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 6, Cited by 75]

Supreme Court of India

Siddeshwari Cotton Mills (P) Ltd vs Union Of India & Anr on 17 January, 1989

Equivalent citations: 1989 AIR 1019, 1989 SCR (1) 214, AIR 1989 SUPREME COURT 1019, (1989) 1 JT 150 (SC), 1989 (1) JT 150, 1989 28 STL 161, 1989 CRILR(SC MAH GUJ) 221, (1989) 39 ELT 498, (1989) 20 ECC 1, (1989) 21 ECR 7, 1989 (2) SCC 458, (1989) 37 DLT 383

Author: R.S. Pathak

Bench: R.S. Pathak

           PETITIONER:
SIDDESHWARI COTTON MILLS (P) LTD.

	Vs.

RESPONDENT:
UNION OF INDIA & ANR.

DATE OF JUDGMENT17/01/1989

BENCH:
VENKATACHALLIAH, M.N. (J)
BENCH:
VENKATACHALLIAH, M.N. (J)
PATHAK, R.S. (CJ)

CITATION:
 1989 AIR 1019		  1989 SCR  (1) 214
 1989 SCC  (2) 458	  JT 1989 (1)	150
 1989 SCALE  (1)101


ACT:
    Central  Excises and Salt Act,  1944:  Section  2(f)(v),
First Schedule Item No. 19(1) and Notification Nos. 230	 and
231    of    1977-Cotton    fabric    if    subjected	  to
'calendering'---Whether	 ceases to be  'unprocessed'  cotton
fabric--Levy	 of	excise	   duty--Expression	'any
otherprocess'--Interpretation of.
    Statutory  Construction:  'Ejus dem	 generis'  rule--Ap-
plicability  of--Preceding  words to control and  limit	 the
subsequent words must rep resent a genus.



HEADNOTE:
    The appellant manufactures cotton fabric on power looms.
By virtue of two notifications issued under Rule 8(1) of the
Central	 Excise	 Rules 1944 unprocessed	 cotton	 fabric	 was
exempt from excise duty as also additional duties. Since the
appellant  was using the process of 'calendering', the	Cen-
tral Excise authorities held that the cotton fabric manufac-
tured  by  it ceases to be "unprocessed". The  collector  of
Central	 Excise, directed the appellant to pay levy  on	 the
manufacture of the calendered cotton fabric, and also levied
a penalty of Rs. 1,00,000 under Rule 173.
    On	appeal,	 the  Central Board of	Excise	and  Customs
affirmed  the levy of duty, but set aside the imposition  of
penalty.  The appellant preferred an appeal before the	Cus-
toms,  Excise  and Gold (Control)  Appellate  Tribunal.	 The
Tribunal held that calendering is a finishing process and it
was  not  necessary for the process of calendering to  be  a
process which belonged to the same genus as those enumerated
in Sec. 2(f)(v) to take the cotton fabric out of the  exemp-
tion.  It  would  be sufficient that  of  calendering  is  a
"process"  of cotton fabric even if it does not	 partake  of
the other processes specifically enumerated in the preceding
expression  in section 2(j)(v)2. In that view of the  matter
the Tribunal
215
dismissed the appeal preferred by the appellant.
    This  appeal  under Sec. 35L of the Act is	against	 the
Tribunal's Order.
    On	behalf	of  the appellant,  it	was  contended	that
"plaincalendering"  process  neither adds  anything  to	 the
cotton fabric nor the effect brought about by it is lasting;
it  was purely a temporary finish and that having regard  to
the  nature  of the process it is plainly manifest  that  it
does not impart to the fabric either of the two	 ingredients
necessary to bring the process into the family of  processes
envisaged by the preceding expressions in Sec. 2(f)(v).
    On behalf of the Revenue it was submitted that since the
Tribunal  had  not  specifically examined  this	 aspect	 and
recorded  its  finding thereon, it would be  appropriate  to
remit the matter to the Tribunal.
    Allowing  the  appeal, and remitting the matter  to	 the
Appellate Tribunal for a fresh disposal, the Court,
    HELD: 1. The expression ejus dem generis---'of the	same
kind  or  nature'--signifies  a	 principle  of	construction
whereby words in a statute which are otherwise wide but	 are
associated  in	the  text with more limited  words  are,  by
implication, given a restricted operation and are limited to
matters of the same class are genus as preceding them. If  a
list  or  string  or family of	genus-describing  terms	 are
followed  by wider or residuary or sweeping-up	words,	then
the  verbal context and the linguistic implications  of	 the
preceding  words  limit	 the scope of such  words.  But	 the
preceding words or expressions of restricted meaning must be
susceptible of the import that they represent a class. If no
class  can be found, ejus-dem-generis rule is not  attracted
and  such  broad construction as the  subsequent  words	 may
admit will be favoured. [220F; 221A-B]
    S.S. Magnhild (owners) v. Mc Intvre Bros. & Co.,  [1920]
3 KB 321; Tribhuban Parkash Nayyar v. Union of India, [1970]
216
2 SCR 732 and U.P.S.E. Board v. Hari Shankar, AIR 1979 SC 65
relied on.
    Statutory  Interpretation  by  Rupert  Cross;  Statutory
Construction by Francis Bennian, relied on.
    2.	The  definition of "manufacture" obtaining  in	Sec.
2(f) of the Central Excise Act was amended by Act 5 of	1986
giving it an extended meaning. [220A]
    Empire Industries v. Union of India, [1985] Suppl. 1 SCR
292 relied on.
    3.	In  the	 present case  the  expressions	 'bleaching,
mercerising, dyeing,  printing, water-proofing, rubberising,
shrink-proofing,  organdie  processing' which  precedes	 the
expression  'or	 any other  process'  contemplate  processes
which  impart a change of a lasting character to the  fabric
by  either the addition of some chemical into the fabric  or
otherwise.  'Any other process' in the section	must,  share
one  or	 the other of these incidents. The  expression	"any
other  process" is used in the context of  what	 constitutes
manufacture  in	 its  extended meaning	and  the  expression
"unprocessed" in the exempting notification draws its  mean-
ing from that context. [222G-H; 223A]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2 147 of 1984.

