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 7, Cited by 39]

Supreme Court of India

M/S. Bombay Oil Industries Pvt. Ltd vs Union Of India & Ors on 6 December, 1994

Equivalent citations: 1995 SCC, SUPL. (1) 295 JT 1995 (3) 64

Author: S.B Majmudar

Bench: S.B Majmudar, R.M. Sahai

           PETITIONER:
M/S.  BOMBAY OIL INDUSTRIES PVT.  LTD.

	Vs.

RESPONDENT:
UNION OF INDIA & ORS

DATE OF JUDGMENT06/12/1994

BENCH:
MAJMUDAR S.B. (J)
BENCH:
MAJMUDAR S.B. (J)
SAHAI, R.M. (J)

CITATION:
 1995 SCC  Supl.  (1) 295 JT 1995 (3)	 64
 1994 SCALE  (5)97


ACT:



HEADNOTE:



JUDGMENT:

MAJMUDAR, J.:

1. These appeals arise out of a common judgment rendered by the Customs, Excise & Gold (Control) Appellate Tribunal New Delhi, by which it disposed of ten appeals in all.

Civil Appeal Nos. 401313A of 1985 challenge that part of that order of the Tribunal by which the appeals of the common appellant, namely, M/s 67 Bombay Oil Industries Pvt. Ltd. were dismissed by the Tribunal; while the remaining four appellants seek to challenge the other part of the Tribunal's order by which four appeals moved by the Collector of Customs, Bombay, against the concerned present appellants came to be allowed by the Tribunal.

2.The facts leading to these appeals may be noted at the outset to appreciate the grievance of the appellants. All these appellants had imported tallow being bleachable fancy tallow from foreign countries between 2.8.1976 and 2.9.1978 by different consignments. So far as common appellant H/s Bombay Oil Industries Pvt. Ltd. in C.A. Nos.4013-13A of 1985 is concerned, it imported bleachable mutton tallow while the rest of the appellants imported bleachable fancy tallow which according to them was not mutton tallow. These imports were subject to customs duty under the provisions of the Customs Act, 1962. As per the applicable customs tariff as laid down in the First Schedule to the Customs Tariff Act, 1975, the imported tallow was liable to customs duty under sub-heading of Heading No. 15-01/06 at the rate of 35 per cent ad valorem. A partial exemption was given by the Central Government from the payment of customs duty so far as imported tallow was concerned by an exemption Notification dated 2nd August, 1976 being Notification No. 141 -CUS/76 issued in exercise of powers conferred on the Central Government by sub-section (1) of Section 25 of the Customs Act, 1962. The said Notification provided that the Central Government being satisfied that it is necessary in the public interest so to do, exempts tallow having the specifications mentioned hereunder and falling under sub- heading No.2 of Heading No. 15-01/06 of the First Schedule to the Customs Tariff Act, 1975(51 of 1975), when imported into India, from payment of so much of that portion of duty of customs-leviable thereon which is specified in the said First Schedule as is in excess of 15 per cent ad valorem. The Notification further laid down the specifications of the exempted tallow. It was provided that the imported tallow meeting the indicated specifications was entitled to partial exemption of customs duty to the extent of 30 per cent ad valorem. These specifications read as under:

"SPECIFICATIONS i. Moisture and Insoluble impurities percent by weight, max. 1.0 ii. Colour in a lin cell on the Lovibond scale expressed as Y=5 R not deeper than 20 iii. Saponification Value 192 to 202 iv. lodine Value (wijs) 32 to 50 v. Acid Value, Max 10 vi. Unsapponifiable matter, percent by weight, Max 0.5 vii. Titre of fatty acids oC 40 to 49"

The said Notification was amended later on by a Notification dated 2.9.1978 whereby specification No. 2 was deleted from the earlier Notification dated 2.8.1976 being Notification No. 141-CUS-76. The said latter Notification dated 2nd September, 1978 being Notification No. 168/F No. 370/24/78/Cus 1 provided that in exercise of the powers conferred by sub-section (1) of Section 25 of the Customs Act, 1962 (52 of 1962), the Central Government be-

68

ing satisfied that it is necessary in the public interest so to do hereby makes the following amendment in the Notification of the Government of India in the Department of Revenue, and Banking No. 141Customs dated the 2nd August, 1976, namely, "In the Specifications mentioned under the said Notification, item (ii) and the entries relating thereto shall be omitted. "

