Supreme Court - Daily Orders
Commissioner Of Central Excise vs M/S. Grasim Industries Ltd. Through Its ... on 11 May, 2018
Author: Ranjan Gogoi
Bench: Ranjan Gogoi
1
REPORTABLE
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL No.3159 OF 2004
COMMISSIONER OF CENTRAL EXCISE,
INDORE …APPELLANT(S)
VERSUS
M/S GRASIM INDUSTRIES LTD.
THROUGH ITS SECRETARY …RESPONDENT(S)
WITH
C.A. Nos.3455/2004, 7272/2005, 2982-2985/2005, 2986/2005,
7143/2005, 2261/2006, 2246-2247/2008, 2934-2935/2008, 3528/2008,
4820/2008, 6695/2008, 2534/2009, 253/2010, 8541/2009, 445/2010,
1382/2010, 2003-2004/2010, 2430/2010, 2363/2010, 7174-7175/2010,
4696/2011, 6984/2011, 2705/2012
JUDGMENT
RANJAN GOGOI, J.
1. First, the facts:
The respondent – Assessees are manufacturers of dissolved and compressed industrial gases, liquid chlorine and other allied products.
Cotton yarn and Post Mix Concentrate manufactured by two other individual assessees are also in issue. These articles are supplied to the Signature Not Verified customers in tonners, cylinders, carboys, paper cones and HDPE bags, Digitally signed by NEETU KHAJURIA Date: 2018.05.12 12:36:00 IST Reason: BIBs, pipeline and canisters, which may be more conveniently referred to 2 as “containers”. In some cases the containers are provided by the Assessees to the customers on rent whereas in others the customers bring their own containers. For making available or for filling up the containers provided by the customers the Assessees charge the customers certain amounts under different heads viz. packing charges, wear and tear charges, facility charges, service charges, delivery and collection charges, rental charges, repair and testing charges. The Assessees treat the said amounts as their income from ancillary or allied ventures.
2. The issue arising is whether the aforesaid charges realised by the Assessees are liable to be taken into account for determination of value for the purpose of levy of duty in terms of Section 4 of the Central Excise Act, 1944 (hereinafter referred to as “the Act”) as amended with effect from 1st July, 2000.
3. Perceiving a conflict between the two decisions of this court in Union of India and Ors. v. Bombay Tyre International Ltd. and Ors. 1 and Commissioner of Central Excise, Pondicherry v. Acer India Ltd.2, a two judge Bench of this Court by order dated 30 th July, 20093 referred the following questions for an answer by a larger bench:
1 (1984) 1 SCC 467 2 (2004) 8 SCC 173 3 (2009) 14 SCC 596 3 “1. Whether Section 4 of the Central Excise Act, 1944 (as substituted with effect from 1-7-2000) and the definition of “transaction value” in clause (d) of sub-
section (3) of Section 4 are subject to Section 3 of the Act?
2. Whether Sections 3 and 4 of the Central Excise Act, despite being interlinked, operate in different fields and what is their real scope and ambit?
3. Whether the concept of “transaction value” makes any material departure from the deemed normal price concept of the erstwhile Section 4(1)(a) of the Act?”
4. As the decisions in Bombay Tyre International Ltd. (supra) and Acer India Ltd. (supra) were rendered by Benches of Three Hon’ble Judges of this Court, the above questions were referred by order dated 30th March, 20164 to an even larger Bench. This is how we are in seisin of the matter.
5. What is excise duty and what is the relationship between the nature of the duty and the measure of the levy are the two precise questions that would arise for determination in the present reference.
6. On first principles, there can be no dispute. Excise is a levy on manufacture and upon the manufacturer who is entitled under law to pass on the burden to the first purchaser of the manufactured goods. The levy of excise flows from a constitutional authorisation under Entry 84 of List I 4 (2016) 6 SCC 391 4 of the Seventh Schedule to the Constitution of India. The stage of collection of the levy and the measure thereof is, however, a statutory function. So long the statutory exercise in this regard is a competent exercise of legislative power, the legislative wisdom both with regard to the stage of collection and the measure of the levy must be allowed to prevail. The measure of the levy must not be confused with the nature thereof though there must be some nexus between the two. But the measure cannot be controlled by the rigors of the nature. These are some of the settled principles of laws emanating from a long line of decisions of this Court which we will take note of shortly. Do these principles that have withstood the test of time require a rethink is the question that poses for an answer in the present reference.
