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 20, Cited by 0]

Gauhati High Court

M/S Jyothy Laboratories Ltd vs State Of Assam And Ors on 15 March, 2011

Author: Amitava Roy

Bench: Amitava Roy

               IN THE GAUHATI HIGH COURT

       ( THE HIGH COURT OF ASSAM, NAGALAND,
    MEGHALAYA,MIZORAM, MANIPUR, TRIPURA AND
                ARUNACHAL PRADESH )


                        -PRESENT -

          HON'BLE MR JUSTICE AMITAVA ROY

                   WP( C) NO.5428/2010


PETITIONER :

                   M/s Jyothy Laboratories Ltd.
                   Export Promotion Industrial Park,
                   Amin Gaon,
                   Guwahati(Assam).

                   A Company incorporated under the
                   provisions of the Companies Act,1956
                   and having its corporate office located
                   at Ujala House, Ramakrishna Mandir
                   Road, Kondivita Andheri(East),
                   Mumbai and its factory situated at
                   Amingaon Post, Guwahati-31,
                   represented by Mr M.M.Basheer,
                   the authorized signatory of the petitioner
                   company.

BY ADVOCATES :


                   Mr M.P.Debnath,
                   Mr B Sharma,
                   Ms J.Huda, Advocates.

                                    `
                                    2




RESPONDENTS :

1. STATE OF ASSAM Through its Principal Secretary, Finance Department, Dispur, Guwahati.

Assam.

2. THE COMMISSIONER OF TAXES, Assam Kar Bhawan Dispur, Guwahati Unit-B Guwahati.

3. THE SUPERINTENDENT OF TAXES, Kar Bhawan, Dispur, Guwahati Unit-B, Guwahati.

BY ADVOCATES :

Mr D.Saikia, Standing counsel, Finance Department.
Date of hearing : 9.11.2010, 11.11.2010, 30.11.2010 and 7.12.2010.
Date of judgment :     15.3.2011




                  JUDGMENT AND ORDER(CAV)


The petitioner by this impeachment not only seeks the annulment of the order dated 11.8.2010 of the Commissioner of Taxes, Assam whereby its product "Ujala Supreme" has been adjudged to be included in Sl No.1 of the Fifth Schedule of the Assam Value Added Tax Act, 2005 ( for short, hereafter referred to as 3 the „Act‟) and taxable @ 13.5%,but also pleads for a direction that the same is leviable @ 4% being classified under Sl No.114 of Pt-C of the Second Schedule of the enactment.
2. I have heard Mr M.P.Deb Nath, learned counsel for the petitioner assisted by Mr Bikash Sharma, Advocate and Mr D.Saikia, learned Standing Counsel, Finance Department. Assam for the respondents.
3. The factual prologue in a sketch can be gleaned from the rival pleadings. The petitioner has introduced itself to be a dealer registered under the Act and engaged inter alia in making and selling of „Ujala Supreme‟ ( for convenience, also hereafter referred to as the „product‟ or „Ujala‟) which, according to it, is a brand name for diluted Acid Violate Paste ( for short, also hereafter referred to "AVP‟). It claims to have been filing its returns for the above product in accordance with the Act and the Rules framed thereunder by classifying it under HSN Code 3204 12 94 and paying VAT @ 4% in terms of Pt-B of the Second Schedule of the Act of the legislation and in turn, collecting the said amount from its consumers.
4. On receipt of the audit assessment notice dated 21.5.2007 under Section 36 of the Act asking it to produce documentary evidence in support of the returns filed by it for the period 1-5-05 to 31-3-2006, it submitted the same and also furnished the details as sought for. A show cause notice being No.CTVA-8/2007/2 dated 4 25.6.07 was issued by the Superintendent of Taxes (Department) alleging that it had short paid the VAT @ 4% instead of 12.5% due for the sale of the product. The petitioner in response to this notice, caused its appearance before the concerned departmental authority and asserted the exigibility of Ujala to VAT @ 4%. Its claim, however, was rejected by the order dated 2.8.07, whereupon it preferred an appeal with the Deputy Commissioner of Taxes(Appeals), Guwahati. By order dated 27.11.2007 the said revenue authority in the appeal interfered with the order of assessment and remitted the matter with a direction to the Assessing Officer to assess the petitioner afresh by determining the tax payable by it for Ujala @ 4%. The revenue filed a revision petition against this order before the Commissioner of Taxes, Assam. The revisional authority by his order dated 27.6.08 sustained the findings of the appellate authority i.e. Deputy Commissioner of Commercial Taxes (Appeals), Guwahati concluding that Ujala occasioned by adding of water with AVP did not amount to manufacture and that the product retained its original characteristics.
5 The Additional Deputy Commissioner of Taxes, Assam subsequent thereto, by his letter dated 26.5.2010 required the petitioner to appear before the Commissioner of Taxes, Assam, for clarification regarding rate of tax on Ujala Supreme. The petitioner arranged for its representation through its authorized representative and furnished all materials relevant to the issue and also reinforced 5 the same with written submission. The impugned order dated 11.8.2010 followed.
6. This order inter alia discloses that the exercise had been undertaken afresh pursuant to a petition structured on the decision rendered on 6.4.2009 by the Kerala High Court in M.P. Agencies vs. State of Kerala, (2010) 28 VST 44 (KER) and filed by the Superintendent of Taxes, Unit-B, Guwahati.
7. While elaborating its challenge on various counts vis a vis this order, the petitioner with reference to the decision in M.P.Agencies (Supra) involving Kerala Value Added Tax Act, 2003 and the Rules framed thereunder has mentioned about significant changes introduced under the Kerala VAT regime with effect from 1`.4.2005 in the matter of classification of goods for the purpose of taxation or exemption, with reference to the code numbers developed by International Customs Organization as Harmonized System of Nomenclature (HSN) and adopted by Customs Tariff Act,1975. It has underlined that unlike the earlier sales tax regime wherein the classification of goods was by and large determined by the commercial parlance/common parlance test, classification under the Kerala Value Added Tax Act,2003 (for short, hereafter referred to as „KVAT Act‟) was with reference to specific Code numbers under HSN to obviate uncertainties and disputes on this count. The petitioner has maintained as well that the adoption of HSN Code was also to guarantee uniform classification of the items transcending various taxing statues, Central or State irrespective of 6 the nature of the duty/levy i.e. Customs Duty, Central Excise Duty or State VAT. Though at the enactment of KVAT Act, no norm for elucidation of the entries in the Schedule with the reference to the HSN Codes did exist, in the face of problems encountered, the Government introduced "Rules of Interpretation" vide Kerela VAT (Amendment) Act,2005 with retrospective effect from 1.4.2005.The preamble of the Rules of Interpretation of Schedules as well as Rule 43 thereof in particular as would occupy the center stage of the competing pleas, apt it would be to extract the same at this stage for ready reference :-
" RULES OF INTERPRETATION OF SCHEDULES The commodities in the schedules are allotted with Code Numbers, which are developed by the International Customs Organization as Harmonized System of Nomenclature( HSN) and adopted by the Customs Tariff Act,1975. However, there are certain entries in the schedules for which HSN Numbers are not given. These commodities which are given with HSN Number should be given the same meaning as given in the Customs Tariff Act,1975. Those commodities, which are not given with HSN Number, should be interpreted, as the case may be, inn common parlance or commercial parlance. While interpreting a commodity, if any inconsistency is observed between the meaning of a commodity without HSN Number and the meaning of a commodity with HSN Number, the commodity should be interpreted by including it in that entry which is having the HSN Number."
.... .... .... .... .... ..... .... ....
7
43. The goods given in List A to third Schedule as „Industrial inputs and Packing Materials‟ shall attract the rate of tax applicable to third schedule regardless to the purpose for which such goods have been purchased."

