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 55, Cited by 0]

Madras High Court

Flextronics Technologies (India) ... vs The State Of Tamil Nadu

Author: V.Ramasubramanian

Bench: V.Ramasubramanian, T.Mathivanan

        

 
IN THE HIGH COURT OF JUDICATURE AT MADRAS

Reserved on 16.10.2015 & Pronounced on:  18.4.2016

Coram:

The Hon'ble Mr.Justice V.RAMASUBRAMANIAN
AND
The Hon'ble Mr.Justice T.MATHIVANAN

Tax Case Revision No.35 of 2014

Flextronics Technologies (India) Private Limited
rep. by its Managing Director 
Plot No.3, Phase-II, SIPCOT Industrial Park, 
Santhavelur C.Village, Sriperumpudur, 
Kancheepuram District.			..	Petitioner

Vs.

The State of Tamil Nadu
rep. by the Assistant Commissioner of 
Commercial Taxes, Sriperumbudur Circle,
Kancheepuram.				..	Respondent

-----
	Tax Case Revision filed under Section 60 of the Tamil Nadu Value Added Tax Act, 2005 read with Rule 14 of the Tamil Nadu Value Added Tax Rules, 2007.
-----
	For Petitioner 	:  Mr.C.Natarajan, Senior Counsel
			   for Mrs.Hema Murali Krishnan
	For Respondent	:  Dr.Anita Sumanth, 
			   Special Govt.Pleader (Taxes)
-----

ORDER

V.RAMASUBRAMANIAN,J This Tax Case Revision is filed by the Assesee under Section 60 of the Tamil Nadu VAT Act, 2006. On 4.8.2014, the Tax Case Revision was admitted on the following substantial questions of law:

"(i) Whether on the facts and in the circumstances of the case, the learned Appellate Tribunal was correct in law in holding that the Anti-Dumping Duty on the imported components paid by the buyer (customer of the petitioner) formed part of the "sale price" of the goods manufactured and sold by the petitioner to the buyer under the provisions of the Tamil Nadu Value Added Tax Act, 2006?
(ii) Whether on the facts and in the circumstances of the case, the learned Appellate Tribunal was correct in law in holding that tax and penalty are imposable upon the petitioner under the provisions of the Tamil Nadu Value Added Act, 2006? and
(iii) Whether on the facts and in the circumstances of the case, the learned Appellate Tribunal was correct in law in holding that the petitioner is not entitled to refund of tax inadvertently paid on countervailing duty discharged on the finished goods cleared from the petitioner's SEZ unit?"

2. We have heard Mr.C.Natarajan, learned Senior Counsel assisted by Mrs.Hema Murali Krishnan, appearing for the petitioner/assessee and Dr.Anita Sumanth, Special Government Pleader (Taxes) appearing for the State of Tamil Nadu.

3. The petitioner herein is a company which is authorised to carry on certain operations in their unit located within the Special Economic Zone at the SIPCOT Industrial Park, Sriperumbudur, Kancheepuram District. In the course of the authorised operations, the petitioner manufactured and sold Optix OSN Series Intelligent Optical Transmission Platforms, referred to as "Optical Cabinets", to a company by name Huawei Telecommunications (India) Limited, hereinafter referred to as Huawei India, during the period from April 2010 to March 2011.

4. For the purpose of manufacturing the aforesaid Optical Cabinets, the petitioner imported various components from a company by name Huawei Tehnologies Co. Ltd., China. Since these imports were made to a company located in SEZ, no Duty of Importation was levied upon the petitioner, in view of the exemption contained in Sections 7 and 26 of the Special Economic Zones Act, 2005.

5. After importing the components without payment of basic Customs Duty and CVD, the petitioner manufactured Optical Components and sold them to Huawei India. The sale was subject to payment of appropriate VAT under the TNVAT Act, 2006 and Central Sales Tax Act under the CST Act, 1956.

6. The sale and supply of goods between the petitioner and Huawei India were on an "ex-works basis" in terms of a Supply Agreement dated 31.3.2010. Under Clause 3.2.2 of the Supply Agreement, the petitioner is obliged to sell and deliver the goods at the SEZ facility gate in Chennai. Thereafter, it is the obligation of the purchaser to clear the goods from the SEZ, upon payment of all applicable Duties and Taxes. As a matter of fact, the purchaser, namely Huawei India, filed Bills of Entry for Home Consumption and cleared the goods from the SEZ, by paying applicable Customs Duty, in their capacity as importer-buyer.

7. On 16.12.2010, the Ministry of Finance, Government of India issued a Notification No.125/2010-Customs, imposing Anti-Dumping Duty at the rate of 266% on the import of certain transmission equipments and sub-assemblies and components, when imported from China. The said notification was given retrospective effect from 8.12.2009, on account of the fact that a provisional levy had already been made earlier.

