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 10, Cited by 66]

Supreme Court of India

Collector Of Central Exise, ... vs Eastend Paper Industries Ltd. & Anr on 29 August, 1989

Equivalent citations: 1990 AIR 1893, 1989 SCR (3)1017, AIR 1990 SUPREME COURT 1893, 1989 (4) SCC 244, (1990) 186 ITR 105, (1989) 3 JT 518 (SC), 1989 31 STC 19, 1989 24 ECC 375, 1989 3 JT 518, 1990 CRILR(SC&MP) 11, (1990) 40 DLT 35, (1989) 43 ELT 201

Author: Sabyasachi Mukharji

Bench: Sabyasachi Mukharji, B.C. Ray

           PETITIONER:
COLLECTOR OF CENTRAL EXISE, CULCUTTA-II

	Vs.

RESPONDENT:
EASTEND PAPER INDUSTRIES LTD. & ANR.

DATE OF JUDGMENT29/08/1989

BENCH:
MUKHARJI, SABYASACHI (J)
BENCH:
MUKHARJI, SABYASACHI (J)
RAY, B.C. (J)

CITATION:
 1990 AIR 1893		  1989 SCR  (3)1017
 1989 SCC  (4) 244	  JT 1989 (3)	518
 1989 SCALE  (2)456


ACT:
    Central Excises and Salt Act, 1944/Central Excise Rules,
1944: Section 2(f)/Rules 9(1), 56(a), 173-F and	 173-G--Levy
of  Excise  Duty--Wrapping  paper--Captively  consumed	 and
utilised   as	component  part	 of   other   varieties	  of
paper--Whether	deemed	to have been used in  completion  or
manufacture of end product.



HEADNOTE:
    The	 respondent,  in  the first of	these  appeals,	 was
manufacturing different varieties of printing paper  includ-
ing  wrapping paper failing under Item No. 17 of  the  erst-
while  Central	Excise Tariff. The appellant issued  a	show
cause notice to the Respondent for the alleged violation  of
Rules  9(1),  173-F and 173-G of the Central  Excise  Rules,
1944 in respect of wrapping paper removed outside the Facto-
ry  without payment of Central Excise duty, and for  imposi-
tion  of  penalty. Showing cause, the  Respondent  contended
that the wrapping paper was captively consumed and  utilised
as component :art of other varieties of paper and as such no
duty was payable. Reliance was placed on section 2(f) of the
Central	 Excises  and Salt Act, 1944  and  Notification	 No.
18A/83-CE dated 9th July, 1983. The Superintendent  (Techni-
cal)  having  held otherwise, the  respondent  preferred  an
appeal	to the Collector (Appeals). The	 Collector  rejected
the claim. On appeal, the Customs, Excise and Gold (Control)
Appellate  Tribunal referred to its own decision,  which  is
the subject matter of the other appeals herein and set aside
the order of the Collector.
    The facts leading to the other appeals are similar,	 and
the  issue involved is the same. The Revenue has  filed	 the
appeals	 under	section 35-L of the Central Excises  &	Salt
Act.
    On behalf of the Revenue, it was contended that wrapping
paper  cannot be deemed to be component part because it	 did
not become an integral part of the packed paper.
    The assessee, however contended that wrapping paper	 was
raw  material  or component part of the wrapped	 paper,	 and
relied	on  S. 2(f) of the Act which  includes	any  process
incidental or ancillary to the
1018
completion of a manufactured product. It was also urged that
Revenue had itself considered the stage of wrapped or packed
paper  as the stage at which goods should be entered in	 the
statutory production register.
Dismissing the appeals,
    HELD:  1. 'Manufacture' in the sense it is used  in	 the
excise	law, was not complete until and unless wrapping	 was
done.  It is the law now that excise is a duty	on  manufac-
ture.  Manufacture is the process or activity  which  brings
into  existence new, identifiable and distinct goods.  Goods
have  been understood to be articles known  as	identifiable
articles  known in the market as goods and marketed or	mar-
ketable in the market as such. The finished goods were	cut-
to-size	 and  packed paper which, according  to	 the  Indian
standard and trade practice, consisted of the wrapping paper
and  the wrapped paper. Duty is levied on goods. As the	 Act
does not define goods, the legislature must be taken to have
used  that  word in its ordinary,  dictionary  meaning.	 The
dictionary  meaning  of	 the expression is  that  to  become
'goods'	 it must be something which can ordinarily  come  to
the market to be bought and sold and is known to the  market
as such. The Tribunal found, and there was material for	 the
Tribunal  to  do so, that the market in	 which	articles  in
question  were sold were paper packed and wrapped in  paper.
Therefore, anything that enters into and forms part of	that
process must be deemed to be raw material or component	part
of  the end product and must be deemed to have been used  in
completion  or	manufacture of the  end	 product.  [1021G-H;
1022A-D]
    Bhor  Industries  Ltd., Bombay v. Collector	 of  Central
Excise,	 Bombay, [1989] 1 SCC 602; South Bihar	Sugar  Mills
Ltd., etc. v. Union of India & Ors., [1968] 3 SCR 21;  Union
of India v. Delhi Cloth & General Mills Ltd., [1963]  Suppl.
I  SCR 586; Union Carbide India Ltd. v. Union of  India	 and
Ors., [1986] 24 ELT 169; Collector of Central Excise, Baroda
v. M/s Ambalal Sarabhai Enterprises, [1989] 3 SCR 784 relied
on.
    2. Processes incidental or ancillary to wrapping are  to
be  included in the process of manufacture,  manufacture  in
the sense of bringing the goods into existence as these	 are
known in the market, is not complete until these are wrapped
in  wrapping  paper. Manufacture of  goods  should  normally
encompass  the	entire process carried on by the  dealer  of
converting  raw	 materials into finished  goods.  Where	 any
particular  process,  is so integrally	connected  with	 the
ultimate  production  of goods that, but for  that  process,
manufacture or processing of
1019
goods would be commercially inexpedient, article required in
that  process,	would  fail within the	expression  'in	 the
manufacture of goods'. [1022E-G]
    Empire Industries Ltd. & Ors. v. Union of India &  Ors.,
[1985] 3 SCC 314; J.K. Cotton Spinning and Weaving Mills Co.
Ltd.  v. Sales Tax Officer, [1965] 16 STC 563  (SC);  relied
on. [1023F]
    3. To be able to be marketed or to be marketable, in the
light of facts in the appeals, it was an essential  require-
ment to be goods, to be wrapped in paper. Anything  required
to make the goods marketable, must form part of the manufac-
ture and any raw material or any material used for the	same
would be component part for the end product.
    Collector  of  Central Excise v. Jay  Engineering  Works
Ltd., [1989] 39 ELT 169 (SC); referred to.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1589 of 1988 etc. From the Order dated 6.1.1988 of the Customs Excise and Gold (Control) Appellate Tribunal, New Delhi in Appeal No. 2085 of 1985A in Order No. 5 of 1988-A. K. Parasaran, Attorney General, A.K. Ganguli, K. Swamy, P. Parmeswaran and Sushma Suri for the Appellant. R.N. Bajoria, S.K. Bagaria, Padam Khaita, Vivek Gambhir, Praveen Kumar, S.K. Bagga and R.K. Mehta for the Respond- ents.