8. According to the petitioner, its product „Ujala Supreme‟ is the diluted form of Acid Violate Paste and is classifiable under HSN Code 3204 12 94 of the Central Excise Tariff Act,1985 ( for short, hereafter referred to as the „Tariff Act") as well as the Customs Tariff Act,1975. As the product has no other ingredient, it remains a dye as Acid Violate Paste though in a much diluted form. Referring to various test reports and experiments the petitioner while contending that its product is not a fabric whitener ,has controverted as well, the findings of the Kerala High Court in M.P.Agencies(Supra) on which the impugned order dated 11.8.2010 is founded.

9. The respondents in their affidavit affirmed by the Commissioner of Taxes, Assam, the Respondent No.2, while endorsing the validity of the order impugned, have sought to bring home the contradictory and inconsistent dispositions of the petitioner to repudiate the bonafide as well as the substance of its challenge. The answering respondents have averred that the petitioner though had availed sales tax concession under the Industrial Concession Schemes by contending that it had been manufacturing Ujala by applying raw materials of Acid Violate Paste, HDPE granules Masterbatch colour by mentioning these in its Form to obtain the Certificate of Entitlement, it has turned a volte 8 face to assert that the said product does not involve any manufacturing process and is a yield of dilution of Acid Violate Paste alone. According to the respondents, on the basis of the Entitlement Certificate issued to the petitioner, the Assistant Commissioner of Taxes, Guwahati Unit-B had issued the Certificate of Entitlement on 29.9.2008 granting it the tax exemption to the extent of Rs.355.49 lakhs for the period 25.12.06 to 24.12.13 in respect of Ujala Supreme, its finished product. The respondents have maintained that the product marketed by the petitioner is accepted in common parlance as „fabric whitener‟ distinctly different from Acid Violate Paste which is acknowledged as synthetic organic dye and is used for dyeing fabrics of silk wool at elevated temperature in presence of acid only. While dismissing the petitioner‟s classification of its product in Entry No.114 of Pt-C of the Second Schedule of the Act as patently erroneous, the respondents endorsed the impugned decision with profuse reference to various observations and findings recorded in the M.P. Agencies (Supra). According to them, Ujala Supreme was a product commercially different from Acid Violate Paste with distinct use and purpose and that its claim to the contrary was clearly untenable. They have insisted that even assuming that Ujala Supreme is diluted Acid Violate Paste, as the product contains 99.02 % of water it is completely transformed in identity, use and marketability compared to the original raw material and thus cease to be a dye and thus the rate of tax applicable on synthetic organic dye used for dyeing fabrics of silk wool was not applicable to it (Ujala). The respondents maintained that the findings of the Kerala High Court 9 in M.P. Agencies (Supra) were of decisive significance and that no different approach in the instant proceeding is warranted.