8. However, as the unit of the petitioner was located in the Special Economic Zone, the imported goods were not subjected to Anti-Dumping Duty at the hands of the petitioner. However, when the petitioner sold the goods manufactured in the SEZ, to Huawei India, a doubt arose as to whether the component of Anti-Dumping Duty should be included for the purpose of computing the liability of tax under Tamil Nadu VAT Act,2006 and CST Act. Therefore, the petitioner sought a clarification from the department, by submitting a letter dated 6.9.2010.

9. Pending receipt of the clarification from the department, the purchaser namely Huawei India made payment of Anti-Dumping Duty on the value of imported components. According to the petitioner, this payment was made by the purchaser, without any notice or intimation to the petitioner.

10. Subsequently, the Assistant Commissioner (Commercial Taxes) informed the petitioner by a letter dated 29.4.2011 that the value of Anti-Dumping Duty is to be included in the sale price, for the purpose of levy of CST under the CST Act, 1956. By another letter of the same date, the Assistant Commissioner (Commercial Tax) also issued a show cause notice proposing to compute the tax liability and also to impose penalty.

11. After the petitioner submitted a letter of objections dated 12.5.2011, the Assessing Officer passed an order dated 27.6.2011, finalising the assessment for the year 2010-11. This assessment order was passed only upon the Return filed by the petitioner. Therefore, the petitioner was lulled into a sense of false security. But it was short levied.

12. By a next notice dated 30.6.2011, the very same officer sent a proposal to revise the assessment by including the value of Anti-Dumping Duty paid by the purchaser, for the purpose of revising the tax liability.

13. Though the petitioner submitted a letter of objection dated 30.8.2011, and also participated in the personal hearing granted on 19.9.2011, the Assessing Officer passed a revised order dated 21.10.2011 demanding tax on a price that included Anti-Dumping Duty. This revision was made on best of judgment basis. A penalty at 150% was also imposed under the revised order.

14. The petitioner filed an appeal to the first Appellate Authority. But the same was dismissed on 12.4.2013. The second appeal filed before the Tamil Nadu Sales Tax Appellate Tribunal also met with the same fate. Therefore, the assessee has come up with the above revision.

15. As we have seen earlier, three substantial questions of law were framed as arising for consideration, at the time when the above revision was admitted by a Bench of this Court. The first substantial question of law is as to whether the Anti-Dumping Duty levied on the imported components and paid by a company which purchased the finished products from the petitioner herein would form part of the sale price of the goods manufactured and sold by the petitioner to such buyer under the provisions of TNVAT Act, 2006. The second question relates to the validity of penalty levied upon the petitioner. The third question relates to the tax paid by the petitioner on the CVD component, and the question of its refund. Therefore if the first question is decided, the other two questions will automatically fall in line.

QUESTION-(i)

16. The first question as to whether the Anti-Dumping Duty paid on the imported components, would form part of the sale price of the goods manufactured and sold by the petitioner, for the purpose of TNVAT Act, 2006, has assumed significance, due to two facts namely (a) that the petitioner is located in a Special Economic Zone, which enjoys exemption under Section 26 of the SEZ Act, 2005 and (b) that the goods manufactured and sold by the petitioner were cleared by the buyer by filing a Bill of Entry, indicating thereby that such a buyer is the importer and that as a consequence, he paid the Anti-Dumping Duty.

17. It is needless to point out that under Section 9A of the Customs Tariff Act, 1975, the Central Government is empowered to impose an Anti-Dumping Duty, whenever an article is exported by an exporter or producer from any country or territory, to India at less than its normal value. The dutiable event as indicated in sub-section (1) of Section 9A is the "importation" of such article into India. Section 9A(1) reads as follows:-

" Where any article is exported by an exporter or producer from any country or territory (hereinafter in this section referred to as the exporting country or territory) to India at less than its normal value, then, upon the importation of such article into India, the Central Government may, by notification in the Official Gazette, impose an anti-dumping duty not exceeding the margin of dumping in relation to such article."

18. What is significant to note is that any export from any country or any territory into India is covered by this sub-section. Therefore, a Special Economic Zone which is considered to be a foreign territory located within the Indian territorial limits, is also included in sub-section(1) of Section 9A. Sub-section (1) also uses the expression "upon importation of such article into India".

19. Therefore, the contention of Mr.C.Natarajan, learned senior counsel for the petitioner is that an importation takes place, in terms of Section 46(1) of the Customs Act, 1962, when the importer presents a Bill of Entry to the proper officer and in terms of Section 47 when the proper officer passes an order permitting the clearance of the goods, after being satisfied about the compliance of certain conditions including the condition that the importer has paid the import duty. The word "import" is defined in Section 2(23) to mean the act of bringing into India from a place out side India. The word "importer" is defined in Section 2(26), to include any owner or any person holding himself out to be the importer, if such word is used in relation to goods between their importation and the time when they are cleared for home consumption.