3. It, therefore, became clear that the importers of tallow after coming into operation of the latter Notification dated 2nd September, 1978 had not to satisfy the customs authorities that their imported tallow met the requirement of erstwhile item No.2 in the earlier Notification of 2.8.1976. We have seen that the second condition of the Notification dated 2.8.1976 referred to the colour of imported tallow. The imported tallow under the earlier Notification was required to stand the test of having colour not deeper than 20 in one inch cell on the lovibond scale as Y+5R. It is this requirement which the latter Notification gave up. It is not in dispute between the parties that import oftallow after the Notification dated 2.9.1978 having given partial exemption upto 30% ad valorem, customs duty on imported tallow covered even that imported tallow which did not meet any colour requirement but so far as present proceedings are concerned as the appellants had imported tallow during the time the earlier Notification dated 2.8.1976 held the field, they had to meet the colour specification No.2. The appellants contended before the Customs Authorities that they were entitled to get refund of customs duty paid by them in excess of 15 per cent as their imported tallow satisfied Notification of Customs dated 2.8.1976. The samples of imported tallow were examined by Custom House and were found not meeting the colour test specification as laid down by the Notification dated 2.8.1976, Consequently, their request was rejected by the Assistant Collector of Customs. They went in appeal to the Collector of Customs. The Collector of Customs, Bombay, took the view that so far as common appellant in Civil Appeal Nos.4013-13A of 1985, namely, M/s Bombay Oil Industries Pvt. Ltd. was concerned, it had imported tallow on 4.4.1978 when the earlier Notification 14 1 -Cus/76 was operative. The Custom House had tested the samples by ap- plying the correct method of I.S. 548 and as it was found that the tallow imported by M/s Bombay Oil Industries Pvt. Ltd. did not satisfy the colour specification as per condition No. 2 of Notification of 1976, the appellants cannot be said to have earned any exemption under the said Notification on the imported tallow and accordingly the appeals of the appellant, M/s. s Bombay Oil Industries Pvt. Ltd., were dismissed. However, so far as appeals by the remaining four appellants in the present case are concerned, the Appellate Collector took the view that these appellants had imported tallow which were not mutton tallow but bleachable fancy tallow which was a mixture of beef and other animal tallow and so far as these imports were concerned, proper tests were not carried out by the Custom House. The Appellate Collector noticed that the specifications given by Customs were word for word and figure for figure in IS 887 for Type No. 1 and that referred to mutton tallow and that the method prescribed for mutton tallow as per IS 548 could not have been applied for testing colour of imported tallow of these remaining four appellants and that the correct method for testing samples should have been the method recom-
69
mended by American Oils Chemists' So ciety wherein samples should have been first bleached and then got tested. In vie of the Appellate Collector as the goods imported by these four appellants were not Indian tallow for which the IS 887 and IS 548 were designed but foreign tallow and most probably beef tallow, it was reasonable to say that the standard of the tallow should be gauged in accordance with the grades or standards prescribed by the American Fats and Oil Association and if that was done the colour specification as found in condition No. 2 of the Notifica- tion was likely to be satisfied and for that purpose the samples were required to be re-tested by following the method recommended by American Oils Chemists' Society and accordingly the remaining four respondents' appeals were allowed and the proceedings were remanded to the Assistant Collector directing that the test should be done only after refining aiid bleaching the samples as prescribed in the said American Oils Chemists' Society Official' method Cc Sd-
55. It was further observed that if it passes the colour test on such refining and bleaching, the benefit of No- tification 141 -Cus/76 shall be extended otherwise not.
4.The common appellant, M/s Bombay Oils Industries Pvt. Ltd., being aggrieved by the order of the Appellate Collector dismissing its appeal preferred further appeals to the Customs, Excise & Gold (Control) Appellate Tribunal. So far as remaining four appellants arc concerned, the Central Government issued notices under Section 131(3) of the Customs Act, 1962, whereby all these appellants were called upon to show cause why the orders passed by the Appellate Collector should not be recalled and annuled. After the cstiblishment of the Tribunal these proceedings were trans- ferred to the Tribunal, They were registered as appeals as taken out by the Collcctor of Customs, Bombay. As noted earlier the two appeals of M/s Bombay Oil Industries Pvt. Ltd. and the four appeals of the Collector of Customs against the remaining four present appellants were heard together by the Tribunal along with other four appeals, In all ten appeals were disposed of by the common judgment. The Tribunal came to the conclusion that the colour specification as laid down by the Notification dated 2.8.1976 being No. 141 Cus/76 was not fulfilled by the concerned imports of the tallow of appellants herein and that, therefore, these imports failed to earn the partial exemption to the extent of 30 per cent as claimed by them on these imports under the said Notification. It was. further found by the Tribunal that a common colour specification was laid down as condition No.2 under the said Notification and it referred to all types of tallow whether mutton tallow, beef tallow or other animal tallow and a common test had to be resorted to for testing the samples of these imported tallow and all these imported tallow did not satisfy the colour specification of condition No. 2 of the exemption Notification. The Tribunal further observed that it was not open to the Assistant Collector to lay down a separate condition for the said Notification that the sample should be tested by American method and that the Indian Standard method as adopted by the Custom House for testing these samples cannot be found fault with, consequently, the appeals filed by M/s. ' Bombay Oil Industries Pvt. Ltd., were dismissed and appeals filed by the Collector of Customs against the remaining four appellants were allowed. Being aggrieved by the aforesaid common order 70 of the Tribunal in the respective appeals, the appellants have preferred appeals under Section 131(3) of the Customs Act, 1962.
5.These appeals were set down for final hearing before us. We have heard learned counsel for the contesting parties in support of their respective cases.
6.Learned counsel for the appellant, M/s Bombay Oil Industries Pvt. Ltd., submitted that the Tribunal had committed a patent error in taking the view that the imported mutton tallow of the appellant did not meet the colour specification of the exemption Notification that the Custom House had wrongly followed the IS 549 for testing the appellant's samples and it should have followed the official method Cc 8d- 55. In any case the matters were required to be remanded as the appellant had been denied the principle of natural justice and fair play. Learned counsel appearing for the remaining appellants submitted that the tallow which they imported was bleachable fancy tallow and was not mutton tallow and, therefore, as rightly held by the Appellate Collector the IS 548 meant for mutton tallow testing could not have been adopted by the Custom House for testing their samples of imported tallow and that the correct method which should have been adopted was method prescribed by the American oil Chemists' Society and if that was done in all probabilities their samples would have satisfied the colour test of being not deeper than 20. It was next contended that exemption Notification of 1976 nowhere lays down any particular method for testing colour of samples of imported tallow and especially when imported tallow came from foreign countries specially America and Australia, the American method of testing, colour specification should have been adopted as Appellate Collector had done. It was further submitted that even if Indian testing method was adopted by following IS 548, the testing method should have been done on one inch cell and not on half inch cell as was done by Custom House so far as their samples were concerned. In these circumstances the Tribunal was not justified in allowing the appeals. These appeals should have been dismissed.
7.Having given our anxious consideration to the rival contentions, we have reached the conclusion that there is no substance in any of the appeals.
8.It has to be kept in view that as per Section 12 of the Customs Act. duties of customs shall be levied as specified in the Customs Tariff Act for goods imported in or exported out 'of India. It is not in dispute between the parties that the imported tallow attracted the customs duty as per the Customs Tariff Act, 1975 at the rate of 45 per cent ad valorem but the applicants staked their claim on the basis of the Notification issued by the Central Government under Section 25 of the Act granting partial exemption from duty on such imported tallow. It is obvious that whatever ex- emption is granted under Notification may be either absolute or subject to such conditions which have got to be fulfilled by the importers before earning such exemption, The Notification 141-cum/76 which we have earlier referred does not grant such 30 per cent exemption in absolute terms but such exemption is based on fulfilment of conditions mentioned therein about the specification of imported tallow and if the imported tallow does not meet the specification required it cannot earn the exemp-
71
tion. It is trite to say that in order to earn the exemption the person claiming the exemption must satisfy that his imported item has fulfilled all the conditions of the exemption Notification as such exemptions are granted in public interest. In connection with such exemption Notification issued under Section 25 of the Customs Act a Bench of this Court in case Union of India & Ors. vs. M/s Jalyan Udyog & Anr. (A.I.R. 1994 SC 88), speaking through B.P. Jeevan Reddy, J., has made the following observations "An exemption granted may be an absolute and or subject to such conditions, as may be specified in the notification and further that the conditions specified may relate to a stage before the clearance of goods or to a stage subsequent to the clearance of goods. S.25(1) is a part of the enactment and must be construed harmoniously Kith the other provisions of the Act. The power of exemption is variously described as conditional legislation and also as a species of delegated legislation. Whether it is one or the other, it is a power given to the Central Governmen t to be exercised in public interest. Such a provision has become a standard feature in several enactments and in particular, taxing enactments. It is equally well settled by now that the power of taxation can be used not merely for raising revenue but also to regulate the economy, to encourage or discourage as the situation may call for the import and export of certain goods as also for serving the social objectives of the State. Since the parliament cannot constantly monitor the needs of and the emerging trends in the economy and is in no position to engage itself in day-to-day regulation and adjustment of import-export trade accordingly, power is conferred upon the Central Government to provide for exemption from duty of goods0. either wholly or partly, and with or without conditions, as may be called for in public interest. Reading any limitation into this power is not warranted. If the public interest demands s that the exemption should be absolute, the Central Government can do so. Similarly, if the public interest demands that exemption should be granted only subject to certain conditions it can provide such conditions. Then again if the public interest demands that conditions specified should relate to a stage subsequent to the date of clearance it can do so. The guiding factor is the public interest."