10. Mr Debnath, in his pursuit to invalidate the impugned order of the revenue authority has emphatically questioned the tenability of the findings recorded in the decision of the Kerala High Court in M.P.Agencies(Supra). According to him, the conclusion that Ujala Supreme was in the nature of laundry whitener and thus was not classifiable under the third Schedule of the Kerala VAT Act against the HSN Code No.3204 12 94 ( i.e. Acid Violate Paste)was contrary to Rule 43 of the Rules of Interpretation and in absence of any stipulation in the said enactment or its Schedule and Rules framed thereunder that the classification of the goods with reference to HSN Code would be available only for the original product, the observation to the contrary made in the judgment was not sustainable. Mr Debnath urged that as the AVP and the Ujala Supreme are products which are clearly classifiable in the third Schedule to the Kerala VAT Act, the latter could not have been brought under the residuary entry. The observation of the Kerala High Court that the findings of the Central Excise Tribunal and the Commissioner of Central Excise that Joyti Laboratories was not involved in any manufacture was not worth considering for the purpose of the classification „Ujala Supreme‟, was clearly in confrontation with the decision of the Apex Court in M/s Reckitt Beneckiser India Ltd. vs. Commissioner of Commercial Taxes, [2008]15 VST 10(SC), he pleaded. Referring to the various test reports and experiments conducted by several agencies to discern the 10 inalienable traits of AVP and Ujala Supreme, the learned counsel insistently maintained that the product was unmistakably classified under HSN Code 3204 12 94 and was thus taxable @ 4%. He assiduously urged that the consistent findings of the tests conducted unambiguously demonstrate that Ujala Supreme is nothing but a diluted form of AVP and does remain a dye and the character and use of both the components remain the same even after dilution. Mr Debnath therefore sought to impress upon this Court that AVP when diluted retains its characteristic and does not undergo a change to be converted to a different manufactured commodity. The learned counsel drew the attention of this court to the preamble of the Rules for Interpretation to sustain this plea. As commercial parlance or common parlance test is relevant vis a vis those commodities which are not referable to HSN Code for their classification as is otherwise irrefutably attested by the Rules of Interpretation, the sale thereof (AVP) with a different commercial name per se would not make any difference and attract a different rate of tax, he insisted. Mr Debnath argued that judged by the consistent experimental analysis ,Ujala Supreme is an alter ego of AVP in a diluted form and thus being distinctly identified by HSN Code No. 3204 12 94 ,the finding to the contrary as recorded in M.P.Agencies (Supra) is untenable and is of no persuasive worth in the instant proceeding. While maintaining that the Kerala High Court had left out of consideration the relevant subsequent reports to the effect that Ujala was possessed of dyeing attributes rendering its findings to the contrary flawed, the learned counsel also dismissed the remonstrance of the respondents based on the 11 petitioner‟s claim for sales tax exemption contending that the notion of "manufacture" under the Assam Industrial Policy, Assam General Sales Tax Act, 1993 and the Act is not identical in all essential constituents to render the challenge herein frivolous. Mr Debnath placed reliance on the following decisions of the Apex Court :

1) (1976) 2 SCC 241,Dunlop India Ltd. vs. Union of India and Others.
2) 1994(72) ELT 669, Jyoti Laboratories Vs. CCE, Cochin.
3) 2002 (142) ELT 18, Collector of Customs, Bomday vs. Business Forces Ltd THR.OL.
4) 2007(78) RLT 276(T), Jyothi Laboratories Ltd. & Nnr. Vs. CCE, Calicut.
5) 2007(82) RLT 927(S.C), CCE, Mumbai vs. Laijee Goodhoo & Co.
6) 2007(210) ELT 171(S.C), Crane Betel Nut Powder Works vs. Commissioner of Customs & Central Excixe, Tirupathi.
7) 2007(217) ELT 161(SC), CCE, Cochin vs. Mannampalakkal Rubber Latex Works . `
8) [2008 15 VST 10(SC)]Reckitt Benckiser (India) Ltd. vs. Commissioner of Commercial Taxes and Others.

11. The learned Standing Counsel for the Revenue has responded at the out-set by questioning the bonafide of the challenge contending that the petitioners having availed sales tax concession under the Industrial Concession Scheme by representing the product to be one manufactured by applying raw materials of Acid Violate Paste, HDPE Granules etc.,its turn around for securing 12 classification of „Ujala‟ under Tariff Item 3204 of the Central Excise Tariff Act,1985 is visibly contradictory to this orientation and on that count alone, the present assailment ought to be negated. Referring to the application submitted by the petitioner for obtaining the Certificate of Entitlement for exemption of tax for „Ujala‟ showing it to be a commercial product under the Assam Industries (Tax Exemption for Pipe Line Unit) Order, 2005, in particular, the learned Standing Counsel has urged that product has been described there tobe a fabric whitener manufactured from the raw materials namely, Acid Violate Paste, HDPE granules ,Masterbatch colours. The petitioner, thus having enjoyed the tax exemption as above, it is estopped from projecting the same product otherwise, he pleaded.

The learned Standing Counsel with allusion to the certificates and reports based on empirical findings as contained therein (annexed to the writ petition) has maintained that „Ujala‟s use as a dye or coloring matter having been ruled out thereby, it by no means can be identified in absolute terms with Acid Violate Paste and thus the petitioner‟s claim is misconceived. He has ,therefore urged that its endeavour to certify „Ujala‟ under Entry 114 of Schedule II -C of the Act is apparently flawed. Relying heavily on the decision rendered by Kerala High Court in M.P. Agencies(Supra), Mr Saikia has insisted that the petitioner‟s product is commercially different from Acid Violate Paste with distinct characteristics and utility and therefore, its plea to the contrary is mis-placed. As admittedly, „Ujala‟ is claimed to be a diluted Acid Violate Paste containing 99.02 percent of water, it is even otherwise a commodity totally transmuted from Acid Violate Paste and having ceased to be a dye, 13 it has been rightly taxed as a residuary item under Fifth Schedule of the Act, he contended. Endorsing the findings recorded in M.P. Agencies (Supra), the learned Standing Counsel argued that the decisive criteria to identify the product for the purpose of classification has been rightly held to be the common parlance and/or a commercial parlance test. In the alternative, he urged that even assuming that „Ujala‟ is being sold as a dye, it being put up in form or packing for retail sale, it is beyond the tariff item 3204 and instead traceable to tariff item 3212 of Chapter 32 of the Tariff Act an thus liable to be taxed @ 13.2 % under Schedule-V of the Act. Ujala being essentially a laundry whitener or a fabric whitener, it is not a classified item under the Tarrif Act with an allotted HSN No. and is thus exigible to tax as a residuary item under Schedule-V of the Act, he insisted. He emphatically rebutted the shortcomings in the determination in M.P.Agencies(Supra) as provided by the petitioner. Mr Saikia, to bolster his contentions placed reliance on the following decisions of the Apex Court-

