHAH MOHAMMED QUADRI, J. The Union of India [for short, 'the Revenue'] is in appeal against the judgement and order of the High Court at Allahabad in Civil Miscellaneous Writ Petition No. 1102 of 1995 passed on January 1, 1996.
The short question that arises for consideration in this appeal is, whether the High Court is justified in quashing paragraphs (14) to (18) of the impugned show cause notice dated June 30, 1995.
The facts giving rise to this appeal may briefly be noted.
The respondent-assessee manufactures aluminium and its products. The goods manufactured by the assessee were cleared on the basis of valuation under Section 4(1)(a) of the Central Excise Act, 1944 for short, 'the Act' during the period 1990-91. On June 30, 1995, the Revenue issued show cause notice purporting to be under Section 11-A of the Act demanding duty in a sum of Rs. 45. 98 crores on the allegation that due to clandestine removal of the goods and incorrect valuation of the goods, there has been non-levy and short-levy of the excise duty. The assessee, without replying to the show cause notice, challenged the same before the High Court in the afore- mentioned writ petition on November 24, 1995. Insofar as paragraphs (1) to (13) of the show cause notice which related to the clandestine removal of the goods are concerned, the High Court dismissed the writ petition, the assessee was directed to submit its reply within thirty days thereof and the Revenue was directed to decide the matter by a speaking order. There is no appeal by the Revenue on that aspect. In regard to that part of the show cause notice which relates to valuation of the goods, mentioned in paras (14) to (18), the High Court took the view that no inquiry could be made by the appellant with regard to the aspects stated thereunder. Thus, the writ petition was disposed of on January I, 1996. It is that order of the High Court which is assailed before us in this appeal.
Mr. T.L.V. Iyer, learned senior counsel appearing for the Revenue, contends that this Court has deprecated the practice of entertaining writ petitions at the stage of show cause notice and, therefore, the High Court ought not to have decided the case on merits at the stage of the show cause notice. He further contends that, in any event, once it is found that the authority had jurisdiction to issue show cause notice under Section 11-A of the Act, no writ of prohibition ought to have been issued in respect of the alleged incorrect valuation of the goods.
Mr. K.K. Venugopal, learned senior counsel appearing for the respondent, contends that in regard to valuation, it is the settled position, by a catena of decisions of this Court, that clause (b) of sub-section (1) of Section 4 cannot be invoked when the goods are sold in the wholesale trade and that they are to be valued under clause (a) of sub-section (1) on the basis of normal price thereof, therefore, the authority had no jurisdiction to issue the notice and the High Court has rightly issued the prohibition in regard thereto. His further submission is that if two causes are clubbed in one notice, one without jurisdiction and the other with jurisdiction, the writ petitioner cannot be denied remedy in the other cause on the sole ground that in one cause the authority was held to have jurisdiction in the matter.
Section 11-A of the Act, inter alia, empowers a Central Excise Officer to serve a notice on the person chargeable with the duty which has not been levied or paid or which has been short-levied or short-paid to show cause why he should not pay the amount specified in the notice.
Section 4 of the Act is the charging section. Insofar as it is relevant for our purpose, it reads as under:
"4. Valuation of excisable goods for purposes of charging of duty of excise. (1) Where under this Act, the duty of excise is chargeable on any excisable goods with reference to value, such value shall, subject to the other provisions of this section be deemed to be-
(a) the normal price thereof, that is to say, the price at which such goods are ordinarily sold by the assessee to a buyer in the course of wholesale trade for delivery at the time and place, of removal, where the buyer is not a related person and the price is the sole consideration for the sale:
Provided that-
(1) to (iii) xxx xxxxxx
(b) Where the normal price of such goods is not ascertainable for the reason, that such goods are not sold or for any other reason, the nearest ascertainable equivalent thereof determined in such manner as may be prescribed.
(2) and (3) xxx xxxxxx (4) For the purposes of this section,-
(a) 'assessee' means the person who is liable to pay the duty of excise under this Act, and includes his agent; or
(b) 'place of removal' means-
(i) a factory or any other place or premises wherein the excisable goods have been permitted to be deposited without payment of duty,
(ii) a warehouse or any other place or premises wherein the excisable goods have been permitted to be deposited without payment of duty, from where such good are removed;
(c) xxx xxx xxx
(d) 'value' in relation to any excisable goods,-
(i) where the goods are delivered at the time of removal in a packed condition, includes the cost of such packing except the cost of the packing which is of a durable nature and is returnable by the buyer to the assessee.