9.Once the appellants admittedly imported tallow into this country, on account of the charge by the Customs Act under Section 12, their imported tallow attracted customs duty. It is for them to show how instead of paying full duty they get exemption to the tune of 30 per cent pursuant to the Notification 141-cus/76. For that purpose they have to show that the imported tallow have met colour specification as it was a notification granting exemption on conditions and did not grant exemption in absolute terms. It is not in dispute that out of seven specifications mentioned in the Notification, six were met by them but only on colour specification No. 2 they met their waterloo. He Custom House which tested the samples on imported tallow, submitted by the appellants, found that the colour specification laid down in condition No. 2 was not satisfied by these imported tallow and, therefore, on these imported tallow exemption could not be granted as claimed. If the appellants felt that the findings of the Custom House were not correct it was open to them to get the samples cross tested through their experts and to Jay evidence in that connection before the authorities as burden was entirely on them to show that they had satisfied all the conditions of Notification with a view 72 to earnings, the exemption to the extent of 30 per cent of' import duty on their imported tallow. They did nothing of the kind. The Custom House followed the method of Indian Standards Institution for testing these samples. Our attention was invited to booklet "Indian Standard, Methods of Sampling and Test for Oils and Fats" as well as booklet of "Indian Standard, Specification for Animal Tallow" is sued by the Indian Standards Institution So far as animal tallow is concerned, the booklet dealing with test IS 887- 1977 in paragraph 8.1 lays down that the test shall be carried out according to IS 548 part-1 1964. IS 548 Part 1 1964 deals with method of sampling and test for oils and fats. Thus, there appears to be a common test prescribed by the Indian Standards Institution being IS 548 Part 1 for all types of animal tallows. That was the test adopted by Custom House and it was found that none of the samples of imported tallow as submitted by the appellants fulfilled the requirement of condition No. 2 of the exemption Notification. 'In other words, their colour in one inch cell on lovibond scale, expressed as Y + 5R was deeper than