20. Under Section 45(1) of the Customs Act, 1962, all imported goods unloaded in a customs area shall remain in the custody of a person as approved by the Commissioner of Customs, until they are cleared for home consumption or are warehoused or are transshipped in accordance with Chapter VIII. The expression "customs area" is defined in Section 2(11) to mean the area of a Customs Station and includes any area in which imported goods or export goods are ordinarily kept before clearance by Customs Authorities. Again an expression "customs station" is defined in Section 2(13) to mean any customs port customs airport or land customs station.

21. Therefore, it is the contention of Mr.C.Natarajan, learned senior counsel for the petitioner (i) that the company which purchased the manufactured finished goods from the petitioner is identified as the importer (ii) that the act of importation of those goods into India happened after the sale of the goods by the petitioner to such person and (iii) that therefore, it was such purchaser who paid the Anti-Dumping Duty under Section 9A of the Customs Tariff Act, 1975. Hence his contention is that the Anti-Dumping Duty paid by the purchaser from the petitioner, who is deemed to be an importer due to the location of the petitioner in a SEZ cannot be included in the sale price.

22. Relying upon the decision of the West Zone Bench of the CESTAT in Commissioner of Customs v. Ram Krishna Exports [(2008) 224 ELT 113], it is contended by Mr.C.Natarajan, learned senior counsel that when a person located in a Special Economic Zone imports a product from a country, on which anti dumping duty is normally liable to be paid, converts the product into another before it is cleared from the Special Economic Zone, no anti dumping duty is attracted. But, we do not know how this decision is applicable to the case on hand. In this case, the person who cleared the goods from the appellant's Unit in Special Economic Zone, has paid the anti dumping duty. Therefore, today there is no dispute about the liability to pay anti dumping duty. Hence, this decision is of no avail to the petitioner.

23. In support of his contention that anti dumping duty paid after the point of sale at the gate of the Special Economic Zone by the purchaser by filing a bill of entry, cannot be included in the sale price, the learned senior counsel for the petitioner relied upon a few decisions. These decisions can be broadly classified into three different headings, namely (i) decisions which arose out of the inclusion of excise duty in the sale price for the purpose of determination of the turnover, (ii) decisions which arose out of the inclusion of customs duty in the sale price, (iii) decision dealing with the time of happening of the taxable event, and (iv) Decisions dealing with the inclusion of other charges in the sale price.

Decisions dealing with inclusion of excise duty in the sale price

24. In McDowell & Co. Ltd. v. Commercial Tax Officer [(1985) 59 STC 277 (SC)], a Constitution Bench of the Supreme Court was dealing with a second round (true to the spirit or perhaps due to the spirit) of litigation between a licensed manufacturer of liquor and the State of Andhra Pradesh. In the first round, a two member Bench of the Supreme Court held in (1977) 39 STC 151 that excise duty did not go into the common till of the company and hence, could not be included as part of the turnover for the purpose of sales tax. After the said decision, the State of Andhra Pradesh amended the Andhra Pradesh Distillery Rules, so as to make it mandatory that a person cannot remove spirit or liquor manufactured or stored, unless excise duty had been paid by the holder of D2 license. On the basis of the amended provisions, the sales tax authorities again sought to include the excise duty paid directly by the buyers, in the manufacturer's turnover. The challenge made by the manufacturer was rejected by the High Court and when the matter was taken to the Supreme Court, the correctness of the decision rendered earlier by the two member Bench was doubted. Therefore, the matter was referred to a Larger Bench. The Larger Bench held that as per the amended Rules, the payment of excise duty was a condition precedent for the removal of liquor from the distillery and that the payment by the purchaser was on account of the manufacturer. The Court held that the cost of the liquor at the hands of the buyer, was what was charged by the manufacturer under its bill, together with the excise duty. The consideration for the sale was actually the total amount and not what was merely reflected in the bill. Therefore, the Court held that though the excise duty was paid by the buyer, it was part of the consideration for the sale and hence, includible in the turnover of the manufacturer.

25. In Mohan Breweries and Distilleries v. Commercial Tax Officer [(1997) 107 STC 212 (SC)], a three Member Bench of the Supreme Court was concerned with a question whether the excise duty on potable liquor, manufactured by Mohan Breweries, but paid by the purchasers thereof, is includible in the taxable turnover of Mohan Breweries under the Tamil Nadu General Sales Tax Act or not. After analysing the rule position, the Supreme Court held that excise duty is levied upon goods manufactured or produced, by virtue of Entry 84 of List I and Entry 51 of List II of the Seventh Schedule and that its incidence falls on the manufacturer or producer. Therefore, by virtue of the definition of the expression "turnover" appearing in the Tamil Nadu General Sales Tax Act, 1959, the Court held that excise duty formed part of the turnover and that the fact that it did not physically enter the manufacturer's till, was not the decisive test for determining whether or not it would be part of the manufacturer's turnover.

