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 14, Cited by 32]

Supreme Court of India

Dr. Kohli And Ors vs Atul Products Ltd on 12 February, 1985

Equivalent citations: 1985 AIR 537, 1985 SCR (2) 832, AIR 1985 SUPREME COURT 537, 1985 TAX. L. R. 2489, 1985 SCC (TAX) 197, 1985 CRILR(SC MAH GUJ) 236, (1985) 20 ELT 212, (1985) 6 ECC 113, (1985) ECR 937, 1985 (2) SCC 77, (1985) 2 COMLJ 311

Author: E.S. Venkataramiah

Bench: E.S. Venkataramiah, O. Chinnappa Reddy, Sabyasachi Mukharji

           PETITIONER:
DR. KOHLI AND ORS.

	Vs.

RESPONDENT:
ATUL PRODUCTS LTD.

DATE OF JUDGMENT12/02/1985

BENCH:
VENKATARAMIAH, E.S. (J)
BENCH:
VENKATARAMIAH, E.S. (J)
REDDY, O. CHINNAPPA (J)
MUKHARJI, SABYASACHI (J)

CITATION:
 1985 AIR  537		  1985 SCR  (2) 832
 1985 SCC  (2)	77	  1985 SCALE  (1)266
 CITATOR INFO :
 F	    1986 SC 964	 (8)
 E	    1989 SC1829	 (17)


ACT:
       Central Excise and Salt Act 1944, First Schedule Item
84D and	 Ministry of  Finance Notification  No. 180/61 dated
November 23 1961.
      Synthetic	 organic  dyestuffs  and  synthetic  organic
derivatives used  in dyeing  process-Exemption of  dyes from
excise duty  if and  only if such dyes had been manufactured
from other  dyes on  which excise duty had been paid-Benefit
of   exemption whether	can be	claimed	 if  the  dyes	when
manufactured were not liable for excise duty.
      Central  Excise Rules  1944, Rule	 10 and 10A; Rule 52
and 52A-Scope  of  and	difference  between  Calculation  of
period of  limitation for  recovery of deficit duty-Starting
point-When arises.
     Indian Evidence Act
     Promissory	  Estoppel-Doctrine    of   -	Notification
regarding exemption from payment of excise duty in regard to
dyestuffs Manufacturer	not having done anything Prejudicial
to his	interest relying upon representation of department -
Voluntary  payment   of	 excise	  duty-Plea  of	  promissory
estoppel-Whether permissible.
      Words and Phrases:
     `Paid'-Meaning of-Central Excise Rules 1944,Rule 10.