20. Consequently, the imported tallow whether mutton tallow or beef tallow or any other tallow as covered by these consignments of the appellants did not satisfy condition No. 2 of colour as laid down by Notification 14 1 -Cus/76 dated 2.8.1976. On these findings reached by the Custom House and when no effort to rebut the same was made by the appellants, the conclusion was inevitable that these imported consignments of tallow during the time exemption Notification dated 2.8.1976 was holding the field did not earn the exemption under the said Notification from the customs duty to the extent of 30 per cent and they were liable to pay full customs of duty. This finding is rightly reached by the Tribunal on facts and calls for no in- terference. So far as submission of learned counsel for appellant M/s Bombay Oil Industries Pvt. Ltd., is concerned to the effect that only because the appellant imported mutton tallow, IS 548 could not have been resorted to cannot be accepted in view of the Indian Standards Institution's method for testing animal tallow which has to follows IS 548 as seen earlier. It may also be noted that the Tribunal has observed in paragraph 25 of its judgment that M/s Bombay Oil Industries Pvt. Ltd. did not question the test result. Consequently, it is too late for it to make a grievance about it in these proceedings. So far as the remaining four appellants are concerned, the Tribunal rightly held that it was not open to the Appellate Collector to presume that for imported tallow which was not mutton tallow and which would be a mixture of beef and other tallows, the American method of testing should have been adopted by the Custom House. It is true that the Notification did not specify as to which method should be followed. But it has to be appreciated that the imported tallow was to be utilised in India by Indian manufacturers and had ultimately to join the main- stream of consumer goods either as such or after being utilised in production of consumer goods. When they are to be imported in India and when they claim exemption for the condition of Notification issued by the Central Government under Section 25 of the Customs Act, the test for checking their colour as laid down by the exemption Notification has necessarily to be as per the Indian standard method and test laid down by the Indian Standards Institution. In this con- nection, we may refer to the decision in the case Union of India v. Delhi cloth & 73 General Mills, (1963 Suppl.) (1) SCR 586) which has taken the view that if method of testing any item of central excise tariff is not mentioned, then Indian Standards Institution's method should be applied. Learned counsel for the appellants submitted that strictly speaking this judgment may not apply to the facts of the present case as we are not concerned with any central excise tariff. Be that as it may, the fact remains that the imported goods on which the appellants claim exemption from customs duty have to be ultimately disposed of in India and when the Indian Government grants exemption on condition, the method to test whether the exemption is earned or not by these imported goods would obviously be the Indian method. Learned counsel for the respondents submitted that if a converse case is taken into consideration and if Indian goods are exported to foreign countries and if they have to earn any exemption from duty imposed by foreign countries on such imports in their countries and if colour specification of such imported material is to be found out, the country of import, namely, the foreign country would insist that the method to be adopted for testing the imported goods should be the method of testing adopted by the country and it would be no ground to say that the Indian goods imported in foreign countries meet the requirement of the Indian specification though they may not meet the requirement of specification laid down by the importing counties, for the simple reason that they have to meet the requirements of the importing country and not of India which is the exporting country. In the present case also, therefore, when the importers are Indian they have to meet the requirement of exemption Notification issued by the Central Government. These imports must satisfy the test as laid down by the exemption Notification issued in India and when the Notification is silent about the method for testing the colour of imported items then the testing method adopted by the Indian Standards Institution would of necessity be applicable. It was then contended by the learned counsel for the appellants in these remaining four appeals that IS 548 Part 1 was to be applied for testing the colour of tallows. The colour specification by the Notification was required to be tested on one inch cell on the lovibond scale expressed as Y + 5R. While in the present case the samples were tested on one half inch cell and, therefore, the Custom House results should not be relied upon. It is not possible to agree with this contention. As we have discussed earlier as the appellants wanted refund of duty on their imported goods, they should have made efforts to rebut the result of Custom House. That they did not do but even that apart as noted in paragraph 38 of the impugned judgment the Tribunal found that even when lovibond one inch cell was adopted, if the imported tallow was tested in unbleached form in which it was imported then its colour deepening would be 34 to 36 which would be more than 20 as required by the second condition of the colour specification. The main argument of the appellants was that American method should have been followed as observed by the Appellate Collector when the exemption Notification is silent about the said method. We, therefore, concur with the view of the Tribunal that there, was no occasion to test the appellant's samples of tallow after bleaching as that was not the method of IS 548 Part 1 which was holding the' field and as such prebleaching and refining could not be done pursuant to the American method which 74 was not applicable to the facts of the present case and even by taking one inch cell testing on lovibond IS 548 method would have resulted in the samples showing colour deepening to the extent of 34 to 36 on the basis of Y + 5R which would not satisfy condition No. 2. The appellants cannot have any real grievance in this connection.