Explanation. -In this sub-clause, 'packing' means the wrapper, container, bobbin, prin, spool, reel or warp beam or any other thing in which or on which the excisable goods are wrapped contained or wound;
(ii) does not include the amount of the duty of excise, sales tax and other taxes, if any, payable such goods and subject to such rules as may be made, the trade discount (such discount got being refundable on any account whatsoever) allowed in accordance with the normal practice of the wholesale trade at the time of removal in respect of such goods sold or contracted for sale".
A plain reading of clause (a) of sub-section (1) of Section 4 shows that if the duty of excise is chargeable on any excisable goods with reference to value, such value, subject to the provisions of this section, is deemed to be the normal price thereof which is elucidated to mean, the price at which such goods are ordinarily sold by the assessee to the buyer in the course or wholesale trade for delivery at the time and place or removal where the buyer is not a related person and the price is the sole consideration for the sale. We are not concerned with the provisos thereto. Clause (b) thereof says that where the normal price of such goods is not ascertainable for the reason that such goods are not sold or for any other reason the nearest ascertainable equivalent thereof determined in such manner as may be prescribed. For determination of the value under clause (b), Rules 1 to 7, of the central Excise Valuation Rules, 1975 apply. It is, thus, clear that where duty of excise is chargeable on the excisable goods with reference to value, the normal price at which the goods are ordinarily sold to a buyer by the assessee in the course of wholesale trade for delivery at the time and place of removal will be the measure of charge. This is subject to (i) the buyer is not the related person and (ii) the price is the sole consideration for sale. The question of determination of the nearest ascertainable equivalent thereof would arise where the normal price of such goods is not ascertainable either because (a) such goods are not sold or (b) for any other reason like the normal price being incorrectly represented, etc. Admittedly, in this case, all the requirements of clause
(a) are fulfilled; the buyer is not a related person and this is a common ground that the price is the sole consideration for sale. The goods in question are, therefore, assessable to excise duty with reference to the normal price at which such goods are ordinarily sold by the assessee to a buyer in the course of wholesale trade for delivery at the time and place of removal.
In the instant case, it is not pointed out to us that there is anything to suggest in paragraphs (14) to (18) that either the buyer was a related person or that the price was not the sole consideration or there was other vitiating circumstance to doubt the normal price of the wholesale trade. If that be so, recourse to clause (b) of sub-section (1) of Section 4 could not be had. We have so held in Civil Appeal No. 9140 of 1996 on March 27, 2003. It is not disputed that the allegations contained in paragraphs (14) to (18) proceed on the basis as if the valuation of the goods ought to be under clause (b) ignoring the provision of clause (a) of sub-section (1) of Section 4. There being no valid foundation for ignoring the price under clause (a) of sub-section (1) of Section 4, the authority lacks jurisdiction to issue notice calling upon the assessee to show cause in the matter.
There can be no doubt that in matter of taxation, it is inappropriate for the High Court to interfere in exercise of jurisdiction under Article 226 of the Constitution either at the stage of show cause notice or at the stage of assessment where alternative remedy by way of filing a reply or appeal, as the case may be, is available but these are the limitations imposed by the courts themselves in exercise of their jurisdiction and they are not matters of jurisdictional factors. Had the High Court declined to interfere at the stage of show cause notice, perhaps this court would not have been inclined to entertain the special leave petition; when the High Court did exercise its jurisdiction, entertained the writ petition and decided the issue on merits, we do not think it appropriate to upset the impugned order of the High Court under Article 136 of the Constitution on a technical ground.
The second contention urged by Mr. T.L.V. Iyer is that under Section 11-A, the authority did have power and the High Court had itself found in regard to paragraphs (1) to (13) and directed inquiry in respect of the clandestine removal of the goods. The assessee could have been directed to file a reply in regard to the matters concerning the incorrect valuation and the High Court ought not to have interfered. We are unable to accept the contention of the learned counsel for reasons more than one. First, as submitted by Mr. K.K. Venugopal, if an authority which has jurisdiction in regard to one aspect takes upon itself to make enquiry into a matter in respect of which it had no jurisdiction then merely because in regard to one aspect it has jurisdiction, the court cannot ignore the fact of lack of jurisdiction and allow the Tribunal to proceed with the matter in respect of which it has no jurisdiction to make inquiry. Secondly, the position, stated above, namely, that valuation once accepted under clause (a) and there being no vitiating factor, no recourse can be had to valuation under clause (b) is a settled position of law. Therefore, at this stage, if the party is directed to go back to the authority, it would be directing it to undergo a futile exercise.
For these reasons, we find no merit in the appeal. The civil appeal is dismissed but in the facts and circumstances of the case, we make no order as to costs.