7. At this stage, it may be necessary to specifically take note of the provisions of Sections 3 and 4 as originally enacted and as amended from time to time.
Section 3 Section 3 of the Act in force Relevant portion of Section 3 as prior to amendment by Finance substituted/amended (with effect Act 2000 (Act 10 of 2000) from 12th May, 2000) by Section 92 of the Finance Act, 2000 (No.10 of 2000)
3. Duties specified in the First 3. Duties specified in [the First 5 Schedule to be levied. – Schedule and the Second Schedule] to the Central Excise (1) There shall be levied and Tariff Act, 1985] to be levied.- collected in such manner as may be prescribed,- There shall be levied and collected in such manner as may be
(a) a duty of excise on all prescribed,-
excisable goods which are produced or manufactured in (a) a duty of excise to be called India as, and at the rates, set the Central Value Added Tax forth in the First Schedule to the (CENVAT) on all excisable goods Central Excise Tariff Act, 1985; which are produced or manufactured in India as, and at the rates, set forth in the First Schedule to the Central Excise Tariff Act, 1985 (5 of 1986);
(b)………… (b)…………. Section 4 Section 4 as originally Section 4 as amended Section 4 as enacted (in the by Amendment Act amended by Finance Central Excise and No.22 of 1973 Act, 2000 with effect Salt Act, 1944), from 1.7.2000 Determination of Valuation of excisable Valuation of value for the goods for purposes excisable goods for purposes of duty – of charging of duty of purposes of Where under this Act excise.- (1) Where charging of duty of any article is under this Act, the duty excise. - (1) Where chargeable with duty of excise is chargeable under this Act, the at a rate dependent on any excisable goods on the value of the with reference to value, duty of excise is article, such value such value shall, chargeable on any shall be deemed to subject to the other excisable goods with be the wholesale provisions of this reference to their cash price for which section, be deemed to value, then, on each an article of the like be- removal of the goods, kind and quality is such value shall - sold or is capable of (a) the normal price being sold for delivery thereof, that is to say, (a) in a case 6 at the place of the price at which such manufacture and at goods are ordinarily where the goods the time of its sold by the assessee to are sold by the removal therefrom, a buyer in the course of assessee, for without any wholesale trade for delivery at the abatement of delivery at the time and time and place of deduction whatever place of removal, the removal, the except trade discount where the buyer is not assessee and the and the amount of a related person and buyer of goods duty then payable. the price is the sole are not related consideration for the and the price is sale: the sole Provided that- consideration for (i) where, in the sale, be the accordance with the transaction value; normal practice of the wholesale trade in such (b) in any other goods, such goods are case, including sold by the assessee at the case where different prices to the goods are not different classes of sold, be the value buyers (not being determined in related persons) each such manner as such price shall, may be subject to the existence prescribed. of the other circumstances specified in clause (a), (2) The be deemed to be the provisions of this normal price of such section shall not goods in relation to apply in respect each such class of of any excisable buyers; goods for which a tariff value has (ii) where such goods been fixed under are sold by the sub-section (2) of assessee in the course section 3. of wholesale trade for delivery at the time and (3) For the place of removal at a purpose of this price fixed under any 7 law for the time being in force or at a price, section,- being the maximum, fixed under any such (a) "assessee" law, then, means the notwithstanding person who is anything contained in liable to pay the clause (iii) of this duty of excise proviso, the price or the under this Act maximum price, as the and includes his case may be, so fixed, agent; shall, in relation to the goods so sold, be (b) persons shall deemed to be the be deemed to be normal price thereof; "related" if - (iii) where the (i) they are inter- assessee so arranges connected that the goods are undertakings; generally not sold by him in the course of (ii) they are wholesale trade except relatives; to or through a related person, the normal (iii) amongst them price of the goods sold the buyer is a by the assessee to or relative and through such related distributor of the person shall be assessee, or a sub- deemed to be the price distributor of such at which they are distributor; or ordinarily sold by the related person in the (iv) they are so course of wholesale associated that they trade at the time of have interest, removal, to dealers directly or indirectly, (not being related in the business of persons) or where such goods are not sold to each other. such dealers, to Explanation. - In