HEADNOTE:
       The respondent was the owner of a factory carrying on
the  business	of   manufacturing   dyes,   chemicals	 and
pharmaceuticals from  a number	of years. By the Finance Act
of 1961	 'synthetic  organic  dyestuffs	 (including  pigment
dyestuffs) and	synthetic organic  derivatives used  in	 any
dyeing pro -
833
cess' were  added as  Item 14D	in the First schedule to the
Central Excise	and Salt  Act, 1944  with effect  from March
1,1961, and consequently the respondent became liable to pay
excise duty  imposed by the Act on two of its products known
as cibanogenes which were being manufactured.
      On  November 23, 1961, the Central Government issued a
notification under  Rule 8(1)  of the  Central Excise Rules,
1944 exempting	the dyes  specified in	the Schedule annexed
thereto from  the whole	 of the excise duty leviable thereon
if and	only if	 such dyes  had been  manufactured from	 any
other dye  on which  excise duty  or countervailing  customs
duty had already been paid.
	Cibagenes   and	  cibanogenes	which	were   being
manufactured by the respondent belonged to the class of dyes
referred  to   in  the	 Schedule  annexed   to	  the	said
notification.
      In  pursuance to	the correspondence exchanged between
the respondent and the Superintendent of Central Excise, the
Deputy Superintendent was instructed to receive duty on such
fast  colour   bases  which  went  into	 the  production  of
Cibagenes or cibanogenes (processed dyes) by the respondent,
and  the  respondent  accordingly  paid	 the  duty  and	 was
exempted from payment of duty on cibanogenes manufactured by
it.
      The  departmental audit  party, later  on noticed that
the concession	shown to  the respondent  was not  in order,
since it  was only when duty had been paid on the basic dyes
at the	time of	 their manufacture when they were chargeable
to duty	 and they had been purchased by the respondent there
after, the  respondent would  get exemption  from  the	duty
payable on the products manufactured by it by employing such
basic dyes.  It was further of the view that there was short
levy of	 excise duty  on account  of the above mistake since
the respondent	had paid excise duty on the basic dyes at 30
% ad  valorem whereas  it was  liable to  pay duty at 30% ad
valorem on  the	 products  manufactured	 by  it	 which	were
costlier than the basic dyes.
      In pursuance to the aforesaid objection, the Assistant
Collector issued five notices under Rule 10-A of the Central
Excise Rules to the respondent calling upon it to show cause
as to  why the	deficit amount	of excise duty should not be
recovered
      The  respondent, denied  its liability  and  contended
that it	 had cleared  the products  manufactured  by  it  in
accordance with	 the Rules  and pleaded	 that there  was  no
justification to conclude that it was required to pay excise
duty on	 the fast  colour bases	 used by it in manufacturing
the said  goods voluntarily  and that Rule 10-A of the Rules
was not	 applicable to the case and so demand could be made.
The Assistant Collector overruled the
834
objections or  the respondent  and directed  it to  pay	 the
amount which  had been	demanded in  the notices  by issuing
appropriate notices of demand.
      Aggrieved	 by the demand notices, the respondent filed
a writ	petition questioning  their correctness,  and for an
order directing	 the excise  authorities not  to recover the
amounts. The  High Court, allowed the writ petition and held
that the  respondent was  entitled to  the  benefit  of	 the
exemption under	 the notification  in respect  of the  goods
manufactured by it, as excise duty had been paid on the dyes
used in	 the manufacture of the said goods, and directed the
excise authorities  not to recover the sums mentioned in the
Demand notices.
	  In the appeals to this Court, on the questions (i)
Whether the  respondent was  entitled to  the benefit of the
exemption notification dated November 23, 1961 when the dyes
said to	 have been used by the respondent in the manufacture
of other  dyes were  not liable	 for payment  of excise duty
when they  were manufactured  and (ii)	Whether the  demands
fell within  the scope	of Rule 10-A or under Rule 10 of the
Central Excise Rules 1944.
      Allowing the Appeal,
^
      HELD: 1. (i) The exemption notification dated November
23. 1961  specifically states  that if	and only if the dyes
are manufactured  from any other dye on Which excise duty or
counter- vailing  customs duty	has already  been paid,	 the
exemption can  be availed  of by  the manufacturer  of	such
dyes. [ 843B; E]
	    (ii) Payment of excise duty on dyes was possible
only if they had been manufactured after the introduction of
Item 14D into the First Schedule to the Act. [843F]
      In  the instant  case, the dyes which were used by the
respondent had been manufactured prior to that date. [843F]
      Innamuri	Gopalan &  Ors. v.  State of Andhra Pradesh,
[1964] 2 S.C.R. 888, distinguished.
	     Hansraj  Gordhandas v.  H. H.  Dave,  Assistant
Collector of  Central Excise  & Customs,  Surat &  two	Ors.
[1969] 2 S.C.R. 253, inapplicable.
	    (iii) A voluntary payment of excise duty on dyes
which were  not liable	for such  payment would not earn any
exemption under the notification. [845F]
      IN  the instant  case,  the  principle  of  promissory
estoppel cannot	 be pleaded.  The respondent  had  not	done
anything prejudicial  to its  interest	  relying  upon	 any
representation made on behalf of the department. It is
835
not the	 case of  the respondent,  that it  would  not	have
manufactured the  dyes but  for	 the  advice  given  by	 the
Department. The	 respondent, had  before  it  the  exemption
notification which  alone could be the basis for its actions
The Department	was not	 expected to  tender legal advice to
the respondent on a matter of this nature. [845C-D.]
	 2. (a) The points of difference between Rule 10 and
10-A of	 the Rules are that: (i) Rule 10 applies to cases of
short levy  through inadvertence,  error, collusion  or mis-
construction on	 the part  of an  officer, or  through	mis-
statement as  to the  quantity, description  or value of the
excisable goods	 on the	 part of  the  owner.  Rule  10-A  a
residuary clause  applies to those cases not covered by Rule
10, and	 (ii) Under Rule 10, the deficit amount could not be
collected after	 the expiry of three months from the date on
which the  duty or charge was paid or adjusted in the owners
account current	 or from the date of making the refund, Rule
10-A does  not contain any such period of limitation. [846P-
H]
	    (b) In calculating the period of limitation, the
expression  `paid'  in	Rule  10  should  not  be  literally
construed as  `actually paid'  but as  `ought to  have	been
paid' in  order to  prevent a  person who  had not  paid any
excise duty  at all which be should have paid from escaping,
from the act of Rule 10 of the Rules. [847B-C]
      N.B.  Sanjana Assistant  Collector of  Central Excise,
Bombay &  Ors. v.  Elphinstone Spinning	 & Weaving Mills Co.
Ltd. [1971]  3 S.C.R.  506, Assistant  Collector of  Central
Excise, CALCUTTA  Division v.  National Tobacco Co. Of India
Ltd.,  [1913]	1  S.C.R.   822	 and   Gursahai	 Saigal	  v.
Commissioner of	 Income tax,  Punjab, [1963]  3 S.C  R.	 893
referred to.
      In  the instant  case, there has been no assessment of
the manufactured  goods at all as contemplated by Rule 52 of
the Rules  and the  delivery of	 the goods  has taken  place
contrary to  Rule 52A	  of the  Rules. The  Department was
virtually inveigled into a trap by the respondent suggesting
that it	 was too  eager to  pay excise duty on certain goods
which to the knowledge of the respondent were hot liable for
excise duty  with the  object of  getting the benefit of the
right to  clear its  products which  were liable  for higher
excise duty  because of their increased value without paying
any duty  at all. Rule 10 of the Rules deals with four kinds
of mistakes  on the  part of  an officer  which bring a case
within its  sweep. Of them `inadvertence', `error' and `mis-
construction'  are   mistakes	which	can   be   committed
unilaterally by	 the officer  himself. `Collusion'  involves
pact between  two or more persons to defraud the Government.
This case  does not  involve any  unilateral mistake  on the
part of	 an officer  or collusion  nor	where  through	mis-
statement as  to quantity,  description or value of goods on
the part  of the  owner short  levy has occasioned. Further,
the error  in this  case has  not taken place at the time of
the assessment	or at the time when assessment ought to have
been made under Rule 52. [848H; 849F-H]
836
     In the  instant case, the discussion and correspondence
between the  assessee and  the officers	 had taken  place on
December 20,  1961, December  22, 1961 and January 4/6, 1962
without reference  to  the  actual  goods.  The	 goods	were
actually manufactured  and cleared  afterwards. The reply of
the Superintendent of Central Excise dated January 4/6, 1962
was in	the nature  of	advice	and  not  an  assessment  as
contemplated under  Rule 52.  This  case  is  not  therefore
covered by  Rule 10  at all.  Rule 10-A which is a residuary
provision is,  therefore, necessarily attracted. The plea of
limitation raised  on the basis of Rule 10 of the Rules does
not therefor survive. [850A-B]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2377 of 1970.