26. In State of Kerala v. Madras Rubber Factory [(1998) 108 STC 583 (SC)], the Supreme Court was concerned with a question whether the cess payable under the provisions of the Rubber Act, 1947, will form part of the purchase turnover of the company under the Kerala General Sales Tax Act or not. In that case, the statutory liability for payment of cess was on the manufacturer. Therefore, the manufacturer contended that when they bought rubber from producers or dealers, the price paid by them did not include the cess that was payable only by the manufacturer either to the Board or to the Government and that therefore, the same should not be included as part of the turnover. But, the said contention was overruled by the Supreme Court on the ground that the liability to pay cess got attached to the rubber when manufactured and that when it is ultimately paid by the end user, namely the manufacturer, it is implicit that the element of cess payable would be one of the factors in determining the price payable in respect thereof.

27. Mr.C.Natarajan, learned senior counsel appearing for the petitioner sought to draw a distinction between all the aforesaid three decisions of the Supreme Court (McDowell, Mohan Breweries and Madras Rubber Factory) and the case on hand, by contending that the revision petitioner is actually located in a Special Economic Zone and that they are not liable to pay even the basic customs duty and countervailing duty, in view of the provisions of the Special Economic Zones Act, 2005. Therefore, it is his contention that the sale and supply of goods made by the revision petitioner on an ex-works basis to a company who was obliged to clear the goods upon payment of all applicable duties and taxes, stand on a different footing than the case of the assessees involved in the above three cases before the Supreme Court.

28. In order to test the correctness of the above contention, it is necessary to take a look at Sections 26 and 30 of the Special Economic Zones Act, 2005, which is a Central enactment and Sections 12 and 15 of the Tamil Nadu Special Economic Zones Act, 2005. Section 26(1) of the Central enactment and Section 12(1) of the State enactment grants exemption to every Developer and Entrepreneur located in a Special Economic Zone, from payment of any duty of customs as well as excise. But, Section 30 of the Central enactment and Section 15 of the State enactment deal with the question as to what happens when goods are removed from a Special Economic Zone to the Domestic Tariff Area.

29. Section 30 of the Central enactment and Section 15 of the State enactment are presented in a tabular form for easy reference as follows:

Section 30 of the Central enactment Section 15 of the State enactment Domestic clearance by Units.
Subject to the conditions specified in the rules made by the Central Government in this behalf:
(a) any goods removed from a Special Economic Zone to the Domestic Tariff Area shall be chargeable to duties of customs including anti-dumping, countervailing and safeguard duties under the Customs Tariff Act, 1975, where applicable, as leviable on such goods when imported; and
(b) the rate of duty and tariff valuation, if any, applicable to goods removed from a Special Economic Zone shall be at the rate and tariff valuation in force as on the date of such removal, and where such date is not ascertainable, on the date of payment of duty.

Domestic clearance by Units.

Subject to the conditions specified in the rules made by the Government in this behalf:

(a) any goods removed from a Special Economic Zone to the Domestic Tariff Area shall be chargeable to sales tax and additional sales tax under the Tamil Nadu General Sales Tax Act, 1959 and Tamil Nadu Additional Sales Tax Act, 1970 and the entry tax under the Tamil Nadu Entry of Motor Vehicles into Local Areas Act, 1990 and the Tamil Nadu Entry of Goods into Local Areas Act, 2001 where applicable, as leviable on such goods when imported; and
(b) the rate of sales tax, additional sales tax and entry tax, if any, applicable to goods removed from a Special Economic Zone shall be at the rate in force as on the date of such removal, and where such date is not ascertainable, on the date of payment of tax.

30. It could be seen from the above provisions that Clause (a) of both of them use three important words, namely (i) "removed", (ii) "where applicable" and (iii) "as leviable". Similarly, Clause (b) of both the above provisions lay focus on the date of removal, for the purpose of determination of rate of duty/rate of sales tax. If the date of removal is not ascertainable, the focus is shifted to the date of payment of duty or tax.

31. Therefore, it is clear that the chargeability to duty of customs, including anti dumping, countervailing and safeguard duties, arises upon removal from the Special Economic Zone to the Domestic Tariff Area and hence, the reasoning given by the Supreme Court in Madras Rubber Factory that the liability to pay cess got attached to the rubber, would apply equally to the case on hand.