i) (2005) 2 SCC 460 ; OK Play India Ltd vs. Commissioner of Central Excise Delhi III.
ii) (2005) 12 SCC 731; Western India Plywood Ltd vs. Collector of Customs.
iii) (2007) 7 SCC 490; Commissioner of Central Excise Mumbai vs. Damnet Chemicals Pvt. Ltd.
iv) (2007) 12 SCC 602; Mercantile Company vs. Commissioner of Central Excise, Calcutta.
14
v) (2008) 9 SCC 82 ; Camlin Limited vs. Commissioner of Central Excise, Mumbai.

12. Mr Debnath, in his short reply maintained that in the facts of the case, Item 3212 of Chapter 32 of the Tariff Act had no application and that as the notion of manufacture under the Assam Industrial Policy,2003 is relevant only in the context of establishment of new and existing units for commercial production, the plea of incompatibility qua the petitioner is misconceived.

13. Due attention has been lent to the competing pleadings and the arguments based thereon. Before embarking upon the contentious issues surfacing therefrom, appropriate it would be to notice the relevant legal provisions involved.





               ENTRY 114 OF SCHEDULE II-C OF THE ACT

Serial No.      Heading No.      Sub-         Description
                of the Central   heading
                Excise Tariff    N.of     the
                Act,1985(5 of    Central
                1986)            Excise
                                 Tariff
                                 Act,1985(5
                                 of 1986)

114.            32.04                          Synthetic organic colouring
                                   15




                                          matter, whether or not
                                          chemically           defined;
                                          preparations     based on
                                          synthetic organic colouring
                                          matter as specified in Note
                                          3 or Chapter 32 of the First
                                          Schedule of the Central
                                          Excise    Tariff    Act,1985;
                                          synthetic organic products
                                          of a kind used as
                                          fluorescent      brightening
                                          agents or as luminophores,
                                          whether or not chemically
                                          denied excluding eatechu
                                          or gambiar.



Notes appearing beneath the entries in Schedule II-C Note 1. Micronutrients and plant growth promoter or regulators are Not covered by the scope of this Part.

Note 2. The Rules for the interpretation of the Central Excise Tariff Act,1985, read with the Explanatory Notes as updated from Time to time published by the Customs Co-operation Council, Brussels, shall apply for the interpretation of this Part.

Note 3. Where any commodities are described against any heading or, as the case may be, sub-heading, and the aforesaid description is different in any manner than the correspond-

ding description in the Central Excise Tariff Act,1985, then 16 only those commodities described as aforesaid will be covered by the scope of this Part and other commodities, though covered by the corresponding description in the Central Excise Tariff, will not be covered by the scope of this Part.

Note 4. Subject to Note 3, for the purpose of any entry contained in this Part, where the description against any heading or, as the case may be, sub-heading, matches fully with the corresponding description in the Central Excise Tariff Act, 1985, then all the commodities covered for the purpose of the tariff under that heading or sub-heading will be Covered by the scope of this Part.

Note 5. Where the description against any heading or sub-

Heading is shown as "other" then the interpretation as Provided in Note 2 shall apply."

Central Excise Tariff of India " Chapter 32 ` Tanning or Dyeing Extracts; tannins and their Derivatives; Dyes, Pigments and other colouring matter; paints and varnishes‟ putty and other mastics; inks ."