dealers (being related this clause - persons) who sell such goods in retail; (i)“inter-connected 8 undertakings” shall (b) where the normal have the meaning price of such goods is assigned to it in not ascertainable for clause (g) of the reason that such section 2 of the goods are not sold or Monopolies and for any other reason, Restrictive Trade the nearest Practices Act, ascertainable equivalent thereof 1969 (64 of 1969); determined in such and manner as may be prescribed. (ii)“relative” shall have the meaning (2) Where, in relation assigned to it in to any excisable goods clause (41) of the price thereof for section 2 of the delivery at the place of Companies Act, removal is not known 1956 (1 of 1956); and the value thereof is determined with (c) “place of reference to the price removal” means – for delivery at a place other than the place of (i) a factory or any removal, the cost of other place or transportation from the premises of place of removal to the production or place of delivery shall manufacture of the be excluded from such excisable goods; price. (ii) a warehouse or any other place or (3) The provisions of premises wherein this section shall not the excisable apply in respect of any goods have been excisable goods for permitted to be which a tariff value has deposited without been fixed under sub-
section (2) of section 3. payment of duty, from where such (4) For the purposes of goods are this section,- removed;
(a) " assessee" means 9 the person who is liable (d) “transaction to pay the duty of value” means the excise under this Act price actually paid and includes his agent; or payable for the (b) " place of removal" goods, when sold, means- and includes in (i) a factory or any addition to the other place or premises amount charged of production or manufacture of the as price, any excisable goods; or amount that the (ii) a warehouse or any buyer is liable to other place or premises pay to, or on wherein the excisable behalf of, the goods have been assessee, by permitted to be reason of, or in deposited without connection with payment of duty, the sale, whether payable at the time from where such goods of the sale or at are removed; any other time, (c) "related person" including, but not means a person who is so associated with the limited to, any assessee that they amount charged have interest, directly for, or to make or indirectly, in the provision for, business of each other advertising or and includes a holding publicity, marketing company, a subsidiary and selling company, a relative organization and a distributor of the expenses, storage, assessee, and any outward handling, sub- distributor of such servicing, distributor. warranty, commission or any Explanation.- In this clause" holding other matter; but company"," subsidiary does not include company and" relative" the amount of duty have the same of excise, sales tax meanings as in the and other taxes, if 10 Companies Act, 1956 ; any, actually paid (1 of 1956 ) or actually payable (d) "value", in relation on such goods. 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, pirn, 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 on such goods and, subject to such rules as may be made, the trade discount (such discount not being refundable on any account whatsoever) allowed in accordance with the normal practice of the wholesale trade at the 11 time of removal in respect of such goods sold or contracted for sale. (e) “wholesale trade” means sales to dealers, industrial consumers, Government, local authorities and other buyers, who or which purchase their requirements/otherwise than in retail.
8. It may be appropriate, at this stage, to make a brief narration of the developments in the particular branch of fiscal jurisprudence which is in issue in the present cases. The Central Provinces and Berar Sales of Motor Spirit and Lubricants Taxation Act, 1938, (Central Provinces and Berar Act No.XIV of 1938) authorised the levy and collection from every retail dealer, as defined by the Act, a tax on the retail sales of motor spirits and lubricants at the rate of five per cent on the value of such sales. The levy was challenged and what arose for decision before the Federal Court on a reference, made by the Governor General under Section 213 of the Government of India Act, 1935 (often referred to as “the Constitution Act”) is the question whether the said levy was a duty of excise under Entry 45 of List-I in the Seventh Schedule to the Constitution Act or a tax on sale of goods under Entry 48 of List II of the said 12 Schedule. While the eventual answer in the reference holding the levy to be a tax on sale of goods and therefore within the competence of the Provincial Legislature is of no consequence to the present issue, what may require a specific notice is that Entry 45 which empowered the Federal Legislature to make laws with respect to “duties of excise on tobacco and other goods manufactured or produced in India; except…” corresponds to Entry 84 of List-I of the Seventh Schedule to the Constitution of India.