On appeal by certificate from the Judgment and Order dated 9/10.7.69 of the Gujarat High Court in Special Civil Application No. 624 of 1964.

D.K. Sen, V.C. Mahajan and R.N. Poddar for the appellants.

K.K. Venugopal, D.N Misra, T M Ansari and P.K. Rana for the respondent.

The Judgment of the Court was delivered by VENKATARAMIAH, J, This appeal by certificate under Article 133(1) (a) of the Constitution is filed against the judgment and order dated July 9/10,1969 in Special Civil Application No. 624 of 1964 on the file of the High Court of Gujarat filed under Article 226 of the Constitution by M/s. The Atul Products Ltd., the respondent in this appeal.

The respondent is the owner of a factory at Atul in the State of Gujarat in which it has been carrying on the business of manufacturing dyes, chemicals and pharmaceuticals from a number of years. By the Finance Act of 1961`synthetic organic dyestuffs (including pigment dyestuffs) and synthetic organic derivatives used in any dyeing process' were added as Item 14D in the First Schedule to the Central Excise and Salt Act, 1944 (hereinafter referred to as `the Act' with effect from March 1, 1961 and consequently the respondent became liable to pay excise duty imposed by the Act on two of its products known as cibagenes and cibanogenes which were being 837 manufactured by it by virtue of section 3 of the Act which provided that excise duty prescribed by the Act was leviable on all excisable goods specified in the First Schedule to the Act. Item 14D in the First Schedule during the relevant period read thus:

"14D, Synthetic organic dyestuffs (including pigment dye stuffs) and synthetic organic derivatives used in any dyeing Thirty per cent process. ad valorem. But on November 23, 1961, the Central Government issued a notification under Rule 8(1) of the Central Excise Rules, 1944 (hereinafter referred to as 'the Rules') exempting the dyes specified in the Schedule annexed thereto from the whole of the excise duty leviable thereon if and only if such dyes had been manufactured from any other dye on which excise duty or countervailing customs duty had already been paid. The notification read thus: D "Government of India Ministry of Finance (Department of Revenue) New Delhi, dated the 23rd November 1961 the 2nd Agrahayana, 1813 S.E. NOTIFICATION Central Excise GSR. In exercise of the powers conferred by sub-rule (1) of Rule 8 of the Central Excise Rules, 1944, as in force in India, and as applied to the State of Pondicherry, the Central Government hereby exempts the dyes specified in the schedule annexed hereto, falling under Item No. 14D of the First Schedule to the Central Excises and Salt Act, 1644 (1 of 1944) from the whole of the excise duty leviable thereon if and only if, such dyes are manufactured from any other dye on which excise duty or countervailing customs duty has already been paid.
838
Schedule
1. Solubilised Vats,
2. Rapid fast colours,
3. Rapidogenes,
4. Fast Colour Salts.
(180/61) sd/- (B.N. Banerji)"

It may be stated here that cibagenes and cibanogenes which were being manufactured by the respondent belong to the class of dyes referred to in the Schedule annexed to the above said notification. After the above notification was issued, the respondent wrote a letter dated December 22, 1961 to the Superintendent of Excise, Bulsar Division, Bulsar which read as follows:

"Dear Sir, You are aware that under the Notification No. 180/61 of the 23rd November, 1961 issued by the Government of India, Min. Of Finance (Dept. of Revenue), Rapidogenes/Rapid fasts colour bases are exempted from the excise duty provided dyes are manufactured from other dyes on which excise duty or countervailing customs duty has already been paid.
During the course of discussions we had on the 20th December, 1961 with the Collector of Central Excise and yourself, we pointed that we purchase Fast Colour Bases, required in the production of Rapidogenes/Rapid fasts either from the manufacturer in Bombay or from the open market. The material which the local manufacturer has offered us was produced before, the imposition of excise duty on dyes. He is, therefore, willing to sell us the material without the recovery of excise duty. We now propose to pay the excise duty on the fast colour bases which we will purchase from the local manufacturer so that we do not have to pay 839 excise duty on the final products produced viz. Rapidogenes/ Rapid fasts.
Similarly we propose to purchase some quantity of imported fast colour bases from the open market. We will present the materials thus purchased to you for the recovery of excise duty @15%.
We have now to request you to advise your Inspector at ATUL to accept the excise duty on the fast colour Bases, which we will purchase either from the local manufacturer or from the open market. Thanking you in meanwhile, we remain.
Yours faithfully, for the ATUL PRODUCTS LTD.
(S. K Soman)"

The Superintendent of Central Excise, Bulsar Division, Bulsar sent a reply dated January 4/6, 1962 to the above letter stating that there was no objection to the payment of excise duty on fast colour bases purchased by the respondent and that if evidence of payment of excise duty on fast colour bases was produced the dyes manufactured by using those fast colour bases would not be liable to duty under the notification referred to above. He also instructed the Deputy Superintendent of Central Excise to receive duty on such fast colour bases which went into the production of cibagenes or cibanogenes (processed dyes) by the respondent. The respondent accordingly paid the duty and was exempted from payment of duty on cibagenes and cibanogenes manufactured by it. The departmental audit party later on noticed that the concession shown to the respondent was not in order since it was only when duty had been paid on the basic dyes at the time of their manufacture when they were chargeable to duty and they had been purchased by the respondent would get exemption from the duty payable on the products manufactured by it by employing such basic dyes. The audit party was of the view that the respondent which had purchased the basic dyes at the time when duty was leviable on them could not claim exemption from payment of excise duty on the final products manufactured by it by using such basic dyes, by voluntarily paying duty on the basic dyes after March 1, 1961 in accordance with law in force then. The audit party was further of the view that there was short levy of excise duty on account of the above mistake since 840 the respondent had paid excise duty on the basic dyes at 30% ad valorem whereas it was liable to pay duty at 30 % ad valorem on the products manufactured by it which were costlier than the basic dyes. The Assistant Collector of Central Excise at Surat there fore issued five notices under Rule 10-A of the Rules to the respondent all on May 20, 1964 calling upon it to show cause as to way the deficit amount of excise duty should not be recovered in respect of the excisable goods manufactured by it at different periods before that date. We reproduce below one of such notices, the contents of which were more or less the same except with regard to the amount claimed and the number of the relevant demand notice:

"INTEGRATED DIVISIONAL OFFICE:
CUSTOMS & CENTRAL EXCISE, SURAT No. VI (RR) 21-13/62/II/(iv) Surat, the 20th May 1964 NOTICE Whereas it has been reported that M/s Atul Products Limited, Atul have manufactured Synthetic Organic Dyes namely Cibagenes and Cibanogenes from basic dyes Lying in stock as on 28-2-61 / 1-3-61 with them purchased from the market and having voluntarily paid duty on all such basic dyes in stock/purchased from the market as referred to above manufactured and cleared from 23-11-61 onwards the processed dyes (final product) without payment of duty at the time of clearance from their factory,

2. The Deputy Superintendent, Central Excise, Atul has raised demand No- 10175 dated 6-1-64 for the amount of Rs. 2,930,22 for the recovery of duty as a result of the assessment of the final processed dyes; because the processed dyes were not eligible for exemption from duty only on the ground that the duty was voluntarily paid on the basic dyes which were in stock/purchased from the market as on 28-2-61 when such payment of duty on the stock of basic dyes as on 28-2- 61 was not warranted.

3. M/s. Atul Products Ltd. Atul have represented this dispute vide their letter No. SL/437/9581 dated 25-3-64 against Demand No. 10175 dated 6-1-64.

841

4.M /s.Atul Products Ltd. Atul should show cause to the undersigned as to way the demand referred to above issued by the Deputy Superintendent,Central Excise,Atul should not be confirmed.

5. Atul Products Ltd. Atul are further directed to produce at the time of showing cause all the evidence upon which they intend to rely in support of their defence.

6 M/s. Atul Products Ltd. Atul should also indicate in the written explanation whether they wish to be heard in person before the assessment dispute is finalised.

7. If no cause is shown against the action proposed to be taken within ten days of the receipt of this notice or they do not appear before the undersigned when the case is posted for hearing the case will be decided ex parte.

sd/-

H. H. Dave 20-5-64 Assistant Collector.

" The particulars of the demand notices and the amounts claimed in the said five notices were as follows:
Demand	Notice No.  Date	 Amount	       Period  of
				  Rs.	       clearance
1. 10163	  24.10.63     18,349,21   1.1.62 to 31-5-63
2. 10166 11.11.63 8,142,06 3.8.63 to 13.11.63
3. 10174 6.1.64 1,80,593.47 30-12-61 to 30-5-62
4. 10175 6.1.64 2,930.22 Supplementary to 10163 and 10166
5. 10179 25.2.64 8,349.00 24.12.64
-----------
2,18,363.96 The respondent sent a common reply to the above notices on June 19, 1964. The respondent contended that it had cleared the 842 products manufactured by it namely cibagenes and cibanogenes in accordance with the Rules. It pleaded that there was no justification to conclude that it had paid excise duty on fast colour bases used by it in manufacturing the said goods voluntarily as the Superintendent, Central Excise, Bulsar had confirmed that according to Government of India's notification dated November 23, 1961 it was required to pay excise duty on the fast colour bases before they were used in the production of the said processed dyes and also had written that the Dy. Superintendent of Central Excise, Atul was being instructed to recover duty on the said fast colour bases. The respondent also pleaded that Rule 10-A of the Rules was not applicable to the case and hence no demand could be made. After considering the representations made by the respondent to the above notices, the Assistant Collector overruled the objections of the respondent by his orders dated July 20,1964 and directed it to pay the amounts which had been demanded in the notices by issuing appropriate notices f demand. Aggrieved by the said orders passed by the Assistant Collector of Central Excise and the notices of demand the respondent filed a writ petition under Article 226 of the Constitution before the High Court of Gujarat questioning their correctness and praying for an order directing the excise authorities not to recover the amounts claimed in the notices from the respondent. The High Court held that the respondent was entitled to the exemption under the notification in respect of the goods manufactured by it as excise duty had been paid on the dyes used in the manufacture of the said goods. The High Court, therefore, allowed the writ petition quashing the orders of the Assistant Collector and the notices of demand impugned in the writ petition and directing the y excise authorities not to recover the sums mentioned therein by its judgment dated July 9/10, 1969. This appeal is filed by the Union of India against the Judgment of the High Court.
The two principal questions which arise for consideration before us in this appeal are: (i) whether the respondent was entitled to the benefit of the exemption notification dated November 23, 1961 when the dyes said to have been used by the respondent in the manufacture of other dyes were not liable for payment of excise duty when they were manufactured, that is, before the introduction of Item 14D into the First Schedule to the Act even though duty may have been paid on them after the introduction of item 14D and (ii) whether the demands made in this case fall within the scope of Rule 10-A of the Rules or under Rule 10 thereof.
843
It is not disputed that the dyes in respect of which duty had A been paid in this case had been manufactured at a time when no duty was leviable on them. This case actually began with the letter written by the respondent on December 22, 1961 within one month after the exemption notification dated November 23, 1961 was issued. In the said letter the respondent no doubt stated 'the material which the local manufacturer has offered us was produced before the imposition of excise duty on dyes'. But it was followed by the sentence 'We now propose to pay the excise duty on the Fast Colour bases ....... '. In that letter there was a request made to the superintendent of Central Excise to accept excise duty on the fast colour bases which the respondent would purchase either from the local manufacturer or from the open market. The letter did not contain any particulars about the quantity of such dyes which the respondent wished to purchase or its value . The Superintendent of Central excise in his reply stated that there was no objection to the to the payment of excise duty on fast colour bases purchased by the respondent and that if evidence of payment of exercise duty on fast colour bases was produced, the dyes manufactured by using those fast colour bases would not be liable to duty under notification. The above reply was intended to convey in effect what the notification stated. It was perhaps assumed that payment of excise duty would arise only when it was payable Under law. The language of the notification left no room for doubt at all. It stated that if and only if such dyes were manufactured from any other dye on which excise duty or countervailing customs duty had already been paid, they would be exempted from duty Payment of excise duty on dyes was possible only if they had been manufactured after the introduction of Item 14D into the First Schedule to the Act. Admittedly in this case the dyes which were used by the respondent had been manufactured prior to that date. -
In reaching its decision the High Court, however, relied on the decision of this Court in Innamuri Gopalan & Ors. v State of Andhra Pradesh & Anr.(1) In that case the Court had to construe a notification issued by the Government of Andhra Pradesh granting exemption to textile goods from the levy of sales tax under the Andhra Pradesh General Sales Tax Act, 1957 (A P. 6 of 1957). But it, however, contained a proviso that in the case of any class of such goods in respect of which additional duties are leviable by the Central Government under clause 3 of the Additional Duties (1) [1964] 2 S.C.R. 888.
844