"3204" Synthetic organic colouring matter, whether or not chemically defined; preparations as specified in note 3 to this Chapter based on synthetic 17 organic colouring matter; synthetic organic products of a kind used as fluorescent brightening agents or luminophores, whether or not chemically defined."
"3204 12 94 Acid Violates,............"
14. A global body/entity nomenclatured as World Customs Organization (earlier named Customs Co-operation Council) was established by a Convention signed in Brusseels on 15h December,1950 delineating its functions amongst others to make recommendations to ensure an uniform interpretation and application of the Conventions concerning the Nomenclature for the Classification of Goods in Customs Tariffs and the Valuation of Goods for Customs Purposes. In order to secure an uniform classification of commodities across the various taxing enactments be it parliamentary or legislative, enjoining prescription and realization of duty/levy, the World/International Customs Organization developed a System of Code numbers for commodities catalogued in the Schedules of such legislations based on Harmonized System of Nomenclature (for short, „HSN‟) since adopted by the Customs Tariff Act,1975. The Organization also formulated rules for the interpretation of the Harmonized System. The norms for classification of goods in the Nomenclature have also been evolved.
Rule 3 thereof relevant for the present purpose is extracted hereinbelow :-
18
WHEN BY APPLICATION OF RULE-2(b) OR FOR ANY OTHER REASON, GOODS ARE, PRIMA FACIE, CLASSIFIABLE UNDER TWO OR MORE HEADINGS,CLASSIFICATION SHALL BE EFFECTED AS FOLLOWS :
(a)THE HEADING WHICH PROVIDES THE MOST SPECIFIC DESCRIPTION SHALL BE PREFERRED TO HEADINGS PROVIDING A MORE GENERAL DESCRIPTION. HOWEVER, WHEN TWRO OR MORE HEADNGS EACH REFER TO PART ONLY OF THE MATERIALS OR SUBSTANCES CONTAINED IN MIXED OR COMPOSITE GOODS OR TO PART ONLY OF THE ITEMS IN A SET PUT UP FOR RETAIL SALE, THOSE HEAIDNGS ARE TO BE REGARDED AS EQUALLY SPECIFIC IN RELATION TO THOSE GOODS, EVEN IF ONE OF THEM GIVES A MORE COMPLETE OR PRECISE DESCRIPTION OF THE GOODS.
" (b) MIXTURES, COMPOSITE, GOODS CONSISTING OF MATERIALS OR MADE UP OF DIFFERENT COMPONENTS, AND GOODS PUT UP IN SETS FOR RETAIL SALE, WHICH CANNOT BE CLASSIFIED BY REFERENCE TO 3(a) ,SHALL, BE CLASSIFIED AS IF THEY CONSISTED OF THE MATERIAL OR COMPONENT WHICH GIVES THEM THEIR ESSENTIAL CHARACTER, INSOFAR AS THIS CRITERION IS APPLICABLE.
19
(c) WHEN GOODS CANNOT BE CLASSIFIED BY REFERENCE TO 3(a) OR 3(b), THEY SHALL BE CLASSIFIED UNDER THE HEADING WHICH OCCURS LAST IN NUMERICAL ORDER AMONG THOSE WHICH EQUALLY MERIT CONSIDERATION."
15. The parties are not in issue that the Tariff Model of the Tariff Act is patterned on the categorization and the rationalized norms of nomenclature labelled as HSN for specifying the rate(s) of duty payable thereunder. That the underlying purpose of this enterprise is to introduce a rationalized mechanism of cataloguing the various categories of goods exigible to duty thus minimizing the scope of ambivalence or dissonance in the matter of identification and classification for levy and exaction of such impost irrespective of the legislation involved is not in dispute. The relevant entries in the Act and the Tariff Act are also in place. There is no dissensus in the Bar, that the Rules for the Interpretation of Harmonized System as well for the Schedules figuring in the KVAT have a decisive bearing on the course of the present adjudication. The impugned order dated 11.8.2010 of the Commissioner of Taxes, Assam under section 105 of the Act is wholly structured on the determination in M/S M.P. Agencies(Supra) by the Kerala High Court involving the same product. Having regard to the aforesaid conclusive impact of this decision on the impugned order, it would logically be expedient to notice at this stage the findings recorded therein. That the rival contentions are pre-dominantly founded on the conclusions recorded therein also endorse this step.
20
16. The contextual facts in M/s M.P. Agencies (Supra) reveal that two products of the petitioner herein namely, „Ujala Supreme‟ and „Ujala Stiff and Shine‟ were involved. The factual recitation reveals that Ujala Supreme is produced by the petitioner in bottles describing it to be a fabric whitener. It was identified by the jurisdictional Commissioner of Commercial Taxes as a laundry brightener under Entry 27 of the notification No.S.R.O. No.82/2006 dated 21.1.2006. Contending it tobe classifiable in Entry No.155(8)(d) of the Third Schedule to the KVAT relatable to "Acid Violates" with HSN Code No. 3204 12 94, the petitioner appealed from this decision of the aforementioned revenue authority. On a perusal of the documents including test report, the decisions of the Central Excise Tribunal etc. the order of the Commissioner was interfered with and the issue was remanded for a fresh consideration whereafter it was clarified that the product was includable in residuary Entry 103 of the above referred notification and was taxable @ 12.5%. The petitioner, thus returned with a fresh appeal, the decision wherein is being referred to.
17. On a scrutiny of the test reports produced before it, their Lordships concluded that in Ujala Supreme, Acid Violet was present in less than one percent and that the balance 99 percent was water. Referring to the report of the Institute of Chemical Technology, Matunga, Mumbai, it was determined that the petitioner‟s product could not be used as a dye or colouring matter in contradistinction to AV 49. It was noticed further that Entry 115 of list A of the Third Schedule to KVAT covered "industrial inputs and packing materials" and thus Acid Violate under Entry 155(8) (d) was 21 an industrial input. Their Lordships accepted the finding of the jurisdictional Commissioner that Ujala Supreme was a finished product as a fabric whitener emerging from the application of the industrial input i.e. Acid Violate Paste. It was held on a perusal of the report of the Institute of Chemical Technology that due to extreme dilution of AVP, it had lost its identity and thus Ujala Supreme could no longer be regarded as Acid Violate Paste from which it had been made. It was thus concluded that the acid based industrial raw material per se could not be used as a laundry whitener and it necessarily was to be subjected to a process of manufacture to be so. Their Lordships thus determined that as the petitioner‟s product could not be interchanged with AVP, the classification of items under KVAT with reference to HSN was of no significance as those were relatable to original items and not to products manufactured therefrom with different use and purpose.

The petitioner‟s plea against applicability of common parlance or commercial parlance test thus was rejected. The same reasonings figure in the order impugned herein.