The Judgment of the Court was delivered by SABYASACHI MUKHARJI, J. These appeals are at the in- stance of the revenue under section 35-L of the Central Excises & Salt Act, 1944 (hereinafter referred as to 'the Act'). Civil Appeal No. 1589 appeal arises out of Order No. 5 of 1988-A passed by the Customs, Excise and Gold (Control) Appellate Tribunal, New Delhi (hereinafter referred to as 'the Tribunal').

The. respondent used to manufacture different varieties of printing paper including wrapping paper falling under Item No. 17(1) of the erstwhile Central Excise Tariff in their factory at Bansberia, District Hubli. It is the appel- lant's case that the respondent had violated the 1020 provisions of Rule 9(1), Rule 173-F and Rule 173-G of the Central Excise Rules, 1944 inasmuch as they had removed 4,000 kgs. of wrapping paper under Gate Pass No. A-460 dated 9th February, 1984 and 485 dated 17th February, 1984 valued at Rs. 13,200 without payment of central excise duty. Show cause notice was issued to the respondent as to why appro- priate duty of excise amounting to Rs.3,600 (basic), Rs. 180 (special) and Rs. 16.50 (cess) totalling Rs.3,796.50 should not be recovered from them on the said quantity at the rate of Rs.900 per M.T. and special duty at the rate of 5% of basic duty and cess 1/8% on value. Notice to show cause as to why penalty should not be imposed was also issued. Cause was shown by the respondent. It was the contention of the respondent that there was no infringement of the impugned provision and no duty was required to be paid on the excisa- ble goods if it was captively consumed or utilised in the same factory as component part of the finished goods falling under the same tariff item and specified in Rule 56(a) of the Central Excise Rules, 1944. It was further stated that in the instant case, wrapped paper manufactured was captive- ly consumed and utilised as component part of other varie- ties of paper. Wrapping, it was contended, of finished product by wrapping paper is a process incidental and ancil- lary to the completion of manufactured product under section 2(f) of the Act and wrapping is used as a component part of finished excisable goods attracting the benefit of the notification No. 18A-83-CE dated 9th July, 1983. The Super- intendent (Technical) of Central Excise held otherwise. The respondent preferred an appeal before the Collector (Ap- peals), Calcutta. The respondent contended before the Col- lector that they were entitled to the benefit of notifica- tion and it is well settled law in view of several judgments of High Court and orders of the Tribunal that wrapping of paper was a process incidental or ancillary to the comple- tion of manufacture of paper, as the printing and writing paper could not be sold in the market without being packed and wrapped by wrapping paper. The Collector (Appeals), however, rejected the claim to exemption in respect of such wrapping paper in terms of the proviso to Rule 9(1). There was an appeal to the Tribunal. The Tribunal referred to its own decision in the case of Collector of Central Excise, Bhubneshwar v. Orient Paper Mills, Brajraj Nagar, [1986] ELT 24 135, which is the subject matter of the other appeal involved herein, and set aside the order of Collector. Similar is the case in Civil Appeal Nos. 3760-62 of 1988. In that case, M/s. Orient Paper Mills, Brajraj Nagar, respondents, were manufacturers of various types of paper and paper board. They were also the manufacturers of wrap- ping paper for packing or wrapping of 1021 other varieties of paper. Under the relevant notification, the Central Government had exempted duty in respect of goods if these were consumed or utilised in a place where such goods were produced or manufactured under relevant rule either as raw materials or component parts for the manufac- ture. Therefore, in order to get the benefit of non-levy of excise duty on wrapping paper, it had to be established in both these appeals that the wrapping papers were consumed or utilised by the respondent assessees as component parts or raw materials for the finished products.

