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 13, Cited by 43]

Supreme Court of India

Bharat Surfactants (Pvt) Ltd & Anr vs Union Of India & Anr on 17 May, 1989

Equivalent citations: 1989 AIR 2054, 1989 SCR (3) 367, AIR 1989 SUPREME COURT 2054, (1990) 3 CRIMES 726, (1989) 43 ELT 189, (1989) 3 SCR 367, 1989 (4) SCC 21

Author: R.S. Pathak

Bench: R.S. Pathak, Sabyasachi Mukharji

           PETITIONER:
BHARAT SURFACTANTS (PVT) LTD & ANR.

	Vs.

RESPONDENT:
UNION OF INDIA & ANR.

DATE OF JUDGMENT17/05/1989

BENCH:
PATHAK, R.S. (CJ)
BENCH:
PATHAK, R.S. (CJ)
RANGNATHAN, S.
MUKHARJI, SABYASACHI (J)
NATRAJAN, S. (J)
VENKATACHALLIAH, M.N. (J)

CITATION:
 1989 AIR 2054		  1989 SCR  (3) 367
 1989 SCC  (4)	21	  JT 1989  Supl.    239
 1989 SCALE  (2)190
 CITATOR INFO :
 RF	    1991 SC 583	 (29,37)
 R	    1991 SC1931	 (4)


ACT:
    Customs  Act, 1962--Sections 15, 16, 46 and 56--Rate  of
duty and Tariff valuation--Determination of--Date of presen-
tation	of  Bill  of Entry---Relevance	or--'Date  of  entry
inwards of vessel'--Date recorded in Customs register.



HEADNOTE:
    By way of writ petition under Article 32 of the  Consti-
tution the petitioners sought relief against the  imposition
of  customs duty at 150 per cent on their import  of  edible
oils  into India. Pursuant to the contract entered  into  by
the  petitioners  with	foreign sellers for  the  supply  of
edible	oils the consignment of edible oils was sent by	 the
ocean  going vessel M.V. Kotta Ratu. The  vessel  approached
Bombay and made its "prior entry" on 4 July, 1981. It  actu-
ally  arrived and registered on 11 July, 1981. As  the	port
authorities  at Bombay were unable to allot a berth  to	 the
vessel,	 the  vessel left for Karachi  for  unloading  other
cargo intended for that port. The vessel returned on 23 July
1981 and waited for berth. On August 4, 1981 she was allowed
to berth in Princess Docks 'C' shed and the Customs authori-
ties made the "final entry" on that date.
    Customs  authorities are stated to have imposed duty  on
the import of edible oil at the rate of 150 per cent on	 the
footing that the import was made on 31 July, 1981, the	date
of "Inward Entry". The case of the petitioners was that	 the
rate  of duty leviable on the imports should be that  ruling
on  11	July,  1981, when the vessel  actually	arrived	 and
registered in the Port Bombay and that but for the fact that
berth was not available the vessel would have discharged its
cargo  at Bombay and would have been liable to	pay  customs
duty at the rate of 12.5% which was the ruling rate on	that
date i.e., 11 July, 1981. The petitioners contended that the
rate  should not have been more than 42.5% because that	 was
the  rate of customs duty ruling on 23 July, 1981  when	 the
vessel entered the port of Bombay.
The Court rejecting the claim of petitioners,
368
    HELD:  The rate of duty and tariff valuation has  to  be
determined  in accordance with S. 15(1) of the Customs	Act.
Under  s. 15(1)(a), the rate and valuation is the  rate	 and
valuation in force on the date on which the Bill of Entry is
presented u/s 46. According to the proviso, however, if	 the
Bill of Entry has been presented before the entry inwards of
the  vessel  by which the goods are imported,  the  Bill  of
Entry shall be deemed to have been presented on the date  of
such entry inwards. [373B-C]
    The date on which a Bill Entry is presented under S.  46
is,  in the case of goods entered for home consumption,	 the
date  relevant for determining the rate of duty	 and  tariff
valuation.  Where the Bill of Entry is presented before	 the
date  of Entry Inwards of the Vessel, the Bill of  Entry  is
deemed	to  have been presented on the date  of	 such  Entry
Inwards. [375B]
    The	 amendment made in S. 16 of the Act appears to	have
been made by way of clarification and does not detract	from
the  conclusion that "the date of entry inwards of the	ves-
sel"  is the date recorded as such in the Customs  register.
[375F]
    In	the  present case, "the date of	 inwards  entry"  is
mentioned  as  31st July, 1981. In the absence	of  anything
else,  it may be taken that the entry was recorded  on	that
date  itself. Accordingly, the rate of import duty  and	 the
tariff	valuation shall be that in force on 31st July  1981.
The  contention of the petitioners that the rate  of  import
duty  and tariff valuation will be that ruling on  July	 11,
1981 cannot be sustained and is rejected. [375G]
    (1)Shawney v. M/s. Sylvania & Laxman Ltd., 77 Bom.	L.R.
380; (2) Apar Private Ltd. & Ors. v. Union of India &  Ors.,
185  (1985) 22 E.L.T. 644; (3) Jain Shudh Vanaspati Ltd.  v.
S.R.  Patankar, Asstt. Collector of Customs, Bombay &  Ors.,
[1988]	33  E.L.T. 77; (4) M/s. Omega Insulated	 Cable	Co.,
(India) Ltd. v. The Collector of Customs, Madras,  approved.
Writ Appeal No. 537 of 1969 decided by the Hon'ble  Kailasam
and Paul, JJ. on 9 July, 1975, referred to.