32. As a matter of fact, the liability to pay anti dumping duty arises due to the import. The revision petitioner herein is exempt from payment of the same, solely on account of the fact that they are located in a Special Economic Zone and that therefore, they are protected by Section 26(1) of the Central enactment and Section 12(1) of the State enactment. It is the appellant who enjoys the exemption by virtue of the statutory scheme and it is the very same appellant who suffers the automatic withdrawal of exemption, the moment the goods are removed from the Special Economic Zone to the Domestic Tariff Area. Therefore, the primary liability for payment of anti dumping duty actually falls upon the appellant, the moment the goods are removed from the Special Economic Zone to the Domestic Tariff Area. The Supply Agreement that the appellant had with their purchaser, in whatever clever manner they are worded, merely shifted the burden of payment of anti dumping duty to the buyer. To put it differently, the statutory liability for payment of anti dumping duty fell upon the petitioner by virtue of the statutory scheme of the Special Economic Zones Act. The contractual liability perhaps fell upon the purchaser. The contract between the petitioner and their purchaser cannot alter the incidence of duty. Therefore, the distinction sought to be made by the learned senior counsel for the petitioner about the three decisions of the Supreme Court (McDowell, Mohan Breweries and Madras Rubber Factory) cannot be accepted.

33. The next decision relied upon by the learned senior counsel for the petitioner is the one in State of Rajasthan v. Rajasthan Chemists Association [(2006) 6 SCC 773 (SC)]. In that case, the Supreme Court was concerned with the validity of Section 4-A of the Rajasthan Sales Tax Act, 1994, by which sales tax was leviable not on the actual price, but on the MRP of the goods declared on the package. While upholding the judgment of the Rajasthan High Court declaring Section 4-A to be unconstitutional, the Supreme Court held that a tax cannot be levied on a person unconnected with the event nor the measure or value to which rate of tax can be applied, can be altogether unconnected with the subject of tax. This decision is relied upon by the learned senior counsel to drive home the point that when the anti dumping duty is paid after the point of sale, by the buyer, the same cannot be included in the turnover of the revision petitioner who is unconnected with the import.

Decisions dealing with inclusion of customs duty in the sale price

34. In Gujarat Export Corporation v. State of Maharashtra [(1990) 77 STC 110 (Bom.)], the question that arose before a Bench of the Bombay High Court was whether the customs duty paid by the dealer's customer formed part of the sale price of the imported goods for the purpose of the Bombay Sales Tax Act, 1959 and Central Sales Tax Act, 1956. On the facts of the case, the Bombay High Court found that the contract of sale therein was a CIF contract and that the customs duty was paid by the buyer after completion of the sale. In other words, on facts, the Court found that the customs duty was paid only by the buyer, that too, at a time when they were the owner of the goods. The decision in the second McDowell case was distinguished by the Bombay High Court on the ground that the said decision had to be understood in the context of the amended Andhra Pradesh Distillery Rules.

35. But, we are of the considered view that the decision in Gujarat Export Corporation cannot be applied to the case on hand. In the light of the definition of the expression "turnover", which was considered by the Supreme Court in Mohan Breweries, the decision of the Bombay High Court in Gujarat Export Corporation would have no application to the case on hand. Moreover, the distinction between statutory liability, which is merely passed on to someone as a contractual liability, was not noted by the Bombay High Court in the said decision. Therefore, we do not think that Gujarat Export Corporation can go to the rescue of the petitioner.

Decisions throwing light upon the time of happening of taxable event

36. In State Trading Corporation v. State of Tamil Nadu [(2003) 129 STC 294], a Bench of this Court was concerned with a case where the imported goods which were assessed to duty were sold by transferring the documents of title, even when the goods were in the customs warehouse located within the customs station. The duty was paid by the buyer who cleared the goods under Section 47 of the Customs Act, 1962 and removed them from the customs station. Taking note of Section 5(2) of the Central Sales Tax Act, 1956, this Court held that for a sale to be one in the course of import, it has to be either one which has occasioned the import or has been effected by a transfer of document of title before the goods have crossed the customs frontiers of India. After referring to the definition of the expressions "customs station", "crossing the customs frontiers of India" and "customs port" under the Customs Act, 1962, the Court held that the title to the goods had passed on to the buyer in that case before the clearance and crossing and that therefore, the sale effected by the dealer was one in the course of import.

37. But, the above decision is of no assistance to the petitioner herein. In the above case, this Court relied upon the decision of the Supreme Court in Kiran Spinning Mills Ltd. v. Collector of Customs [(1999) 113 ELT 753], for the proposition that a taxable event happens only upon the goods crossing the customs barrier and not the date on which the goods had landed in India or had entered the territorial waters. But, in the case on hand, the dutiable event had actually taken place at the time when the goods were imported into India. But, the payment of the duty was exempt by virtue of the provisions of the Special Economic Zones Act. This exemption got withdrawn at the time of removal of the goods to the Domestic Tariff Area. Therefore, neither Kiran Spinning Mills nor State Trading Corporation would go to the rescue of the petitioner.

38. Reliance is also placed upon the decision in Union of India v. Apar Private Ltd. [(1999) 112 ELT 3 (SC)] wherein it was held that the relevant date for determining the question of exemption from payment of basic customs duty was not the date on which the goods entered the territorial waters of India, but the date on which the bill of entry was presented under Section 46 or the date on which the goods are actually removed from the warehouse. But, this decision is also of no assistance to the petitioner for the very same reason as to why Kiran Spinning Mills and State Trading Corporation cannot be invoked to the benefit of the petitioner.