From the Judgment and Order dated 16.3. 1984 of the Customs, Excise and Gold (Control) Appellate Tribunal, New Delhi in Appeal No. ED(SB) No. 425/82-C (Order No. 15 1 of 1984).

Soli. J. Sorabjee, M.A. Rangaswamy and Ms. Radha Rangas- wamy for the Appellant.

A.K. Ganguli, K. Swami and C.V. Subba Rao for the Re- spondents.

The Judgment of the Court was delivered by 217 VENKATACHALIAH J. This appeal under Section 35-L of the Central Excise and Salt Act, 1944, (ACT) by Messrs Siddesh- wari Cotton Mills (P) Ltd., preferred against the appellate order dated 16.3.1984, of the Customs, Excise and Gold (Control) Appellate Tribunal, New Delhi, raises a short question whether the appellant, which manufactures cotton fabric on power looms which is otherwise exempt from duties of excise and the additional duties of excise respectively under Notification No. 230/77 and 231/77 dated 15.7.1977, looses the benefit of exemption by process of 'calendering' on a calendering plant situated in the appellant's premises. The Notification 230/77. CE dated 15.7.1977 issued by Central Government under Rule 8(1) of the Central Excise Rules, 1944, exempts from the whole of the duty of Excise, 'unprocessed' cottonfabric, falling under sub-item (1) of item No. 19 of the First Schedule to the Act, which is manufactured on power looms (without spinning or processing plants) installed and worked with the permission of the Textile Commissioner. Likewise, Notification No. 231/77. CE dated 15.7.1977 exempts such cotton fabric from payment of the additional duties of excise.

2. The question in the appeal is whether such cotton- fabric ceases to be "unprocessed" cotton-fabric if it is subjected to calendering. The Tribunal has held in the affirmative and has upheld the levy of duty imposed on the appellant.

We have heard Sri Soli J. Sorabjee, learned Senior Counsel for the appellant and Sri A,K. Ganguly, learned Senior Counsel for the Revenue.

3. The facts which are not in dispute may briefly be stated. The Central Excise authorities held appellant to have contravened the provisions of the relevant rules by manufacturing and removing, between 14.5. 1981 and 19.9.1981.6,09,848.47 Sq. Metres of calendered cottonfabric falling under item 19-l(b) of the First Schedule to the Act without payment of Rs.2,62,767.04 leviable thereon as excise duty. The Collector of Central Excise, Calcutta, directed the appellant to pay the said duty and also imposed on the appellant a penalty of Rs. 1,00,000 under rule 173-Q. The Central Board of Excise and Customs, by its order dated 24.8.1982, partly allowed the appellant's appeal and while 218 affirming the levy of the duty, however, set aside the imposition of the penalty. The further appeal before the Appellate-Tribunal preferred by the appellant against the confirmation of the levy and the duty came to be dismissed by the Tribunal's order dated 16.3.1984 now under appeal.