JUDGMENT:

ORIGINAL JURISDICTION: Writ Petition No. 3130 of 1981. (Under Article 32 of the Constitution of India). Soli J. Sorabjee, Harish N. Salve, K.K. Patel, Ujwal Rana, Rajiv Dutta and K.K. Mohan for the Petitioners.

369

K. Parasaran, Attorney General, B. Datta, Additional Solicitor General, Kuldip Singh, Additional Solicitor Gener- al, Ms. A. Subhashini, C.V. Subba Rao, Mrs. Sushma Suri, A. Subba Rao, A.K. Srivastava and P.P. Singh for the Respond- ents.

The Judgment of the Court was delivered by PATHAK, CJ. By this writ petition under Art. 32 of the Constitution the petitioners seek relief against the imposi- tion of customs duty at 150 per cent on their import of edible oils into India.

The petitioners entered into a contract with foreign sellers for the supply of edible oils. The consignment of edible oils was sent by the ocean going vessel M.V. Kotta Ratu. The vessel approached Bombay and made its "prior entry" on 4 July, 1981. It actually arrived and registered in the Port of Bombay on 11 July, 1981. The petitioners say that the Port authorities at Bombay were unable to allot a berth to the vessel, and as she was under heavy pressure from the parties whose goods she was carrying she left Bombay for Karachi for unloading other cargo intended for that port. It is alleged that the vessel set out on its return journey from Karachi and arrived in the Port of Bombay on 23 July, 1981 and waited for a berth. On 4 August, 1981 she was allowed to berth in Princess Docks 'C' Shed and the Customs Authorities made the "final entry" on that date. The petitioners point out that when the vessel made its original journey to Bombay and was waiting in the waters of the Port the petitioners presented the Bill of Entry to the Customs authorities on 9 July, 1981, that the Bill of Entry was accepted by the Import Department and an order was passed by the Customs Officer on the Bill of Entry on 18 July, 1981 directing the examination of the consignment. It is stated that the Customs authorities have imposed customs duty on the import of the edible oils effected by the petitioners at the rate of 150 per cent on the footing that the import was made on 31 July, 1981, the date of "Inward Entry". The case of the petitioners is that the rate of duty leviable on the import should be that ruling on 11 July, 198 1, when the vessel actually arrived and registered in the Port of Bombay, and that but for the fact that a berth was not available the vessel would have discharged its cargo at Bombay, and would not have left that Port and proceeded to Karachi to return to Bombay towards the end of July, 1981. Alternatively, the case of the petitioners is that if it be found that the rate of customs duty attracted by the import effected by the petitioners is 150 per cent the levy is unconstitutional 370 and void as a violation of Art. 14 of the Constitution inasmuch as customs duty at 5 per cent only was levied on the State Trading Corporation on similar Imports of edible oils made by it as an importer. The petitioners have also challenged the validity of s. 15 of the Customs Act, 1961 under which the rate of duty and tariff valuation is deter- mined.

To resolve the issue between the parties it is necessary to ascertain the effective date with reference to which customs duty becomes payable on imports into India. Section 15(1) of the Customs Act, 1962 provides:

"(1) The rate of duty and tariff valuation, if any, applicable to any imported goods, shall be the rate and valuation in force ,--
(a) in the case of goods entered for home consumption under section 46, on the date on which a bill of entry in respect of such goods is presented under that section;
(b) in the case of goods cleared from a warehouse under section 68, on the date on which the goods are actually removed from the warehouse;
(c) in the case of any other goods, on the date of payment of duty:
Provided that if a bill of entry has been presented before the date of entry in- wards of the vessel by which the goods are imported, the bill of entry shall be deemed to have been presented on the date of such entry inwards."