of Excise (Levy and Distribution) Bill, 1957 read with Section 4 of the Provisional Collection of Taxes Act, 1931 (Central Act XVI of 1931) the exemption would be subject to the dealer proving to the satisfaction of the assessing authority that additional duties of excise had been so levied and collected on such goods by the Central Government. In the above said case certain dealers who had sold textile goods which were not subject to additional duties of excise claimed that they were entitled to the exemption even though they had not paid such additional excise duty. The State Government pleaded that the dealers would be entitled to claim exemption if and only if such additional excise duty had been levied and collected and since the goods in question were not liable to such additional excise duty, they were not entitled to claim the exemption. This Court rejected the contention of the State Government and held that on a plain reading of the notification relied on in that case all varieties of textile goods had been generally exempted from payment of sales tax but where any additional excise duty had been levied in respect of any kind of textile goods then the dealer had to show proof of levy and payment of such duty. Accordingly the case of the dealers was upheld. In the case before us, the notification relied on by the respondent is couched in a different language. It specifically states that if and only if the dyes are manufactured from any other on which excise duty or countervailing customs duty has already been paid, the exemption can be availed of by the manufacturer of such dyes. The above decision of this Court is, therefore, clearly distinguishable from the present case. With great respect to the High Court it should be stated that the distinction pointed out above was not noticed by it.

The decision in Hansraj Gordhandas v. H. H. Dave, Assistant Collector of Central Excise & Customs, Surat & two Ors (1) does not also have any bearing on this case. There the Court was concerned with the meaning of the notification in question which had granted exemption from payment of excise duty on cotton fabrics manufactured on powerlooms owned by cooperative societies registered prior to March 31 1961. The appellant had produced with his own hired labour cotton fabrics on the powerlooms owned by a cooperative society under a contract. Still the Court found that the appellant was entitled to the benefit of exemption since he had manufactured the goods on the powerlooms owned by a cooperative (1) [1969] 2 S.C.R. 253.

845

society as per the notification. The crucial question in all such A cases is whether the case falls within the scope of the law granting exemption or not and there can be no dispute about that principle. The difficulty arises only when the said principle is to be applied to the facts of a given case. As mentioned earlier, in this case of the respondent did not fall under the notification granting exemption since the basic dyes used by it in producing other processed dyes were not subject to levy of excise duty when they were manufactured and cleared.