9. Some extracts from the opinion rendered by Chief Justice Gwyer(all the Judges on the Bench gave their own opinions while agreeing to the eventual conclusion) would throw light on the nature of the levy of excise and is therefore being recollected below:-
“The federal legislative power extends to making laws with respect to duties of excise on goods manufactured or produced in India. "Excise" is stated in the Oxford Dictionary to have been originally accise", a word derived through the Dutch from the late Latin accensare, to tax; the modern form, which ousted accise" at an early date, being apparently due to a mistaken derivation from the Latin excidere, to cut out. It was at first a general word for a toll or tax, but since the 17th century it has acquired in the United Kingdom a particular, though not always precise, signification. The primary meaning of “excise duty” or “duty of excise” has come to be that of a tax on certain articles of luxury (such as spirits, beer or tobacco) produced or manufactured in the United Kingdom, and it is used in contradistinction to 13 customs duties on articles imported into the country from elsewhere. At a later date the licence fees payable by persons who produced or sold excisable articles also became known as duties of excise; and the expression was still later extended to licence fees imposed for revenue, administrative, or regulative purposes on persons engaged in a number of other trades or callings. Even the duty payable on payments for admission to places of entertainment in the United Kingdom is called a duty of excise; and, generally speaking, the expression is used to cover all duties and taxes which, together with customs duties, are collected and administered by the Commissioners of Customs and Excise. But its primary and fundamental meaning in English is still that of a tax on articles produced or manufactured in the taxing country and intended for home consumption. I am satisfied that that is also its primary and fundamental meaning in India; and no one has suggested that it has any other meaning in Entry (45).
xxx xxx xxx
xxx xxx xxx
…There can be no reason in theory why an excise duty should not be imposed even on the retail sale of an article, if the taxing Act so provides. Subject always to the legislative competence of the taxing authority, a duty on home produced goods will obviously be imposed at the stage which the authority find to be the most convenient and the most lucrative, wherever it may be; but that is a matter of the machinery of collection, and does not affect the essential nature of the tax. The ultimate incidence of an excise duty, a typical indirect tax, must always be on the consumer, who pays as he consumes or expends; and it continues to be an excise duty, that is, a duty on home-produced or home-manufactured goods, no matter at what stage it is collected. The definition of excise duties is therefore of little assistance in determining the extent of the legislative power to impose them; for the duty 14 imposed by a restricted legislative power does not differ in essence from the duty imposed by an extended one.
It was argued on behalf of the Provincial Government that an excise duty was a tax on production or manufacture only and that it could not therefore be levied at any later stage. Whether or not there be any difference between a tax on production and a tax on the thing produced, this contention, no less than that of the Government of India, confuses the nature of the duty with the extent of the legislative power to impose it. Nor, for the reasons already given, is it possible to agree that in no circumstances could an excise duty be levied at a stage subsequent to production or manufacture.” (Underlining and bold is ours)
10. The issue was considered further in The Province of Madras vs. Messrs. Boddu Paidanna & Sons5. The following observation would be relevant.
“In 1939 F.C.R. 18 the opinions expressed were advisory opinions only, but we do not think that we ought to regard them as any less binding upon us on that account. We accept, therefore, the general division between the Central and Provincial spheres of taxation which commended itself to the majority of the Court in that case…………….. They recognized that the expression 'duty of excise' is wide enough to include a tax on sales ; but where power is expressly given to another authority to levy a tax on sales, it is clear that “duty of excise” must be given a more restricted meaning than it might otherwise bear. On the other hand the fact 5 A.I.R. (29) 1942 Federal Court 33 (from Madras) 15 that “duty of excise” is itself an expression of very general import is no reason at all for refusing to give to the expression “tax on sales” the meaning which it would ordinarily and naturally convey. In these circumstances the question at issue in the present appeal appears to us to lie within a very small compass.
The duties of excise which the Constitution Act assigns exclusively to the Central Legislature are,- according to the 1939 F.C.R 18, duties levied upon the manufacturer or producer in respect of the manufacture or production of the commodity taxed. The tax on the sale of goods, which the Act assigns exclusively to the Provincial Legislatures, is a tax levied on the occasion of the sale of the goods. Plainly a tax levied on the first sale must in the nature of things be a tax on the sale by the manufacturer or producer ; but it is levied upon him qua seller and not qua manufacturer or producer. ……………If the taxpayer who pays a sales tax is also a manufacturer or producer of commodities subject to a central duty of excise, there may no doubt be an overlapping in one sense ; but there is no overlapping in law. The two taxes which he is called on to pay are economically two separate and distinct imposts. There is in theory nothing to prevent the Central Legislature from imposing a duty of excise on a commodity as soon as it comes into existence, no matter what happens to it afterwards, whether it be sold, consumed, destroyed, or given away. A taxing authority will not ordinarily impose such a duty, because it is much more convenient administratively to collect the duty (as in the case of most of the Excise Acts) when the commodity leaves the factory for the first time, and also because the duty is intended to be an indirect duty which 16 the manufacturer or producer is to pass on to the ultimate consumer, which he could not do if the commodity had, for example, been destroyed in the factory itself. It is the fact of manufacture which attracts the duty, even though it may be collected later ; and we may draw attention to the Sugar Excise Act in which it is specially provided that the duty is payable not only in respect of sugar which is issued from the factory but also in respect of sugar which is consumed within the factory. In the case of a sales tax, the liability to tax arises on the occasion of a sale, and a sale has no necessary connexion with manufacture or production. The manufacturer or producer cannot of course sell his commodity unless he has first manufactured or produced it; but he is liable, if at all, to a sales tax because he sells and not because he manufactures or produces; and he would be free from liability if he chose to give away everything which came from his factory.”