The rate of duty and tariff valuation applicable to the imported goods is governed by cl. (a) of s. 15(1). In the case of goods entered for home consumption under s. 46, it is the date on which the Bill of Entry in respect of such goods is presented under that section. S. 46 provides that the importer of any goods shall make entry thereof by pre- senting to the proper officer a Bill of Entry for home consumption in the prescribed form, and it is further pro- vided that a Bill of Entry may be presented at any time after delivery of the Import Manifest or an Import report. The Bill of Entry may be presented even before the delivery of such Manifest if the vessel by which the goods have been 371 shipped for importation into India is expected to arrive within a week from the date of such presentation. Section 47 empowers the proper officer, on being satisfied that the goods entered for home consumption are not prohibited goods and that the importers had paid the import duty assessed thereon as well as charges in respect of the same, to make an order permitting clearance of the goods for home consump- tion.

According to the petitioners, the cargo of edible oil could not be unloaded in Bombay during the original entry of the ship into the Port for want of an available berth, and it is for no fault of the petitioners that the vessel had to proceed to Karachi for unloading other cargo. Section 15, the petitioners contend, is arbitrary and vague and there- fore unconstitutional because it provides no definite stand- ard or norm for determining the rate of duty and tariff valuation and does not take into account situation which are uncertain and beyond the control of an importer. The peti- tioners contend that the rate of customs duty chargeable on the import of goods in India is the rate in force on the date when the vessel carrying the goods enters the territo- rial waters of India. The petitioners point out that s. 12(1) declares that customs .duty will be levied at the rates in force on goods imported into India, and the expres- sion 'India', they urge, is defined by s. 2(27) as including the 'territorial waters of India'. In other words, the petitioners contend that when the vessel entered the terri- torial waters on 11 July, 1981 the rate of customs duty at 12.5 per cent ruling on that date was the rate which was attracted to the import. In any event, the petitioners contend, the rate should not have been more than 42.5 per cent because that was the rate of customs duty ruling on 23 July, 1981 when the vessel entered the port of Bombay. To preserve the validity of s. 15 the petitioners urge, we must read the expression "the date of entry inwards" in the proviso to s. 15(1) as the date on which the vessel enters the territorial waters of India. Learned counsel for the petitioners says that if this interpretation cannot reasona- bly be given to the provisions of s. 15(1) then it becomes necessary to question the constitutional validity of s. 15 on the ground that the terms of that section are vague and arbitrary, and therefore no recourse can be had to s. 15(1).

Considerable reliance has been placed by the peti- tioner on Shawney v. M/s. Sylvania and Laxman Ltd., 77 Bom. L.R. 380 in support of the submission that-the taxable event occurs when the vessel enters the territorial waters of India and it is that date which should determine the rate at which import duty can be levied. It is desirable, 372 we think, to appreciate what was said in that case. The Bombay High Court held there that the date on which the vessel enters the territorial waters is the relevant date for determining whether the import of goods carried by it falls within the scope of the Customs Act. If the import of the goods is exempt from the operation of the Act on that date, the learned Judges said, the provisions of s. 15 of the Act will not come into play, and therefore the import will be free from duty. A distinction was made between a case where the import of goods stands exempted on the date when the vessel enters the territorial waters of India and a case where the import falls within the operation of the Act on that date but the duty is rated at nil or at a certain figure. The distinction was discussed by a Full Bench of the Bombay High Court in Apar Private Ltd. and Others v. Union of India and others, [1985] 22 E.L.T. 644 where Madhava Reddy, C.J., speaking for the Court, observed:

"If the goods were wholly exempt from basic customs duty leviable under the Customs Act, when they entered the territorial waters of India, no basic duty of customs would be leviable thereon even if such exemption were withdrawn under Section 25(1) of the Customs Act before the goods are releasedfor home c o n s u m p t i o n .
.
.
.
.
.
.
.
.
.
.
.
.
.
.
.
.
.
.
.
.
.
.
.
.
.
.
.
.
.
.
.
............................................... ..Only if the goods were chargeable to some basic customs duty under the Customs Act, when they entered the territorial waters of India, than the rates in force at the time when the bill of entry is presented or at the time when the goods are sought to be cleared for home con- sumption, as the case may be, would be ap- plicable and the basic duty would be quanti- fied and demanded at those rates."