4. Before the Appellate Tribunal it was contended for the appellant that the process of plain-calendering to which the cotton fabric was subjected, though might, in itself, be a process in the larger and general sense of that term, would not, however, fall under "any other process' within the meaning of Sec. 2(f)(v) the Act. It was contended that even after the calendering, the cotton-fabric remained an "unproceased" cotton fabric and the expression "any other process" in Sec. 2(f)(v) must be considered ejus-dem-gener- is, so as to partake of the nature and character of the processes--and belong to the same genus--as those envisaged in the preceding expressions in that clause. Sec. 2(f)(v') reads:

"in relation to goods comprised in Item No. 19-I of the Schedule to the Central Excise Tariff Act, 1985, includes bleaching, merce- rising, dyeing, printing, water-proofing, rubberising, shrink-proofing, organdie proc- essing or any other process or any one or more of these processes;"

The Appellate Tribunal did not accept this contention. It held:

" .... There is prima facie nothing in the language employed in Section 2(f) and item 19-1 of the CET to suggest that the words "any other process" will take within sweep only such processes as are of the same class or genus as the specifically enumerated process- es. It may be that for the enumerated process- es some extreneous substance may be required. That, however, would'not make the processes a class. They enumerated processes from a group of disparate and dissimilar processes for example, bleaching and rubberising or dyeing and organdie processing. Sigficantly, what follows the enumerated process is not an expression like "any other like process or any such process", in which case it could be argued that the non-enumerated process should of the same genus or class as the enumera-
219
ted ones......."
" ..... Admittedly, calendering is a fin- ishing process. The machine employed may be a simple or complex one. The effect ought to be brought about may be simple or not. That, however, would not mean that calendering is not a process. In fact, from the sample pro- duced by the appellants before us it was seen that the appellants had stamped cotton sarees as calendered. It was stated before us that the sarees were sold as calendered. Saree calendering will thus fail within the ambit of the expression "any other process" occurring in Section 2(f) and Item 19-I CET particularly when sub-item (b) of Item 19-1 is read in juxta position with sub-item (a) which covers cotton fabrics not subjected to any process."

5. In this view of the matter; the Appellate Tribunal did not accept the contention that though "calendering" might be a "process", it is not any 'process' that satisfies the requirement of "any other process" occurring in sec. 2(f)(v), but only those processes that partake of the same common characteristic of and belong to same genus as the processes such as bleaching, mercerising, dyeing, printing, waterproofing, rubberising, shrink-proofing, or organdie- processing occurring in Section 2(f)(v). The Appellate Tribunal held that it was not necessary for the "process" ,--process of calendering in' the present case--to be a process which belongs to the same genus as those enumerated in sec. 2(f)(v) to take the cotton-fabric out of the exemption and that it would be sufficient that if calendering is a "process" of cotton fabric even if it does not partake of the other processing specifically enumerated in the preceding expressions in Section 2(f)(v). According- ly, the Appellate Tribunal did not specifically examine the alternative position whether the process of calendering of the type and kind adopted by the appellant really shared the common element or characteristic possessed by the other processes specifically enumerated. Therefore, if it is to be held that the expression "any other process" in Sec. 2(f)(v) must be understood and construed ejus-dem-generis, then the question whether the "process" of calendering employed in the present case belongs to the same genus as the processes envisaged in the preceding expressions in the section would have to be examined afresh.

220

6. The definition of "manufacture" obtaining in Sec. 2(f) of the Act was amended by Act 5 of 1986 giving it an extended meaning. In repelling the contention that the extended meaning was introduced as an artificial concept of "manufacture" not belonging to, but outside, Entry 84 of List 1 of the Seventh Schedule to the Constitution, this Court in Empire Industries v. Union of India, [1985] Suppl. 1 SCR 292 held:

"As has been noted, processes of the type which have been incorporated by the impugned Act were not so alien or foreign to the con- cept of "manufacture" that these could not come within that concept."

(p.323) If, accordingly, the processes such as bleaching, merce- rising, dyeing, printing, water-proofing, rubberising, shrink-proofing, organdie-processing, are not unrelated to the concept of manufacture and bring .about such a change in the cotton-fabric as to render it a commercially different product, then by parity of reasoning, "any other process" in Sec. 2(f)(v) which is a part of the scheme of the extended meaning of "manufacture" must also share the same character- istic of those other expression. That apart, even if the amendment is beyond Entry 84 of List 1 and is supportable under or referrable to the residuary Entry 97 of List 1, on the principles of construction appropriate to the provision in Sec. 2(f)(v), is "any other process" in Sec. 2(f)(v), though otherwise of wide import, must share the characteris- tics of and be limited by the preceding expressions.

7. The expression ejus-dem-generis, 'of the same kind or nature'--signifies a principle of construction whereby words in a statute which are otherwise wide but are associated in the test with more limited words are, by implication, given a restricted operation and are limited to matters of the same class or genus as preceding. If a list or string or family of genus-describing terms are followed by wider or residuary or sweeping-up words, then the verbal context and the linguistic implications of the preceding words limit the scope of such words.