11. The early views on the nature of excise duty as a levy and the stage of collection thereof would make it clear that though the impost is on the manufacture of an article the point of collection of the same need not necessarily coincide with the time of manufacture. The stage of collection can and usually is a matter of administrative convenience and such stage, normally, is the stage of clearance of article when it, for the first time, enters the trade for sale. The above position was affirmed by the Privy 17 Council in Governor-General in Council v. Province of Madras6 wherein it was, inter alia, held as follows:
“The term " duty of excise " is a somewhat flexible one: it may, no doubt, cover a tax on first and, perhaps, on other sales: it may in a proper context have an even wider meaning. An exhaustive discussion of this subject, from which their Lordships have obtained valuable assistance, is to be found in the judgment of the Federal Court in 1939 F. C. R.
18. Consistently with this decision, their Lordships are of opinion that a duty of excise is primarily a duty levied upon a manufacturer or producer in respect of the commodity manufactured or produced. It is a tax upon goods not upon sales or the proceeds of sale of goods. Here again, their Lordships find themselves in complete accord with the reasoning and conclusions of the Federal Court in the Boddu Paidanna case.
The two taxes, the one levied upon a manufacturer in respect of his goods, the other upon a vendor in respect of his sales, may, as is there pointed out, in one sense overlap. But in law there is no overlapping. The taxes are separate and distinct imposts. If in fact they overlap, that may be because the taxing authority, imposing a duty of excise, finds it convenient to impose that duty at the moment when the exciseable article leaves the factory or workshop for the first time on the occasion of its sale. But that method of collecting the tax is an accident of administration; it is not of the essence of the duty of excise, which is attracted by the manufacture itself.”
12. The above views received the consideration of this Court in R.C. Jall Parsi v. Union of India and anr7. wherein this Court held that while excise duty is essentially a duty on manufacture which is passed on to the 6 [A.I.R. (32) 1945 Privy Council 98] 7 AIR 1962 SC 1281 18 consumer, the stage of collection, subject to legislative competence of the taxing authority, could be at any stage convenient so long the character of the levy i.e. duty on manufacture is not altogether lost. The further view expressed was to the effect that “the method of collection does not affect the essence of the duty, but only relates to the machinery of collection for administrative convenience.”
13. It will hardly be necessary to reiterate the long lines of pronouncements that have consistently followed the above view, except to make a little detailed reference to Bombay Tyre International Ltd. (supra), not only because the true ratio of the decision in the said case has to be understood for the purpose of this reference so as to deal with the perceived conflict with Acer India Ltd. (supra) but also on account of the fact that the subject in issue had received a full and detailed consideration of this Court.
14. In Bombay Tyre International Ltd. (supra) the issue, shortly put, was whether determination of assessable value for the levy of excise duty can be only on the manufacturing cost and the manufacturing profit. It was contended before this Court, by relying on the decision of this Court in A.K. Roy and Another vs. Voltas Limited8, that having regard to the 8 (1973) 3 SCC 503 19 character of the levy the measure must be restricted thereto. The contention was rejected by referring to a long line of precedents including those referred to herein above to hold that “the levy of a tax is defined by its nature, while the measure of the tax may be assessed by its own standard. It is true that the standard adopted as the measure of the levy may indicate the nature of the tax but it does not necessarily determine it.”. The further view expressed in Bombay Tyre International Ltd. (supra) is that merely because excise is a levy on manufactured goods the value of the excisable article for the purpose of levy cannot be limited to only the manufacturing cost plus manufacturing profit. This Court went on to hold that “a broader based standard of reference may be adopted for the purpose of determining the measure of the levy. Any standard which maintains a nexus with the essential character of the levy can be regarded as a valid basis for assessing the measure of the levy.”