18. Before adverting to the merit of the contentious projections, the respondents‟ cavil on the petitioner‟s bonafide demands attention. The petitioner does not deny to have availed the benefit of tax/ fiscal incentives under the Assam Industrial Policy,2003 at the relevant point of time. The policy was formulated amongst others to ensure industrial development in the industrially backward regions of the State and to generate more employment opportunities. It offered a package of incentives for promotion and setting up of industrial units and revilalization of sick industrial 22 units and to promote investment in the State. The eligibility criteria for availing the incentives offered thereunder visibly envisaged a date of commencement of commercial production of the unit concerned whether existing or new and a finished product was contemplated to mean and include the item manufactured by the eligible units . Raw materials similarly were envisaged to mean and include all industrial components, intermediate goods, substances, consumable stores including furnace oil and light diesel oil used for captive generating sets required in the process of manufacture and packing materials utilized for packing of finished products by an eligible unit. The applications for grant of Eligibility Certificate and the Certificate of Entitlement with the particulars furnished therein thus have to be judged in these perspectives.

The facts pertaining to the commencement of commercial production and the manufacture of finished products were pre- dominantly for the purpose of determining the eligibility of the units engaged therein to avail the benefits under the policy. The focus invariably was not on the actual process of manufacture of the goods. Though the petitioner‟s present plea that Ujala Supreme is intrinsically only a diluted AVP is irreconcilable with the amalgam of the raw materials applied for the manufacture thereof as enumerated in its application for obtaining the aforementioned certificates, in the estimate of this Court this incompatibility ipso facto, does not render the issue raised herein non examinable on the ground of lack of its bonafide. Such a contradiction though may expose the petitioner to steps contemplated in law by the appropriate authorities, the consequence of if being non-suited 23 therefor vis a vis the present challenge does not ensue. If in fact, the product Ujala Supreme is only singularly diluted AVP to its extreme with no other constituent and thus ought to be included in Entry No.114 of the Act to be assigned the corresponding HSN Code No. 3204 12 94, its prospect would stand jeopardized if the aforenoted anomaly simpliciter is awarded a decisive primacy. There being no estoppel against law, the plea of the respondents against the maintainability of the instant proceeding for want of bonafide of the petitioner does not commend for acceptance.

19. In Reckit Benckiser(India) Ltd (Supra), the question that was posed for the scrutiny of the Apex Court was whether mosquito repellants and other items fell under Entry 44(5) of Schedule III to the KVAT. Whereas, the appellant insisted on the aforesaid classification, according to the Revenue, the products were traceable to Entry No.66 which attracted an enhanced rate of duty. Interfering with the decision of the jurisdictional High Court from which the appeal had been preferred to it, the Apex Court underlined that cases where HSN and Code number is indicated against a tariff item mentioned in the Third Schedule of KVAT then, in terms of the Rules of Interpretation one ought to abide by the same as adopted by Customs Tariff Act, 1975 and thus interpret the entries in the said Schedule not only in the light of the entries in the Custom Tariff Act,1975, but also the judgments applicable thereto. Their Lordships observed that KVAT was aligned with the Customs Tariff which, in turn, was in Harmony with HSN and consequently its product in question was required to be viewed in the context of HSN and Code number and the judgmenst based thereon.

24

20. That Explanatory Notes to the Harmonized System of Nomenclature (HSN) were not only of persuasive value, but having regard to the fact that the structure of the Central Excise Tariff is based thereon were entitled to greater weightage was underlined by the Apex Court in Collector of Customs, Bombay(Supra) in which it quoted with approval its observations in Collector, Central Excise, Shillong vs. Wood Crafts Products Limited [ 1995(77) E.L.T. 23] as follows :-

" We are of the view that the Tribunal as well as the High Court fell into the error of overlooking the fact that the structure of the Central Excise Tariff is based on the internationally accepted nomenclature found in the HSN and, therefore, be resolved with reference to the nomenclature indicated by the HSN unless there be an express different intention indicated by the Central Excise Tariff Act,1985 itself. The definition of a term in the ISI Glossary, which has a different purpose, cannot, in case of a conflict, override the clear indication of the meaning of an identical expression in the same context in the HSN. In the HSN , block board is included within the meaning of the expression „similar‟ laminated wood‟ in the same context of classification of block board. Since the Central Excise Tariff Act,1985 is enacted on the basis and pattern of the HSN, the same expression used in the Act must, as far as practicable, be construed to have the meaning which is expressly given to it in the HSN when there is no indication in the Indian Tariff of a different intention."
25

21. The Rules of Interpretation of the Schedules as appearing in the KVAT enjoin that commodities allotted HSN Code numbers ought to be extended the same meaning as recorded in the Customs Tariff Act,1975 and that while interpreting such a commodity if any inconsistency is observed between the meaning of a commodity without HSN Number and the meaning of a commodity with HSN Number, the commodity should be interpreted by including it in that entry which is assigned the HSN Number. This only evidences the elasticity extended to the expanse of the Harmonized System of Nomenclature (HSN) to guarantee to the maximum an uniformity in identification and classification of excisable goods for the levy thereon. Rule 43 of the Rules of Interpretation of Schedules appended to KVAT mandates that the goods catalogued in list A to the Third Schedule " industrial inputs and packing materials" would attract the rate of tax applicable to Third Schedule regardless of the purpose for which such goods have been purchased. This Rule does ordains that the end use of goods would not have any pertinence in adjudging the rate of tax otherwise prescribed therefor.

22. That Ujala Supreme has been determined to be comprised of the following constituents is borne out by the relevant reports referred to in M.P. Agencies(Supra) as well laid before this Court as follows :-

      AV/49      ......     .08 %

      Water      ...... 99.02%
                                     26




The petitioner‟s product is an extremely diluted form of AVP in the compositional context is also a finding of the Kerala High Court in M/S M.P. Agencies( Supra).

23. The following excerpt of the certificate dated 30.8.2006 of Prof. V.R. Kanetkar, Professor and Head, Dyestuff Technology Department, University of Mumbai, Institute of Chemical Technology (Autonomous) , University of Mumbai deserves to be extracted.