Decisions dealing with the inclusion of other charges in the sale price

39. In Srinivasa Timber Depot v. Deputy Commercial Tax Officer [(1969) 23 STC 158 (Mad.)], a Bench of this Court held that lot coolie charges paid on a percentage basis by the customers to the different assessees, could not form part of the turnover. This was on the ground that what could be legitimately brought to tax under the Madras General Sales Tax Act, 1959 was only the aggregation of the consideration for the transfer of property in the goods and that service charges cannot be equated to the consideration for the transfer of property. The phrase "any sums charged for anything done by the dealer in respect of the goods" appearing in Sub-clause (ii) of Explanation (2) to Section 2(r) was held by this Court to relate only to something done by the dealer in respect of the goods at the time of or before its delivery, which involves transfer of property.

40. Similarly, in Cauvery Sugars and Chemicals Ltd. v. Commercial Tax Officer [(1972) 29 STC 1 (Mad.)], this Court held that the cess paid on sugarcane brought into a local area specified in a notification cannot be treated as part of the turnover. But, to come to such a conclusion, the Court found on facts that as per the Madras Sugar Factories Control Act, cess did not and was not intended to form part of the consideration for the purchase of sugarcane by the assessee. This decision was followed in Thiru Arooran Sugars Ltd. v. Assistant Commissioner [(2011) 37 VST 236] in respect of the cess payable on sugarcane.

41. In Mohan Breweries v. State of Tamil Nadu [(2014) 67 VST 102 (Mad.)], the Court was concerned with the question whether the vend fee imposed and collected by the Government under Rule 15 of the Tamil Nadu Indian Made Foreign Spirits (Supply by Wholesale) Rules, 1981, formed part of the sale price or not. This Court answered the question in favour of the assessee on the ground that vend fee had nothing to do with the manufacturer, but was collected for the grant of a privilege or license to sell Indian Made Foreign Spirit.

42. In Commissioner of Trade Tax, Uttaranchal v. Poltawaski TPS Power Services [(2009) 23 VST 410], the Uttaranchal High Court was concerned with the question whether the customs duty, insurance charges and port clearance charges not added to the price of the goods could be included within the "value of goods" as defined in Section 2(1)(e) of the UP Tax on Entry of Goods Act, 2000. The High Court answered the question in favour of the dealer and held that those charges could not be included in the purchase price for the purpose of arriving at the value of the goods to determine whether entry tax was payable or not.

43. We have carefully considered the decisions in Srinivasa Timber, Cauvery Sugars, Thiru Arooran Sugars, Mohan Breweries and Commissioner of Trade Tax, Uttaranchal. These cases are not comparable to the case on hand. They deal with specific charges or items of expenditure, the levy and collection of which were governed by independent contractual or statutory provisions. Therefore, these decisions cannot go beyond what they deal with.

Conclusion on the issue whether anti dumping duty would form part of the sale price

44. It should be pointed out that anti dumping duty is levied under a notification issued by the Central Government in exercise of the power conferred by Section 9-A of the Customs Tariff Act, 1975, whenever any article is exported from any country or territory to India at less than its normal value. As held by the Allahabad High Court in India Exports v. State of U.P. [(2012) 21 Taxmann.Com 595 (All.)], the legal fiction created under the Special Economic Zones Act, 2005 as though a Special Economic Zone is a territory outside the territory of India, cannot be extended beyond its purpose. The phrase used in Section 9-A of the Customs Tariff Act is "where any article is exported .... to India".

45. Therefore, the fact remains that the petitioner, though located in a Special Economic Zone, is nevertheless in India, to whom a company from China has exported goods. But, the petitioner enjoyed exemption from payment of anti dumping duty only because of being located in a Special Economic Zone. This exemption was available just like a shelter so long as the goods were in the Special Economic Zone. The moment the goods got removed from out of the shelter into a Domestic Tariff Area, Section 15 of the Tamil Nadu Special Economic Zones Act and Section 30 of the Central enactment came into play. As a consequence, the anti dumping duty became payable.

46. The fact that the purchaser paid the same or the fact that the sale had taken place prior to the clearance of the goods, is of no consequence, since the point of first import was when the goods came to India from China. Assuming that the clearance of goods by the buyer of the petitioner, which happened at the gate of the Special Economic Zone is also equivalent to an import, it could be taken only to be a second incidence of import. Anti dumping duty was leviable on the first incidence of import. This is why the expression "leviable" appearing in Section 15 of the State enactment and Section 30 of the Central Special Economic Zones Act is of significance.

47. Hence, we are of the considered view that the anti dumping duty actually became leviable from the time of export from China into India, but was not actually collected due to the protective cover given by the Special Economic Zones Act. The moment the goods went out of this protective cover, the duty automatically got attached to the goods and hence, the inclusion of the same in the sale price for the purpose of levy of value added tax is in order.