15. A reading of Section 4 of the Act, as originally enacted; as amended by 1973 Amendment; and as further amended by 2000 Amendment would clearly show that the value of the article for the purposes of levy of ad valorem duty was with reference to the price i.e. ‘normal price’ prior to the 2000 Amendment and thereafter with reference to the ‘transaction value’ which has been defined (already extracted) to mean “the price actually 20 paid or payable for the goods, when sold, and includes in addition to the amount charged as price……”
16. The measure for the purpose of the levy is, therefore, essentially the price charged in respect of a transaction which must necessarily be at arm’s length. Inclusions and additions that enrich the value of the Article till its clearance are permissible additions to the price that can be taken into account to determine ‘value’ under the old Section 4 (prior to 2000) as well as the ‘transaction value’ under the amended section effective from 1.7.2000. While such additions have been judicially held to be permissible under the old Act in Bombay Tyre International Ltd. (supra) the very same heads have been statutorily engrafted by the amendment made in 2000.
17. The price charged for a manufactured article at the stage when the article enters into the stream of trade in order to determine the value/transaction value for computation of the quantum of excise duty payable does not come into conflict with the essential character or nature of the levy. The measure is the value and value is related to price. The price charged at the stage of clearance, in addition to manufacturing cost and manufacturing profit, can include certain value additions and inclusions which enrich the value of the product to make it suitable for 21 sale or to facilitate such sale. At this stage, impost has nothing to do with the sale. The impost is on manufacture. But it is the value upto the stage of the first sale that is taken as the measure. Doing so does not introduce any inconsistency between the nature and character of the levy and the measure adopted.
18. The above aspect had been considered in Bombay Tyre International Ltd. (supra) on a specific contention advanced on behalf of the Assessees that the deductions under the following heads should be made from the sale price in the following terms:
“48. We now proceed to the question whether any post-manufacturing expenses are deductible from the price when determining the “value” of the excisable article. The old Section 4 provided by the Explanation thereto that in determining the price of any article under that section no abatement or deduction would be allowed except in respect of trade discount and the amount of duty payable at the time of the removal of the article chargeable with duty from the factory or other premises aforesaid. The new Section 4 provides by sub-section (2) that where the price of excisable goods for delivery at the place of removal is not known and the value is determined with reference to the price for delivery at a place other than the place of removal, the cost of transportation from the place of removal to the place of delivery has to be excluded from such price. The new Section 4 also contains sub-section (4)(d)(ii) which declares that the expression “value” in relation to any excisable goods, does not include the amount of the duty of excise, sales tax and other taxes, if any, payable on such goods and, subject to such rules as may be made, 22 the trade discount (such discount not 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. Now these are clear provisions expressly providing for deduction, from the price, of certain items of expenditure. But learned counsel for the assessees contend that besides the heads so specified a proper construction of the section does not prohibit the deduction of other categories of post-manufacturing expenses. It is also urged that although the new Section 4(4)(d)(i) declares that in computing the “value” of an excisable article, the cost of packing shall be included, the provision should be construed as confined to primary packing and as not extending to secondary packing. The heads under which the claim to deduction is made are detailed below:
(1) Storage charges.
(2) Freight or other transport charges, whether specific or equalised.
(3) Outward handling charges, whether specific or equalised.
(4) Interest on inventories (stocks carried by the manufacturer after clearance). (5) Charges for other services after delivery to the buyer.
(6) Insurance after the goods have left the factory gate.
(7) Packing charges.
(8) Marketing and Selling Organisation expenses, including advertisement and publicity expenses.