" The acid violate paste (referred as "AVP" hereafter) supplied to us confirms to Acid Violate 49, a synthetic organic classified into acid dye class which is used for the colouration of silk wool at elevated temperatures in the presence of acid. "AVP"

is uniform and having standard strength which is formulated and prepared as ready for use. The "AVP" as well as "Ujala" purchased from the market are subjected to instrumental analysis (High Performance Thin Layer Chromatography) that the result are observed as below.

1. The chemical composition of "AVP" and "Ujala" are the same except for the dilution in "Ujala".

2. It can be observed from the chromatogram that"Ujala" is a heavily diluted form of AVP with water.

3. As such"Ujala" cannot be used as a dye or a colouring matter as it is.

27

4. From the technical literature it can be understood that diluted acid violate 49 is used in the fabric finishing industries for imparting brightness to while fabrics ( The mechanism being the fabric absorbs all the colours in the visible light and transmits the bluish/purplish tint).

... .... ..... .... ..... .... .....

As per the technical report and the HPTLC repot, it can be conclusively said that Ujala is nothing but a diluted form of Acid Violet Dye.

The observations of the HPTLC analysis are as follows.

a. All the components present in diluted sample of AVP are also present in Ujala sample.

b. No additional components are present in Ujala Sample.

c. The diluted AVP samples and the Ujala sample‟s spectral scans are super imposable and match exactly, which confirms that Ujala is a diluted form of AVP and chemically they both are identical.

From the above analytical and technical data, it can be 28 concluded that "Ujala" is only a diluted form of Acid Violate 49 with water, which has the inherent characteristics of brightening clothes and does not contain any other additives or optical brightening agents. The brightness of the fabric is increased because at absorbs all the colours in the visible light and transmits the bluish/purplish tint, thus hiding the yellowing of the fabrics."

24. The above extract recites the following features of the analysis of the product -(1) The chemical compositions of AVP and Ujala are the same.

(2) Ujala is heavily diluted form of AVP with water.

(3) All the components present in diluted sample of AVP also exist in Ujala.

(4) No additional component is present in Ujala.

(5) Ujala is a diluted form of AVP and both are chemically identical.

(6) Ujala is a diluted form of Acid Violate Paste 49 with water and has the inherent characteristics of brightening clothes.

(7) Ujala cannot used as a dye or colouring matter as it is.

29

25. The petitioner in paragraph D.45 has referred to a report dated 22.10.2007 (stated to be Annexure-13 in the appeal before the High Court) of Prof. V.R.Kanetkar as above providing the following clarification :

" 4) Para 2, point 3 of the report dated 30th August,2006 state that as such „Ujala‟ cannot be used as a dye or a colouring matter as it is. Ujala will impart permanent colour(dye) in the presence of acid at elevated temperature."

On a conjoint reading of this clarification ( existence and authenticity of the report dated 22.10.07 not having been denied by the respondents), the absence of dyeing efficacy of the petitioner‟s product in absolute terms cannot be inferred. Ujala Supreme assuredly thus is a commodity which is AVP being highly diluted with water possessing dyeing quality in the presence of acid at elevated temperature.

26. Axiomatically, therefore, if Ujala is identifiable with AVP though in a diluted form and is not construed to be a commercially different product therefrom, it is classifiable under Entry 114 of the Act and relatable to HSN Number 3204 12 94 for the purpose of excise duty under the Tariff Act. It, however, it is regarded as a new product independent of its constituent AVP irrespective of its end use , in absence of any other entry available to accommodate it, it is liable to be assessed as a residuary item contemplated under Schedule V of the Act. Admittedly, Ujala Supreme is a mixture or combination of AVP and water. Entry 114 of the Schedule II -C of the Act is assigned inter alia to synthetic organic colouring matter 30 whether or not chemically defined as well as preparation based on synthetic organic colouring matter as specified in Note 3 of Chapter 32 of the First Schedule of the Central Excise Tariff Act, 1985. It is relatable to heading No.3204 in Chapter 32 of the Tariff Act dealing with " Tanning or Dyeing Extracts‟ Tannins and their Derivatives; Dyes, Pigments and other colouring matter; paints and varnishes; putty and other mastics; inks"

Note -3 of Chapter 32 as above, extends amongst other the application of heading 3204 to preparations based on colouring matter of a kind used for colouring any material or used as ingredients in the manufacture of colouring preparations. This head Note, however, does not apply to pigments dispersed in non- aqueous media, in liquid or paste form, of a kind used in the manufacture of paints, including enamels or to other preparations of heading 3212 etc.
27. Their Lordships of the Supreme Court in C.C.E.,Mumbai(Supra), held that "compounded asafoetida" made from raw asafoetida through the process involved did not constitute manufacture as no chemical change was brought about thereby. As the essential character of the product remained the same, no process of manufacture was involved. Their Lordships highlighted the twin tests of manufacture and marketability to ascertain whether a commodity was exigible to excise duty or not.
28. In Crane Betel Nut Power Works(Supra), the issue was whether processing of betel-nuts by essential/non essential oils 31 menthol ,sweetening agents etc. amounted to manufacture to attract excise duty. Having regard to the nature of the process to which the betel-nuts were subjected to, it was held in the negative as no article different from the raw material was produced. In arriving at this conclusion, their Lordships recalled the view of the Constitution Bench of the Apex Court in Union of India vs. Delhi Cloth and General Mills,(1963) Supp. 1 SCR 586 that „ manufacture‟ signified bringing into existence of a new substance and not merely to effect a change in one. The following extract of the rendering in Anheuser- Busch Brewing Association vs. United States, 52 L.Ed. 336-338 was referred to with approval-
" Manufacture implies change, but every change is not manufacture and yet every change of an article is the result of treatment, labour and manipulation. But something more is necessary and there must be transformation, a new and different article must emerge having a distinctive name, character or use."