48. The issue can be looked at from another angle also. The actual purpose of levy of anti dumping duty, as pointed out by the Supreme Court in Reliance Industries Ltd. v. Designated Authority [(2006) 10 SCC 368], is to maintain a level playing field for the domestic market, with the products that are exported into India. Tracing the history of the legislation providing for anti dumping duty, it was observed in Hyundai Motors India Ltd. v. Union of India (WP No.11683 of 2014 dated 12.12.2014), by one of us (VRSJ), as follows:

"20. With the glasnost or the opening up of the Indian economy in 1992 and the creation of W.T.O. on 1.1.1995, the Indian perspective as well as the fiscal scenario here got completely changed. The Customs Tariff Act, 1975 (of India) was amended by Customs Tariff (Second Amendment) Act, 1982 to insert Section 9-A for the first time. However, Section 9-A was re-drafted and the original provision was substituted by a new Section 9-A under the Customs Tariff (Amendment) Act 14 of 1994, to take effect from 01.01.1995, coinciding with the creation of the World Trade Organisation.
21. By Section 9-A inserted in the Customs Tariff Act, 1975, the Parliament empowered the Central Government to impose an Anti-Dumping Duty, when an article is exported by an exporter or producer from any country or territory to India, at less than its normal value. Sub-section (1-A) of Section 9-A of the Act also empowers the Central Government to extend the anti-dumping duty to such other articles, if they find upon enquiry that a circumvention of anti-dumping duty has taken place either by altering the description, or name, or composition of the article, which is subject to such anti-dumping duty. The Central Government also has the power under Sub-section (2) of Section 9-A to impose an anti-dumping duty on the basis of a provisional estimate of the value and margin, even during the pendency of the determination in accordance with the other Sub-sections of Section 9-A."

Once it is established that there is (i) dumping, (ii) injury, and (iii) causal link between dumping and injury, anti dumping duty is levied. The margin of dumping is the difference between the normal value, namely the price in the domestic market of the foreign exporter and the export price at which the goods are exported to India. Therefore, once anti dumping duty is levied, the same becomes part of the sale price, as otherwise the sale price of the product imported into India will be different from the sale price of the product domestically manufactured. Hence, the first question of law is answered against the petitioner/assessee and in favour of the revenue.

QUESTION-(ii)

49. The second question of law raised in this revision petition is whether on the facts and in the circumstances of the case, the learned Appellate Tribunal was correct in law in holding that tax and penalty are imposable upon the petitioner under the provisions of the Tamil Nadu Value Added Act, 2006.

50. The main contention of Mr.C.Natarajan, learned senior counsel for the petitioner is that when there is a confusion or bona fide doubt with regard to the inclusion of an item in the sale price of a product or in the turnover, the levy of penalty should be avoided. In support of this contention, the learned senior counsel relied upon the decisions in Hindustan Steel Ltd. v. State of Orissa [(1969) 2 SCC 627], Union of India v. Rajasthan Spinning and Weaving Mills [(2009) 13 SCC 448] and Commissioner of Sales Tax v. Sanjiv Fabrics [(2010) 35 VST 1].

51. In Hindustan Steel Ltd., the Supreme Court held that the liability to pay penalty under the Orissa Sales Tax Act, 1947, does not arise merely upon proof of default in registering as a dealer. An order imposing penalty for failure to carry out a statutory obligation is the result of a quasi criminal proceeding and penalty will not ordinarily be imposed unless the party either acted deliberately in defiance of the law or was guilty of conduct contumacious or dishonest or acted in conscious disregard of its obligation. The Court also pointed out that penalty will not also be imposed merely because it is lawful to do so.

52. In Rajasthan Spinning and Weaving Mills, the Supreme Court pointed out that the issues relating to (i) recovery, (ii) interest, and (iii) penalty are dealt with in Sections 11-A, 11-AA, 11-AB and 11-AC and that penalty under Section 11-AC is a punishment for the act of deliberate deception by the assessee with intent to evade duty. Therefore, the Court held that unless there was a conscious and deliberate wrong doing, the provisions of Section 11-AC would not get attracted.

53. In Sanjiv Fabrics, the Supreme Court was concerned with a question whether the requirement of mens rea is an essential ingredient for the levy of penalty under Section 10(b) read with Section 10-A of the Central Sales Tax Act, 1956 or not. Upon finding that the imposition of penalty under Section 10-A was in lieu of prosecution, the Court held that in examining whether mens rea is an essential element of the offence created under a taxing statute, regard must be had to (i) the object and scheme of the statute, (ii) the language of the Section, and (iii) the nature of penalty.