We do not agree that in this case the principle of promissory estoppel can be pleaded as a bar against the contention of the Department. The respondent had not done anything prejudicial to its interest relying upon any representation made on behalf of the Department. It is not the case of the respondent that it would not have manufactured the dyes but for the advice given by the Department. On the other hand it is obvious that the respondent had before it the exemption notification which alone could be the basis for its actions. The Department was not also expected to tender legal advice to the respondent on a matter of this nature.

After giving our earnest consideration to the case before us we are of the view that under the notification exemption could be claimed only where the dyes used in the manufacture of other dyes were liable to, payment of excise duty when they were manufactured and such duty had been paid. A voluntary payment of excise duty on dyes which were not liable for such payment would not earn any exemption under the notification. The finding re p73 corded by the High Court on the above question is, therefore, liable to be set aside.

The next question relates to the appropriate provision of law under which action could have been taken in this case by the Central Excise authorities. This question was not decided by the High Court in view of its finding on the liability of the respondent to pay excise duty on the products manufactured by it. Since we have not agreed with the decision of the High Court on this point, it has become necessary for us to decide this question in this appeal. While the Department asserts that it was open to it to proceed under Rule 10-A of the Rules, the respondent contends that even if there was any short levy, the proper Rule applicable to its case was Role 10 and not Rule 10-A. Rule 10 and Rule 10-A of the Rules during the relevant period ran as follows:-

846
10 Recovery of duties or charges short-levied, or erroneously refunded-

When duties or charges have been short-levied through inadvertence, error, collusion or misconstruction on the part of an officer, or through mis-statement as to the quantity, description or value of such goods on the part of the owner, or when any such duty or Charge, after having been levied, has been owing to any such cause, erroneously refunded, the person chargeable with the duty or charge, so short-levied, or to whom such refund has been erroneously made, shall pay the deficiency or pay the amount paid to him in excess, as the case may be, on written demand by the proper officer, being made within three months from the date on which the duty or charge was paid or adjusted in the owners account-current, if any or from the date of making the refund.

10-A. Residuary powers for recovery of sums due to Government-

Where these Rules do not make any specific provision for the collection of any duty, or of any deficiency in duty if the duty has for any reason been short-levied, or of any other sum of any kind payable to the Central Government under the Act or these Rules, such duty, deficiency in duty or sum shall, on a written demand made by the proper officer, be paid to such person and at such time and place, as the proper officer may specify."

The points of difference between the above two Rules were that (i) whereas Rule 10 applied to cases of short levy through inadvertence, error, collusion or mis-construction on the part of an officer, or through mis-statement as to the quantity, description or value of the excisable goods on the part of the owner, Rule 10-A which was a residuary clause applied to those cases which were not covered by Rule 10 and that (ii) whereas under Rule 10, the deficit amount could not be collected after the expiry of three months from the date on which the duty or charge was paid or adjusted in the owners account-current or from the date of making the refund, Rule 10-A did not contain any such period of limitation. The scope of these two Rules has been considered by this Court in two decisions i.e. N. B. Sanjana. Assistant Collector 847 Of Central Excise, Bombay & Ors. v. Elphinstone Spinning & Weaving Mills Co. Ltd.(1) and Assistant Collector of Central Excise, CALCUTTA Division v. National Tobacco Co. Of India Ltd.(2) In addition to the above two points of distinction between Rule 10 and 10-A of the Rules, this Court further held in Sanjana's case (supra) following the decision in Gursahai Saigal v. Commissioner of Income-tax, Punjab(3) that in calculating the period of limitation, the expression 'paid' in Rule 10 should not be literally construed as 'actually paid' but as 'ought to have been paid' in order to prevent a person, who had not paid any excise duty at all which he should have paid from escaping, from the net of Rule 10 of the Rules. In National Tobacco Co' s. case (supra) this Court observed at pages 836-837 thus:

Rules 10 and 10A, placed side by side, do raise difficulties of interpretation. Rule 10 seems to be widely worded as to cover any" inadvertence, error, collusion or mis-construction on the part of an Officer", as well as any"
mis-statement as to the quantity, description or value of such goods on the part of the owner" as causes of short levy. Rule 10-A would appear to cover any "deficiency in duty if the duty has for any reason been short-levied"

except that it would be outside the purview of Rule 10-A if its collection is expressly provided for by any Rule. Both the rules, as they stood at the relevant time dealt with collection and not with assessment. They have to be harmonised. In N. B. Sanjana's case (supra) this Court harmonised them by indicating that Rule 10-A which was residuary in character, would be inapplicable if a case fell within a specified category of case mentioned in Rule 10.