It was held that the process involved in the emergence of sweetened betel-nut pieces did not result in the manufacture of a new product as the end product continued to retain its original character though in a modified form.

29. The assessee in Commissioner of C.Ex. ,Cochin (Supra) engaged in the manufacture of Latex(Rubber) based Adhesive with brand names Superset(LC) and Superset (LB) , was engaged in a debate with the Revenue regarding classification of its product for determining its excise duty liability. Disapproving the plea of „end-

32

user test‟ applied by the Revenue for the purpose of classification, their Lordships held that therefor " composition test" is important and that the end user test would apply only if relevant entry approves the same.

30. Noticeably, the argument on behalf of the respondents that Ujala Supreme even if a dye, being offered for sale in form or packing for retail sale, is covered by heading 3212 is not based on pleadings. Such a plea is instead opposed to the stance of the respondents that the product is shorn of any dyeing attribute. Be that as it may, as the product is a composition of two constituents as demonstrated by its composition, Rule 3(b) of the General Rules for Interpretation of the Harmonized System seems apposite to diagnose with certitude , its classification to ascertain the rate of its exigibility to duty under the Tariff Act. Judged by the percentage of existence of the ingredients of the product, it cannot be gainsaid that the essential characteristics thereof would be decided by Acid Violate Paste (AVP). As it is Rule 3(b) stipulates that classification of mixtures and composite goods consisting of different materials or made up of different components as well as goods put up in sets for retail sale and which cannot be classified by referring to Rule 3(a) shall be classified as if they constitute the material or component which gave them their essential character. As Ujala Supreme is a highly diluted form of AVP in its essential character, on the application of Rule 3(b) it appropriately is entitled to be catalogued in Entry 114 of Schedule II-C of the Act and qualified for HSN 3204 12 94 for determining the rate of taxability.

33

31. The ultimate conclusion of their Lordships in M/s M.P. Agencies contrary to the above is based on the findings of the report dated 30.8.2006 that Ujala Supreme is in capable of being used as a dye or a colouring matter and it having thus lost that quality due to extreme dilution, can no longer be identified with AVP. The petitioner‟s contention against manufacture of the product to yield a commodity novel in kind and distinguishable from AVP was not considered in this premise. On the same reasoning, the benefit of classification based on Harmonized System of Nomenclature was refused to its product. This determination with utmost respect for the aforementioned deductions in the present adjudication cannot be subscribed to. Not only the clarification provided in the report dated 22.10.2007 by Prof. V.R. Karnetker neutralizing the earlier observations in the report dated 30.8.06 that Ujala cannot be used as a dye or a colouring matter, is of definite significance for the ultimate classification of the product, its structural composition as well enjoins its inclusion under Entry 114 of Schedule II-C of the Act earning for it HSN Code Number 3204 12 94 to determine its tax liability.

32. The decision of the Apex Court in Camlin Limited(Supra), that if the entries in the HSN and the Tariff are not aligned, reliance on the former for the purpose of classification of goods is not permissible, does not advance the case of the revenue in the facts of the present case.

33. The decision in O.K. Play(India) Ltd.(Supra), while reiterating that the scheme of the Central Excise Tariff is based on Harmonised System of Nomenclature and the explanatory notes thereto as a safe 34 guard for interpretation of an entry, underlined that functional utility, design, shape and predominant use are equally relevant for determining the classification of an item. This, however, is not in effacement of the enunciation that end use of product is not an absolute index in the matter of classification.

34. Their Lordships of the Apex Court in Western India Plywood Ltd(Supra) reiterated the well settled proposition that resort to residuary tariff entry ought to be made with a good deal of caution and only when no other provision express or implied is available for the goods in question. It was held that in the matter of classification, identification of an entry is the primary step and the description thereof would be relevant for assigning it a particular tariff entry.

35. The decision in Commissioner of Central Excise, Mumbai- IV(Supra) has been introduced by the respondents to brace up its plea that the petitioner‟s product cannot be passed on as AVP in view of the negligible percentage of its existence in it. The Apex Court therein was in seisin of a commodity/preparation containing 70% of mineral oil and 20% of petroleum oil. Having regard to the fact that it was blended lubricating oil, it was held that negligible percentage of rust preventive did not make the product a rust preventative one. Having regard to the composition of the petitioner‟s product , this exposition is also of no assistance to the respondents.

35

36. On the other hand, the decision of the Apex Court in Dunlop India Ltd(Supra) and of this Court in CHEM Trade India(P) Limited underlined that lodgment of an item in the residuary category is approvable only if by no conceivable reasoning, it can be brought within the purview of any other tariff item. That the burden to this effect is on the department, was also emphasized in unambiguous terms.

37. On a totality of the above considerations, this Court is of the unhesitant view that the petitioner‟s product "Ujala Supreme" is entitled to be included in Entry 114 of Schedule II-C of the Act with corresponding rate of duty prescribed by HSN Code No. 3204 12

94. This Court, for the reasons recorded hereinabove, is thus in respectful disagreement with the observations and the conclusions recorded in M/s M.P. Agencies(Supra). The impugned order dated 11.8.2010 when judged by the above touchtone is thus unsustainable in aw and on facts. It is thus, quashed.

38. The petition is allowed. No costs.

JUDGE BARUAH