Gujarat High Court
Allied Textile Leather Industries vs Union Of India on 6 March, 1980
Author: A.M. Ahmadi
Bench: A.M. Ahmadi
JUDGMENT S.H. Sheth, J.
1. The petitioners have been manufacturing leather pickers. Under agreement dated 15th December, 1972, they have appointed M/s. Bhatt Brothers as their sole production purchasers. M/s. Bhatt Brothers have been purchasing the entire production of the petitioners. The agreement stipulates that M/s. Bhatt Brothers shall sell leather pickers at a price not exceeding 12% of the price which they may be paying to the petitioners.
2. The petitioners were asked by the Central Excise authorities to get the price list approved. On 29th June, 1976, the petitioners made a representation in that behalf. The Assistant Collector of Central Excise after having taken into account the petitioners, case made his order on 18th April, 1977 in which he stated that partners of Petitioner No. 1-Allied Textile Leather Industries - the manufacture and M/s. Bhatt Brothers - the sole production purchaser - were "Related persons". He, therefore, directed that petitioner No. 1 was not entitled to opt for assessment of their goods on the basis of the invoice price in terms of Notification No. 120 of 1975, dated 30th April, 1975. The petitioners were asked to file the price list in proper form under Section 4 of the Central Excises and Salt Act, 1944, and to pay duty on the prices approved by the appropriate authorities. The order was challenged by the petitioners in appeal which they filed before the Appellate Collector. On 11th October, 1977, the Appellate Collector dismissed the appeal. It is under these circumstances that the petitioners have filed this petition.
The only reason which the Assistant Collector of Central Excise has given is that the partners of the manufacturing firm and the sole production purchaser are "inter-related". Secondly, he has stated that the purchaser is the sole purchaser. According to him, therefore, condition Nos. (iii), (iv) and (v) in the Notification No. 120 of 1975 were not satisfied.
3. The Appellate Collector in this order has stated that the petitioners did not fulfil condition Nos. (iii), (iv) and (v) in the said notification because, according to him, the partners of the manufacturing firm and the partners of the sole production purchaser were related by blood. According to him, therefore, the prices shown by the petitioners in their invoice could not be accepted as normal prices.
4. Notification No. 120, dated 30th April, 1975 lays down certain conditions. One of the conditions is that the manufacturer certifies that the price referred to in the invoice represented the price actually charged for the relevant sale and that the price is the sole consideration for the sale. Another conditions specified in that notification lays down that invoice price must not be influenced by any commercial, financial or other relationship whether by contract or otherwise between the manufacturer or any person associated in business with the manufacturer and the buyer or any person associated in business with the buyer other than the relationship created by sale of the aforesaid goods. One more condition which that notification specifies is that directly or indirectly the proceeds of the subsequent sale, effected by the purchaser should not accrue to or for the benefit of the manufacturer or any person associated in business with him.
5. In Special Civil Application No. 119 of 1976, decided on 20th and 21st February, 1979 by a Division Bench of this Court of which I was a member, a part of Section 4(1)(a) has been struck down. It has been held in that decision that merely because the manufacturer and his purchaser are 'related', it cannot be presumed that the price which the manufacturer charged his purchaser is not fully commercial price. It has next been held in that decision that excise duty is leviable on a fully commercial price consisting of manufacturing costs and manufacturing profits which the manufacturer charges his purchaser irrespective of whether the purchaser is a "related person" or not. It has next been held that in the name of "related person" a price other than a fully commercial price cannot be taken into account for the purpose of levying excise duty on the goods manufactured by the manufacturer.
6. In the instant case, the Central Excise authorities have not decided whether the prices which the petitioners show in their price list are fully commercial prices consisting of manufacturing costs and manufacturing profits. They have rejected those prices merely on the ground that the sole production purchaser of petitioner No. 1 is a "related person".
7. In view of the decision of this Court in Special Civil Application No. 119 of 1976, the approach made by the Central Excise authorities is unlawful and incorrect and it is necessary to direct the Central Excise authorities to find out whether the prices shown by the petitioners in their price lists are fully commercial prices representing their manufacturing costs and manufacturing profits and, if it is so, to accord approval to them.
8. In the result, the petition succeeds and the impugned orders are quashed and set aside. A writ of mandamus shall issue directing the respondents to determine whether the prices shown by the petitioners in their price list are fully commercial prices representing their manufacturing costs and manufacturing profits irrespective of whether the sole production purchaser is the "related person" and to accord approval to those prices if it is found that they are fully commercial prices. The respondents are directed to record their determination as directed above, within three months from to-day. Rule is made absolute accordingly with no order as to costs in the circumstances of the case.