10. Before parting we may note one submission of the learned counsel. They submitted that laying down of condition No. 2 in Notification dated 2.8.1976 was a clear error on the part of the Central Government which was corrected by them by the latter Notification dated 2.9.1978 and, therefore, the latter Notification be treated as clarificatory Notification read with above Notification of 2.8.1976. It is not possible to agree as the disputed imports with which we ate concerned are prior to 2.9.1978. They are, therefore, covered by the earlier Notification of 1976. It is true that the Tribunal by noting these submissions has observed in paragraph 3 5 of the judgment that the colour specification was an error and that the error be removed but for that reason it could not ignore the colour specification when it was the part of the law. We entirely agree with the view of the Tribunal that even if the Central Government corrected its error about condition No. 2 from 2.9.1978 by issuing a fresh Notification, the earlier colour specification requirement remained operative for imports made by the concerned importers prior to 2.9.1978 when the earlier Notification dated 2.8.1976 was holding the field. The latter Notification cannot be said to be merely clarificatory Notification nor can it have any retrospective, effect. It is a fresh Notification lying down fresh condition deleting the earlier condition No. 2 about the colour specification. Hence this submission is of no avail to the learned counsel for the appellants.

11. For all these reasons, there is no substance in these appeals and they are accordingly dismissed. In the facts and circumstances of the case, there will be no order as to costs.

77