The Collector (Appeals) in his order observed that when wrapping paper was used for making paper reams/reals, it lost its original identity as wrapping paper and became a part and parcel of the paper ream/real and as such available for the benefit of amended Rules. Revenue disputed this finding. It was contended that the wrapping paper was not utilised or consumed in the manufacture of other paper. On behalf of the revenue, it was contended before us in these appeals that in order to be non-dutiable, the wrapping paper must be either component part or raw material and must be consumed or utilised in the manufacture of the finished products. Wrapping paper cannot, it was contended, be deemed to be component part because it did not become an integral part of the packed paper. In this connection, on behalf of the revenue, learned Attorney General drew our attention to the fact that reliance had been placed on the decision of the Kerala High Court in Paul Lazar v. State of Kerala, [1977] 40 STC 437. On behalf of the respondent, however, Shri Bajoria placed reliance on section 2(f) of the Act which includes any process incidental or ancillary to the completion of a manufactured product. Therefore, it was urged that all processes leading upto the stage of goods, when the goods become completed for marketing would be within the process of marketing. In that view of the situa- tion, it was urged that wrapping paper was raw-material or component part of the wrapped paper. It was further urged that revenue had itself considered the stage of wrapped or packed paper as the R.G.I. stage, i.e., the stage at which goods should be entered in the statutory production regis- ter. 'Manufacture' in the sense it is used in the excise law, was not complete until and unless wrapping was done. It is law now that excise is a duty on manufacture. Manufacture is the process or activity which brings into existence new, identifiable and distinct goods. Goods have been understood to be articles known as identifiable articles known in the market as goods and marketed or marketable in the market as such. See in this connection the observations of this Court in Bhor Industries Ltd., Bombay v. Collector of Central Excise Bombay, [1989] 1 SCC 1022 602; South Bihar Sugar Mills Ltd., etc. v. Union of India & Ors., [1968] 3 SCR 21; Union of India v. Delhi Cloth & General Mills Ltd., [1963] Supp. 1 SCR 586 and Union Carbide India Ltd. v. Union of India and Ors., [1986] 24 ELT 169. See also the decision of this Court in Civil Appeal No. 2215(NA) of 1988--Collector of Central Excise, Baroda v. M/s Ambalal Sarabhai Enterprises, judgment delivered on 10th August, 1989. The finished goods were cut-to-size and packed paper which, according to the Indian Standard and trade practice, consisted of the wrapping paper and the wrapped paper. In South Bihar Sugar Mills Ltd.'s, case (supra), it was held by this Court that the duty is levied on goods. As the Act does not define goods, the legislature must be taken to have used that word in its ordinary, dictionary meaning. The dictionary meaning of the expression is that to become 'goods' it must be something which can ordinarily come to the market to be bought and sold and is known to the market as such. The Tribunal found, and there was material for the Tribunal to do so, that the market in which articles in question were sold were paper packed and wrapped in paper. Therefore, anything that enters into and forms part of that process must be deemed to be raw material or component part of the end product and must be deemed to have been used in completion or manufacture of the end product. This Court in the case of Empire Industries Ltd. & Ors. v. Union of India & Ors., [1985] 3 SCC 314 has explained the concept of 'process' in Excise Law. In view of the principle laid down therein and other relevant decisions, processes incidental or ancillary to wrapping are to be included in the process of manufacture, manufacture in the sense of bringing the goods into existence as these are known in the market is not complete until these are wrapped in wrapping paper. In J.K. Cotton Spinning and Weaving Mills Co. Ltd. v. Sales Tax Officer, [1965] 16 STC 563 (SC), this Court while construing the expression 'in the manufacture or processing of goods for sale' in the context of Sales Tax Law, though the concept is different under the Excise Law, has held that manufacture of goods should normally encompass the entire process