And in Jain Shudh Vanaspati Limited v. S.R. Patankar, Asstt. Collector of Customs, Bombay and Others, [1988] 33 E.L.T. 77 the Bombay High Court proceeded on the basis that where the imported goods were totally exempt from payment of customs duty on the date when the vessel entered the terri- torial waters of India, the taxable event was not postponed to the date when the goods were cleared for human consump- tion.

In the present case. there is no dispute that on the date when the vessel first entered the territorial waters of India by July, 198 1 the rate of customs duty was 12.5% on the import of the goods in question and thereafter when the vessel returned from Karachi and entered the 373 territorial waters of India the rate of duty was 42.5%. We express no opinion on the soundness of the view taken by the Bombay High Court in the cases mentioned above; it is sufficient to point out that on the facts they afford no assistance to the petitioners.

The rate of duty and tariff valuation has to be deter- mined in accordance with s. 15(1) of the Customs Act. Under s. 15(1)(a), the rate and valuation is the rate and valua- tion in force on the date on which the Bill of Entry is presented under s. 46. According to the proviso, however, if the Bill of Entry has been presented before the entry in- wards of the vessel by which the goods are imported, the Bill of Entry shall be deemed to have been presented on the date of such entry inwards. In the present case the Bill of Entry was presented on 9 July, 1981. What is "the date of entry inwards" of the vessel? We may refer to the detailed procedure in this matter set forth in the counteraffidavit of Shri R.S. Siddhu, then under Secretary to the Government of India.

Before the arrival of the vessel the Master of the vessel or his Agent informs the Port authorities and the Customs authorities of the probable date of arrival of the vessel. This information is technically known as presenta- tion of the Import General Manifest. In this Manifest the Master intimates the details with regard to the cargo car- ried by the vessel. In the instant case the Manifest was conveyed by the Steamer Agent on 6 July, 1981 by his letter No. IM/394/81/1116. Admittedly this intimation or presenta- tion of the Manifest on 6 July, 1981 was prior to the arriv- al of the vessel. The presentation of the Manifest can be effected either before the arrival of the vessel or after its arrival in the usual course. In the forwarding letter dated 6 July, 1981 mentioned above, the Shipping Agent informed the authorities that the ship would be arriving at Bombay 12 July, 1981. According to the normal procedure, if the intimation or presentation of the Manifest is made on the arrival of the vessel it is accompanied by an applica- tion for Entry Inward within 24 hours of arrival. In the instant case since the vessel was to arrive later there was no application accompanying the letter dated 6 July, 1981. The vessel arrived on 11 July, 1981. On receipt of the Manifest a "prior entry" is made in the Register, which is called the Register of Inward/Outward Entry of vessels. Upon the recording of the "prior entry" a rotation number is given and conveyed to the Shipping Agent or the Master of the vessel. In the instant case the "prior entry" or rota- tion number allotted was 743/PE. The Customs authorities display daily, on receipt of the Import General 374 Manifests, the details of the vessels on a notice board for the information of importers. On noticing the arrival or expected arrival of the vessel from the Import General Manifest the importer or his clearing agent files his Bill of Entry. In this case the Bill of Entry was filed on 9 July, 1981. An entry with regard to presentation of the Bill of Entry is made in the Import General Manifest against the entry with regard to the consignment belonging to the im- porter.

The procedure thereafter is as follows.

A vessel on arrival in the territorial waters has to await the allotment of a berth by the Port Trust. The Port Trust authorities, on receipt of information about the arrival of a ship, allot a berth, if it is available, for the discharge of the cargo. In the instant case, since no berth was available, the vessel left for Karachi to dis- charge the cargo meant for that Port. The vessel arrived at Bombay on 23 July, 1981. Before its arrival, the Steamer Agent had presented a supplementary Manifest on 18 July, 1981 under cover of his letter No. IM/394/81/ 1223. The "prior entry" made earlier in the Register of Inward Entry remained the same and the rotation number also continued to remain the same. Against the rotation No. 743 in column No. 3 of the Register of Inward Entry the date of the arrival of the vessel was indicated as 23 July, 1981, and in column No. 2 the date of Inward Entry was mentioned as 31 July, 1981. On 30 July, 1981 the Master of the vessel had made a decla- ration certifying that the vessel could discharge its cargo on 31 July, 1981, and it is on this basis that the Customs authorities granted the Entry Inward to the vessel for the purposes of discharging its cargo.