54. Insofar as the present case is concerned, the proceedings arose under the Tamil Nadu VAT Act, 2006. Penalty is leviable under Section 27(3), if certain conditions are satisfied. They are (i) the assessing authority should be satisfied, (ii) that the escape from the assessment was due to wilful non disclosure of assessable turnover by the dealer. Sub-section (4) of Section 27 also deals with penalty, in relation to the reversal of input tax credit under Section 27(2). The penalty under Sub-section (4) is on a graded scale, with the rate of penalty for second and subsequent detections, higher than the rate in the case of first detection.

55. A look at the orders of assessment would show that to begin with, there was a doubt as to whether anti dumping duty itself was payable or not. Even before this doubt could be cleared, the petitioner themselves sought a clarification from the Assessing Officer vide letter dated 06.9.2010. Much before this clarification was issued, the company which purchased the finished product from the revision petitioner paid the anti dumping duty. Thereafter, the Assessing Officer issued a clarification dated 29.4.2011 to the effect that anti dumping duty is to be included in the sale price. Simultaneously, a show cause notice was issued on the same date, namely 29.4.2011 and an order of assessment was passed on 27.6.2011, without imposing any penalty. However, a show cause notice was issued on 30.6.2011 for revising the assessment and this resulted in a best of judgment assessment dated 21.10.2011. In this order, the Assessing Officer imposed a penalty at 150% under Section 27(3)(c).

56. No finding of fact was recorded by the Assessing Officer (i) as to how he was satisfied, and (ii) as to whether there was wilful non disclosure of assessable turnover. In fact, no finding to this effect could have been recorded by the Assessing Officer in view of the fact that the whole thing was brought to the notice of the Assessing Officer by the petitioner themselves by their letter dated 06.9.2010 seeking a clarification.

57. Before the Appellate Deputy Commissioner, the assessee raised an objection with regard to penalty. In one paragraph, the Appellate Authority held that there was a wilful intention on the part of the assessee to evade the taxes by adopting a device and by filing incorrect and incomplete returns. In other words, the Appellate Authority did not also address himself to the question as to whether there was wilful non disclosure or not.

58. Unfortunately, the Tribunal also misdirected itself on this issue. Therefore, we are of the considered view that the second question of law has to be answered in favour of the revision petitioner. Accordingly, it is answered and the imposition of penalty at the rate of 150% under Section 27(3)(c) of the TNVAT Act, 2006 is set aside.

QUESTION-(iii)

59. The third question of law raised by the petitioner is as to whether on the facts and in the circumstances of the case, the learned Appellate Tribunal was correct in law in holding that the petitioner is not entitled to refund of tax inadvertently paid on countervailing duty discharged on the finished goods cleared from the petitioner's SEZ unit.

60. Before the first Appellate Authority, the revision petitioner raised the contention that they are entitled to refund of tax inadvertently paid to the extent of Rs.14,32,184/-. This was the amount paid on customs duty. The Appellate Authority observed in the second last paragraph of his order that the point was raised for the first time. Therefore, the first Appellate Authority rejected the claim.

61. Before the Tribunal, the assessee claimed that customs duty and countervailing duty were paid by them inadvertently. Since these are payable only by the buyer at the time of clearance of the goods, the wrongful payment of the same by the assessee should not be taken advantage of by the Department to take the customs duty as part of the turnover for the levy of Value Added Tax.

62. But, the Tribunal rejected the same on the same ground as the contention relating to anti dumping duty was rejected. Hence, the third question of law.

63. But, as we have pointed out earlier, the petitioner was the actual importer of the original components. But, since the petitioner was located in a Special Economic Zone, they enjoyed the protective cover provided the statutory scheme of the Special Economic Zones Act, 2005. The moment the petitioner removed the goods from the Special Economic Zone to the Domestic Tariff Area, the protective cover was withdrawn.

64. What was cleared by the ultimate purchaser, namely Huawei India from the unit of the petitioner in the Special Economic Zone was the finished product manufactured by the petitioner. In chronology, this was the second clearance, assuming that it is a clearance. There was actually a first clearance of the imported goods. This first clearance was made by the petitioner, when they imported the components from Huawei Technologies Co. Ltd., China. This clearance was allowed to be made without payment of duty because of the location of the petitioner in a Special Economic Zone. The third question of law is raised by the petitioner, by forgetting for a moment that there were actually two clearances in this case. Hence, the third question of law has also to be answered against the petitioner.

CONCLUSION

65. In the result, the questions of law (i) and (iii) are answered against the petitioner/assessee. The second question of law alone is answered in favour of the petitioner and that too, in respect of penalty alone. Therefore, the appeal is allowed in part, setting aside only the element of penalty. In all other aspects, the orders of the subordinate authorities are upheld. There will be no order as to costs. Consequently, M.P.No.1 of 2014 is closed.

18.4.2016 Index : Yes Internet : Yes kpl To The Assistant Commissioner of Commercial Taxes, Sriperumbudur Circle, Kancheepuram.

V.RAMASUBRAMANIAN,J, and T.MATHIVANAN,J.

Pre-delivery order in TCR No.35 of 2014.

18.4.2016.