(Underlining is ours)
19. The above issue was answered by saying -
“50. We shall now examine the claim. It is apparent that for the purpose of determining the “value”, broadly speaking both the old Section 4 (a) and the new Section 4(1)(a) speak of the price for sale in the course of wholesale trade of an article 23 for delivery at the time and place of removal, namely, the factory gate. Where the price contemplated under the old Section 4 (a) or under the new Section 4(1)(a) is not ascertainable, the price is determined under the old Section 4(b) or the new Section 4(1)(b). Now, the price of an article is related to its value (using this term in a general sense), and into that value have poured several components, including those which have enriched its value and given to the article its marketability in the trade. Therefore, the expenses incurred on account of the several factors which have contributed to its value upto the date of sale, which apparently would be the date of delivery, are liable to be included. Consequently, where the sale is effected at the factory gate, expenses incurred by the assessee upto the date of delivery on account of storage charges, outward handling charges, interest on inventories (stocks carried by the manufacturer after clearance), charges for other services after delivery to the buyer, namely after- sales service and marketing and selling organisation expenses including advertisement expenses cannot be deducted. It will be noted that advertisement expenses, marketing and selling organisation expenses and after-sales service promote the marketability of the article and enter into its value in the trade. Where the sale in the course of wholesale trade is effected by the assessee through its sales organisation at a place or places outside the factory gate, the expenses incurred by the assessee upto the date of delivery under the aforesaid heads cannot, on the same grounds, be deducted. But the assessee will be entitled to a deduction on account of the cost of transportation of the excisable article from the factory gate to the place or places where it is sold. The cost of transportation will include the cost of insurance on the freight for transportation of the goods from the factory gate to the place or places of delivery.” (Underlining is ours) 24
20. We find no room whatsoever for any disagreement with the above view taken by this court in Bombay Tyre International Ltd. (supra). It is a view consistent with what was held by the Federal Court and the Privy Council in Central Provinces and Berar (supra),Boddu Paidanna (supra) and Province of Madras (supra) and the decisions that followed thereafter including the decision in Voltas Limited (supra) and Atic Industries Limited vs. H.H. Dewa, Asstt. Collector of Central Excise and ors9 the true purport of which was explained in Bombay Tyre International Ltd. (supra). Both the above opinions were clarified to mean that neither of them lay down any proposition to the effect that the excise duty can be levied only on the manufacturing cost plus the manufacturing profit only.
21. At this stage, the amendment to Section 3 by substitution of the words “a duty of excise on all excisable goods” by the words “a duty of excise to be called the Central Value Added Tax (CENVAT) on all excisable goods” is conspicuous. The amendment of Section 3 to the Act not only incorporates the essentials of a changed concept of charging of tax on additions to the value of goods and services at each stage of production but also engrafts in the statute what was judicially held to be permissible additions to the manufacturing cost and manufacturing profit 9 (1975) 1 SCC 499 25 in Bombay Tyre International Ltd. (supra). This fundamental change by introduction of the concept underlying value-added taxation in the provisions of Section 3 really find reflection in the definition of ‘transaction value’ as defined by Section 4(3)(d) of the Act besides incorporating what was explicitly held to be permissible in Bombay Tyre International Ltd. (supra). Section 4(3)(d), thus, defines ‘transaction value’ by specifically including all value additions made to the manufactured article prior to its clearance, as permissible additions to be price charged for purpose of the levy.
22. This would bring us to a consideration of the decision of this Court in Acer India Ltd (supra). The details need not detain us. Softwares which were duty free items and could be transacted as softwares came to be combined with the computer hardware which was a dutiable item for purposes of clearance. The Revenue sought to take into account the value of the computer software for the purposes of determination of ‘transaction value’ with regard to the computer. This Court negatived the stand of the Revenue taking the view that when software as a separate item was not dutiable its inclusion in the hard-disk of the computer cannot alter the duty liability of the software so as to permit the addition of the price/value of the software for the purpose of levy of duty. It is in the 26 above context that the decision of this Court in Acer India Ltd. (supra) has to be understood. The observations made in paragraph 84 thereof to the effect that ‘transaction value’ defined in Section 4(3)(d) of the Act would be subject to the charging provisions contained in Section 3 of the Act will have viewed in the context of a situation where an addition of the value of a non-dutiable item was sought to be made to the value of a dutiable item for the purpose of determination of the transaction value of the composite item. This is the limited context in which the subservience of Section 4(3)(d) to Section 3 of the Act was expressed and has to be understood. If so understood, we do not see how the views expressed in paragraph 84 of Acer India Ltd. (supra) can be read to be in conflict with the decision of Bombay Tyre International Ltd. (supra).
