Supreme Court of India
Union Carbide India Ltd. vs Collector Of Central Excise, Calcutta on 25 September, 2003
Equivalent citations: 2003ECR1(SC), 2003(158)ELT15(SC), (2004)5SCC669, AIRONLINE 2003 SC 542
Bench: Ruma Pal, G.P. Mathur
ORDER
1. The appellant is the manufacturer of batteries. For the purpose of its batteries it produces polystyrene sheets. The basic raw material for the sheets is polystyrene granules. The sheets are not wholly consumed in the manufacture of batteries caps. Almost 2/3rd of the sheets are waste. The waste or residue is recycled by being ground into polystyrene granules which are then again used with virgin polystyrene granules to produce fresh sheets. The question has arisen as to the value of these sheets for the purposes of excise duty.
2. The assessment year in question is 1976-77. Section 4 of the Central Excises and Salt Act, 1944 as it then stood (hereinafter referred to as 'the Act') provided for the valuation of excisable goods for the purposes of charging of duty of excise. Sub-section (1) provides that such value shall be deemed :
"(a) The normal price thereof, that is to say, the price at which such goods are ordinarily sold by the assessees to a buyer in the course of wholesale trade for delivery at the time and place of removal, where the buyer is not a related person and the price is the sole consideration for the sale.
(b) where the normal price of such goods is not ascertainable for the reason that such goods are not sold or for any other reason, the nearest ascertainable equivalent thereof determined in such manner as may be prescribed."
3. Under sub-section (4) of Section 4, the word 'value' has been defined as including the cost of packing and as excluding the duty of excise, sales tax etc. subject to certain exceptions with which we are not concerned in this case. We may not however that a distinction appears to have been legislatively made between the words 'value', 'price' and 'cost'. This distinction has been repeated in the Central Excise Valuation Rules, 1975 (hereinafter referred to as the 'Rules'), Chapter-II of which pertains to the determination of value. Rules 4 and 5 provide for the value on the basis of the sales made by the assessee in the circumstances mentioned therein. Rule 6 deals with the value of excisable goods which cannot be determined under Rules 4 and 5 Sub-rule (b) of Rule 6 deals with excisable goods which are not sold by the assessee but are used or consumed by him or on his behalf in the production or manufacture of other articles. In such case, the value is required to be based.
"(i) on the value of other comparable goods produced or manufactured by the assessee or by any other assesses;
Provided that in determining the value under this sub-clause the proper officer shall make such adjustments as appear to him reasonable, taking into consideration all relevant factors and, in particular, the difference, if any, in the material characteristics of the goods to be assessed and of the comparable goods:
(ii) if the value cannot be determined under Sub-clause (i), on the cost of production or manufacture, including profits, if any, which the assessee would have normally earned on the sale of such goods :"
We are concerned with Rule 6(b)(ii).
4. According to the appellant the cost of production referred to in that sub-rule must mean the actual cost of production together with the notional profits which would have been earned if the excisable goods had been sold.
5. The Revenue Authorities, on the other hand, contend that the value of the excisable goods must be decided on the basis of the notional sale of the very same goods without taking into consideration what cost was actually incurred by the assessee in producing the goods.
6. We are of the opinion that some meaning must be given to the phrase 'cost of production' in the said sub-rule. Had actual cost not been a factor to be taken into consideration for determining the value of the excisable goods, the sub-rule could have merely stated that the value would be determined on the price which the excisable commodity would fetch had it been sold.
7. In this case, the appellant had already purchased or otherwise procured the inputs for manufacturing the sheets (the excisable goods in question) and had included the cost of the entire amount of granules which went into the production of the sheets. Excise duty presumably was also levied on that basis. The waste or scrap or unused portion of the sheets which was regrind into granules was in a sense already paid for and subjected to excise duty. The cost of production as far as the appellant was concerned could not proceed on the basis as if the granules had been obtained by the assesses for the first time.
8. The show cause notice had been issued by the Assistant Collector of Central Excise demanding differential duty being the difference between the notional cost of production and the actual cost. By taking, into consideration the notional cost of the granules which went into deduction of the excisable goods, namely polystyrene sheets, the Assistant Collector confirmed the demand. The Collector allowed the appeal of the assessee. The order of the Collector was sought to be reviewed under Section 36(2) of the Act. The review was ultimately disposed of by the impugned order of the Tribunal. The reasoning of the Tribunal was that the scrap of the sheets had some value which would be the notional value for the purposes of determining the value of the fresh sheets. The Tribunal seems to have overlooked the fact that the nationality under Rule 6(ii) attaches only to the profits and not to the other costs of production. As said in the case of Collector of Central Excise, Pune v. Dai Ichi Karkaria Ltd., reported in 1999 (112) E.L.T. 353 that the cost of the excisable product for the purposes of assessment of excise duty under Section 4(1)(b) of the Act read with Rule 6 of the Valuation Rules should be reckoned as if it is reckoned by a man of commerce and that such realism must inform the meaning that the courts give to words of a commercial nature, like 'costs' which are not defined in this statute. In our view, this should have been taken into account in deciding the show cause notice issued to the appellant. The decision of the Tribunal is accordingly set aside.
9. The appeal is allowed but without any order as to costs.