It is urged on behalf of the petitioners that the import of the goods must be deemed to have taken place on '11 July, 1981, when the ship originally arrived in Bombay Port and registered itself. The rate of customs duty prevailing on that date was 12.5 per cent, and that, learned counsel contends, should be the rate applicable to the edible oil consignment under s. 15 of the Act. The circumstance that the vessel was unable to secure a berth in the Port of Bombay compelled it to proceed to Karachi to discharge the cargo pertaining to that Port, and but for the non-avail- ability of the berth she would not have undertaken that voyage but would have continued in Bombay and discharged the edible oil consignment there. The customs duty which could have been levied then would have been 12.5 per cent. It is pointed out that the vessel was unable to do so for no fault of the petitioners and a reasonable construction must be given to s. 15 taking 375 into account the particular circumstances of the case, so that the vessel must be deemed to have made the "Entry Inwards" on 11 July, 1981. We do not find it possible to accept this submission. The provisions of s. 15 are clear in themselves. The date on which a Bill of Entry is presented under s. 46 is, in the case of goods entered for home con- sumption, the date relevant for determining the rate of duty and tariff valuation. Where the Bill of Entry is presented before the date of Entry Inwards of the vessel, the Bill of Entry is deemed to have been presented on the date of such Entry Inwards.

In M/s. Omega Insulated Cable Co., (India) Limited v. The Collector of Customs, Madras, Writ Appeal No. 537 of 1969 decided by the Hon'ble Kailasam and Paul, JJ. on 9 July, 1975 the Madras High Court addressed itself to the question whether the words in s. 15(1)(a) of the Act, viz.

"date of entry inwards of the vessel by which the goods are imported" mean "the actual entry of the vessel inwards or the date of entry in the register kept by the department permitting the entry inwards of the vessel." The learned Judges examined the corresponding provisions of the earlier statute and after comparing the provisions of s. 15 with those of s. 16 of the Customs Act, 1962, and the amendments made from time to time, held that the date of entry inward for the purpose of s. 15(1)(a) and the proviso thereto is the date when the entry is made in the Customs register. We have considered the matter carefully and given due heed to the submissions of learned counsel for the petition- ers rounded, inter alia, on the provisions of the Sea Cus- toms Act and the amendment made in s. 16 of the Customs Act and we are of opinion that the view taken by the Madras High Court in M/s. Omega Insulated Cable Co. Ltd., (supra) repre- sents the correct view. The amendment made in s. 16 of the Act appears to have been made by way of clarification and, in our opinion, does not detract from the conclusion that "the date of entry inwards of the vessel" is the date re- corded as such in the Customs register. In the present case, "the date of inwards entry" is mentioned as 31 July, 1981.1n the absence of anything else, we may take it that the entry was recorded on the date itself. Accordingly, the rate of import duty and the tariff valuation shall be that in force on 31 July, 1981. The contention of the petitioners that the rate of import duty and tariff valuation will be that ruling on 11 July, 1981 cannot be sustained and is rejected. As to the question whether s. 15 of the Customs Act is ultra vires on the ground that arbitrary discretion has been conferred on the 376 customs authorities in the matter of determining the date of inward entry, it seems to us that having regard to the procedure detailed above there is no scope for the submis- sion that the provision is invalid. An entire series of consecutive acts makes up the procedure, and it is reasona- ble to presume that each step in the series is completed on time. In that view of the matter, the challenge to the validity of s. 15 must fail. It is true that an amendment has been made in s. 16 in the case of the export of goods, and the rate of duty and tariff valuation applicable to export goods are now specifically referable to "the date on which the proper officer makes an order permitting clearance and loading of the goods for exportation", and it is appar- ent that no such amendment has been made in the provisions of s. 15. The omission, it seems to us, is of no consequence when the procedure outlined above is being followed regular- ly and consistently. There is nothing before us to show that in following the procedure the Customs authorities act arbitrarily.
Accordingly, we are of opinion that the claim made by the petitioners must be rejected. Finally, there remains the contention of the petitioners that the differential treatment meted out to the petitioners by the imposition of a rate of 150 per cent constitutes a violation of Article 14 of the Constitution on the ground that the rate applied to corresponding imports by the State Trading Corporation is 5 per cent only. This point has already been considered by us, and the contention has been rejected, in our judgment in M. Jhangir Bhatusha etc. v. Union of India & Ors. etc., [1989] 3 SCR 356 pronounced today.
The Writ Petition is dismissed with costs.
R.N.J.						    Petition
dismissed.
377