In 'Statutory Interpretation' Rupert Cross says:

" ...... The draftsman must be taken to have inserted the general words in case something which ought to have been included among the specifically enumerated items had been omitted ..... " (Page
116) 221 The principle underlying this approach to statutory construction is that the subsequent general words were only intended to guard against some accidental omission in the objects of the kind mentioned earlier and were not intended to extent to objects of a wholly different kind. This is a presumption and operates unless there is some contrary indication. But the preceding words or expressions of re-

stricted meaning must be susceptible of the import that they represent a class. If no class can be found, ejus-dem-gener- is rule is not attracted and such broad construction as the subsequent words may admit will be favoured. As a learned author puts it:

" ..... if a class can be found, but the specific words exhaust the class, then rejec- tion of the rule may be favoured because its adoption would make the general words unneces- sary; if, however, the specific words do not exhaust the class, then adoption of the rule may be favoured because its rejection would make the specific words unnecessary."

[See: Construction of Statutes by E.A. Driedg- er p.95 quoted by Francis Bennion in his Statutory Construction page 829 and 830]. Francis Bennion in his Statutory Construction observed:

"For the ejus dem generis principle to apply there must be a sufficient indication of a category that can properly be described as a class or genus, even though not specified as such in the enactment. Furthermore the genus must be narrower than the words it is said to regulate. The nature of the genus is gathered by implication from the express words which suggest it .... "

[p .

830] " It is necessary to be able to formulate the genus; for if it cannot be formulated it does not exist. 'Unless you can find a catego- ry', said Farwell L J, 'there is no room for the application of the ejus dem generis doc- trine'."

[p. 831] In SS. Magnild (Owners) v. Macintyre Bros. & Co., [1920] 3 KB 321 Mc Cardie J said:

222
"So far as I can see the only test seems to be whether the specified things which precede the general words can be placed under some common category. By this I understand that the speci- fied things must possess some common and dominant feature."

In Tribhuban Parkash Nayyar v. Union of India, [1970] 2 SCR 732 the Court said:

" ..... This rule reflects an attempt to reconcile incompatibility between the specific and general words, in view of the other rules of interpretation, that all words in a statute are given effect if possible, that a statute is to be construed as a whole and that no words in a statute are presumed to be super- fluous .... "

[p. 740] In U.P.S.E. Board v. Hari Shanker, AIR 1979 SC 65 it was observed:

" ..... The true scope of the rule of "ejus dem generis" is that words of a general nature (following specific and particular words should be construed as limited to things which are of the same nature as those specified. But the rule is one which has to be "applied with caution and not pushed too far" ..... "

[p .

73]

8. The preceding words in the statutory provision which, under this particular rule of construction, control and limit the meaning of the subsequent words must represent a genus or a family which admits of a number of species or members. If there is only one species it cannot supply the idea of a genus.

In the present case the expressions bleaching, merceris- ing, dyeing, printing, water-proofing, rubberising, shrink- proofing, organdie processing' which precede the expression 'or any other process' contemplate processes which impart a change of a lasting character to the fabric by either the addition of some chemical into the fabric or otherwise. 'Any other process' in the section must, share one or the other of these incidents. The expression "any other process" is used in the context of what constitutes manufacture in its extended meaning and the expression "unprocessed" in the exempting notification draws 223 its meaning from that context. The principle of construction considered appropriate by the Tribunal in this case appears to us to be unsupportable in the context in which the ex- pression "or any other process" has to be understood.

9. It was then contended by Sri Sorabjee that "plain- calendering" process neither adds anything to the cotton- fabric nor the effect brought about by it is lasting. It is, according to learned counsel, nothing more than pressing the cotton-fabric by running it between plain Rollers to improve its appearance. Learned counsel submitted that it was purely a temporary finish and that having regard to the nature of the process it is plainly manifest that it does not impart to the fabric either of the two ingredients necessary to bring the process into the family of processes envisaged by the preceding expressions in the section. Sri A.K. Ganguly, learned counsel for Revenue, however, submitted that this aspect requires investigation of the factual aspects and that since the Appellate-Tribunal had not specifically exam- ined this aspect and recorded its finding thereon, it would be appropriate to remit the matter to the Appellate Tribunal for a fresh disposal of the appeal in the light of the pronouncement of this Court on the proper rule of construc- tion to be applied in the understanding of the expression "any other process" in Sec. 2(f)(v) and to consider whether the particular process of calendering adopted by the appel- lant would satisfy that requirement. We think we should accept this submission of Sri Ganguly.

10. In the result, this appeal is allowed, the order under appeal is set-aside, and the appeal No. 151 of 1984 before the Appellate Tribunal is remitted to it for a fresh disposal in accordance with law. There will be no order as to costs in this appeal.

G.N.				     Appeal allowed.
224