23. Accordingly, we answer the reference by holding that the measure of the levy contemplated in Section 4 of the Act will not be controlled by the nature of the levy. So long a reasonable nexus is discernible between the measure and the nature of the levy both Section 3 and 4 would operate in their respective fields as indicated above. The view expressed in Bombay Tyre International Ltd.(supra) is the correct exposition of the law in this regard. Further, we hold that “transaction value” as defined in Section 4(3)(d) brought into force by the Amendment Act, 2000, statutorily 27 engrafts the additions to the ‘normal price’ under the old Section 4 as held to be permissible in Bombay Tyre International Ltd. (supra) besides giving effect to the changed description of the levy of excise introduced in Section 3 of the Act by the Amendment of 2000. Infact, we are of the view that there is no discernible difference in the statutory concept of ‘transaction value’ and the judicially evolved meaning of ‘normal price’.
24. The above answers would comprehend the issues specifically arising in all the three questions that have been referred for our opinion.
…........................J. (RANJAN GOGOI) ........................J. (N.V. RAMANA) ........................J. (R. BANUMATHI) ........................................................J. (MOHAN M. SHANTANAGOUDAR) ….............................J. (S. ABDUL NAZEER) NEW DELHI MAY 11, 2018.
28
ITEM NO.1501 COURT NO.3 SECTIONS XIV, XII, IVA,
XVIA, XVII, IX
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
Civil Appeal No(s). 3159/2004
COMMISSIONER OF CENTRAL EXCISE Appellant(s)
VERSUS
M/S. GRASIM INDUSTRIES LTD. Respondent(s)
WITH
C.A. Nos.3455/2004, 7272/2005, 2982-2985/2005, 2986/2005, 7143/2005, 2261/2006, 2246-2247/2008, 2934-2935/2008, 3528/2008, 4820/2008, 6695/2008, 2534/2009, 253/2010, 8541/2009, 445/2010, 1382/2010, 2003-2004/2010, 2430/2010, 2363/2010, 7174-7175/2010, 4696/2011, 6984/2011, 2705/2012 Date : 11-05-2018 These appeals were called on for pronouncement of judgment today.
For the parties :
Ms. Pinky Anand, Sr. Adv.
Mr. K. Radhakrishna, Sr. Adv.
Mr. Arijit Prasad, Adv.
Ms. Rashmi Malhotra, Adv.
For Mr. B. Krishna Prasad,Adv.
Mr. S.K. Bagaria, Sr. Adv.
Mr. S. Sukumaran, Adv.
Mr. Anand Sukumar, Adv.
Mr. Bhupesh Kumar Pathak, Adv.
Mr. K. Rajeev, Adv.
Ms. Meera Mathur,Adv.
Mr. v. Sridharan, Sr. Adv.
Mr. L. badrinarayanan, Adv.
Mr. Aditya Bhattacharya, adv.
Mr. Victor Das, Adv.
Ms. Apeksha Mehta, Adv.
Mr. M. P. Devanath,Adv.
Mr. S. Nanda Kumar, Adv.
Mr. R. Sathish Kumar, Adv.
Ms. Tanu Priya Gupta, Adv.
Mr. M. Soundarasaran Kumar, Adv.
Ms. Deepika Nandkumar, Adv.29
Mr. Sugum Kumar Jha, Adv.
Mr. V. N. Raghupathy,Adv.
Mr. Ravinder Narain, Adv.
Mr. Ajay Aggarwal, Adv.
Ms. Mallika Joshi, Adv.
Mr. Rajan Narain,Adv.
Mr. Baij Nath Patel, Adv.
Ms. Sweta, Adv.
Ms. Romila, Adv.
Mr. B. Krishna Prasad, AOR Mr. Rajesh Kumar, AOR Mr. Prashant Kumar, AOR Mr. Mukesh Kumar Maroria, AOR Mr. Nikhil Nayyar, AOR Mr. Brij Bhushan, AOR M/s. AP&J Chambers, AOR Ms. Sheela Goel, AOR Hon'ble Mr. Justice Ranjan Gogoi pronounced the judgment of the Bench comprising His Lordship, Hon’ble Mr. Justice N.V. Ramana, Hon’ble Mr. Justice R. Banumathi, Hon’ble Mr. Justice Mohan M. Shantanagoudar and Hon’ble Mr. Justice S. Abdul Nazeer.
The reference is answered in terms of the signed reportable judgment.
All these matters will now be listed before the appropriate Bench for disposal on merits.
(NEETU KHAJURIA) (ASHA SONI) COURT MASTER BRANCH OFFICER
(Signed reportable judgment is placed on the file.)