carried on by the dealer of converting raw materials into finished goods. Where any particular process, this Court further emphasised, is so integrally connected with the ultimate production of goods that, but for that process, manufacture or processing of goods would be commercially inexpedient, articles required in that process, would fall within the expression 'in the manufacture of goods'. The Tribunal on the appraisement of all the relevant facts in the light of the principles indicated before, upheld its own decision in the case of Orient Paper Mills. [1984] 18 ELT 88 and in both the appeals accepted 1023 the manufacturer's contentions and dismissed the appeal. The revenue contends that the Tribunal has erred. Shri Bajoria for the respondent, drew our attention to the decision of this Court in Collector of Central Excise v. Jay Engineering Works Ltd., [1989] 39 ELT 169 (SC). There the respondent was the manufacturer of electric fans, and brought into its factory nameplates under Tariff Item 68 of the erstwhile Central Excise Tariff. The nameplates were affixed to the fans before marketing them. The respondent claimed the benefit of proforma credit in terms of notifica- tion No. 201/79 dated 4th June, 1979, which was for the purpose of relief on the duty of excise paid on goods fall- ing under Tariff Item 68, when these goods were used in the manufacture of other excisable goods. The said notification stated that in supersession of the Notification No. 178/77 of the Central Excise dated 18th June, 1977, all excisable goods on which duty of excise was leviable and in the manu- facture of which any goods falling under Item No. 68 have been used, were exempt from so much of the duty of excise leviable thereon as was equivalent to the duty of excise already paid on the inputs. In that case, the question before the Tribunal was whether the nameplates could be considered as component part of the electric fan, so as to be eligible for proforma credit under the exemption notifi- cation. It was found by the Tribunal that no electric fan could be removed from the factory for being marketed without the nameplate. The Tribunal also noted in that case that even though it could be said that electric fans could func- tion without the nameplates, for actual marketing of the fans, the affixation of the nameplate was considered an essential requirement.

To be able to be marketed or to be marketable, it ap- pears to us, in the light of facts in the appeals, that it was an essential requirement to be goods, to be wrapped in paper. Anything required to make the goods marketable, must form part of the manufacture and any raw material or any materials used for the same would be component part for the end product. In our opinion, the Tribunal was right in the view it took. There is no ground to interfere in these appeals.

Before we conclude, we must further observe that Shri Bajoria drew our attention to the judgment and order of the Tribunal in Appeal No. ED(SB)A. No. 2734-83C (Collector of Central Excise v. Orient Paper Mills), where the appeal has been preferred and in the' petition in appeal to this court by the revenue under section 35L(b) of the Act, where the question involved was whether the proforma credit under rule 56A of the Central Excise Rules, 1944 in respect of said 1024 packing and wrapping paper used for packing admissible or not is punishable or not, the revenue has pleaded that the unit of paper for sale was 'ream' duly packed in wrapping paper and the real is cured and such real is also wrapped in the wrapping paper. Therefore, from that statement, it further appears that such ream or real are wholesale pack- ages and are stored in packed condition. If that is the stand of the then it cannot be contended that wrapping paper is not integral part of the manufacture. If that is so, any material utilised must be component part of the raw material used or consumed in the finished products. Apart from that, under rule 56A of the Rules, the assessee would be entitled to the benefit of deduction of the duty to be charged on all wrapping papers, if any. Nothing contrary to the aforesaid was indicated to us by the revenue though asked to do so. In the aforesaid view of the matter, this question involved in these appeals is really of academic interest. These appeals, however, have no merit for the reasons indicated above and are accordingly dismissed without any order as to costs.

G.N.					  Appeals dismissed.
1025