It was pointed out in Sanjana s case (supra) that the reason for the addition of the new Rule 10-A was a decision of the Nagpur High Court in Chhotabhai Jethabhai Patel v. Union of India (A. I- R 1952 Nag. 139) so that a fresh demand may be made on a basis altered by law. The Excise authorities had then made a fresh demand, under (1) [1971] 3 S.C.R. 506.

(2) [1973] I S.C.R. 822.

(3) [1963] 3 S.C.R. 893.

848

the provisions of Rule 10-A, after the addition of that Rule, the validity of which challenged but upheld by Full Bench of the High Court of Nagpur. This Court in Chhotabhai Jethabhai Patel & Co.

v. Union of India [1962] Supp. 2 S. C- R. 1. also rejected the assessee's claim that Rule 10-A was inapplicable after pointing out that the new rule had been specifically designed "for the enforcement of the demand like the one arising in the circumstances of the case." We think that Rule 10 should be confined to cases where he demand is being made for a short levy caused wholly by one of the reasons given in that Rule so that an assessment has to be reopened."

This Court further observed at page 840:

"Although Rule 52 makes an assessment obligatory before goods are removed by a manufacturer, yet, neither that rule nor any other rule, as already indicated above, has specified the detailed procedure for an assessment. There is no express prohibition anywhere against an assessment at any other time in the circumstances of a case like the one before us whore no "assessment." as it is understood in law; took place at all. On the other hand, Rule 10A indicates that there are residuary powers of making a demand in special circumstances not foreseen by the framers of the Act or the rules. If the assessee disputes the correctness of the demand an assessment becomes necessary to protect the interests of the assessee. A case like the one before us falls more properly within the residuary class of unforeseen cases. We think that, from the provisions of section 4 of the Act read with Rule 10A, an implied power to carry out or complete an assessment, not specifically provided for by the rules, can be inferred."

In the instant case there has been no assessment of the manufactured goods at all as contemplated by Rule 52 of the Rules and the delivery of the goods has taken place contrary to Rule 52-A of the Rules. Rule 52 and Rule 52-A as they stood at the relevant period are set out below:-

"52. Clearance on payment duty-
849
When the manufacturer desires to remove goods on A payment of duty, either from the place or a premises specified under rule 9 or from a store-room or other place of storage approved by the Collector under rule 47, he shall make application in triplicate unless otherwise by rule or order required to the proper officer in the proper form and shall deliver it to the officer at last twelve hours or such other period as may be elsewhere prescribed or as the Collector may in any particular case require or allow before it is intended to remove the goods.
The officer, shall, thereupon, assess the amount of duty due on the goods and on production of evidence that this sum has been paid into the Treasury or paid in the account of the Collector in the Reserve Bank of India or the State Bank of India, or has been despatched to the Treasury by money-order shall allow the goods to be cleared.
52-A (1) Goods to be delivered on a Gate pass- No excisable goods shall be delivered from a factory except under a gatepass in the proper form or in such other form as the Collector may in any particular case or class of cases prescribe signed by the owner of the factory and countersigned by the proper officer......."

The facts of this case indicate that the Department was virtually inveigled into a trap by the respondent suggesting that it was too eager to pay excise duty on certain goods which to the knowledge of the respondent were not liable for excise duty with the object of getting the benefit of the right to clear its products which were liable for higher excise duty because of their increased value without paying any duty at all. Rule 10 of the Rules deals with four kinds of mistakes on the part of an officer which bring a case within its sweep. Of them 'inadvertence' 'error' and' mis-construction' are mistakes which can be committed unilaterally by the officer himself. `Collusion' involves a pact between two or more persons to defraud the Government- This case does not involve any such unilateral mistake on the part of an officer or collusion as explained above. Nor is this a case where through mis-statement as to the quantity, description or value of such goods on the part of the owner short levy has occasioned. Further the error in this case has not taken place at the time of the assessment or at the time 850 when assessment ought to have been made under Rule 52. The discussion and correspondence between the assessee and the officers concerned had taken place on December 20, 1961 and January 416, 1962 was in the nature of an advice and not an assessment as contemplated under Rule 52. Hence this case is not covered by Rule 10 of the Rules at all. Rule 10-A of the Rules which is a residuary provision is, therefore, necessarily attracted. Hence the plea of limitation raised on the basis of Rule 10 of the Rules does not survive.

In the result we set aside the judgment of the High Court and dismiss the writ petition filed by the respondent. The Department may now proceed to recover the sums demanded under the impugned notices issued to the respondent.

For the foregoing reasons, the appeal is accordingly allowed with costs.

N. V. K.				     Appeal allowed.
851