Supreme Court of India

Commnr. Of Central Excise, … vs M/S. Panihati Rubber Ltd on 8 September, 2006

Supreme Court of India
Commnr. Of Central Excise, … vs M/S. Panihati Rubber Ltd on 8 September, 2006
Author: S Sinha
Bench: S.B. Sinha, Dalveer Bhandari
           CASE NO.:
Appeal (civil)  3980 of 2006

PETITIONER:
Commnr. Of Central Excise, Calcutta

RESPONDENT:
M/s. Panihati Rubber Ltd

DATE OF JUDGMENT: 08/09/2006

BENCH:
S.B. Sinha & Dalveer Bhandari

JUDGMENT:

J U D G M E N T
(Arising out of SLP(C)No.17735/2004)

S.B. Sinha, J.

Leave granted.

The respondent, which is a Company incorporated and registered
under the Indian Companies Act, manufactures ‘Hose Pipe’. It supplies
goods manufactured by it to the Indian Railways. The goods are
manufactured in terms of the specifications of the railway administration.
Supplies are, however, made against specific contracts. The respondents
used to pay 30% basic excise duty and 15% special duty. The goods came
to be classified under Sub-Heading 4009.92. The said classification was in
dispute. The contention of the manufacturers was that it is classifiable under
Sub-Heading 4009.99. The lis ended in favour of the respondent. It,
however, obtained clearance of the goods on payment of duties under protest
as the products had been classified under classification 4009.92. The
respondent filed two applications for refund of Rs.6.30 lakhs, which had
already been paid by way of excise duty. The said applications were
rejected by the authorities under the Act (Central Excise and Salt Act, 1944)
opining that the same would amount to unjust enrichment. The respondent
preferred an appeal before the Customs, Excise & Gold (Control) Appellate
Tribunal, which was registered as Appeal No.E/R-79/98. The question,
which arose before the Tribunal, was : “As to whether the goods supplied to
the railway administration included the element of excise duty?” The
Tribunal for determining the issue went through the correspondences
exchanged by and between the contracting parties, as also the certificate
issued by the railway administration and held :
“I have perused the records and considered the
rival submissions. According to the contract, the prices
were inclusive of excise duty. The subsequent letter
from the railways indicated that no amount was provided
towards excise duty while pricing was worked out. One
letter specifically stated “E.D.-Nil”. This would suggest
that the price fixed under the contract did not provide for
an element towards the Central Excise duty.”

While arriving at the said finding, the Tribunal relied upon its own
judgment in Cimmco Ltd. Vs. Collector of Central Excise, Jaipur [1999
(107) ELT 246 (Tribunal)], wherein it was held :

“We have given careful consideration to the rival
submissions. The clue to the problem in this case lies in
a proper understanding of the provisions in the work
order particularly with reference to the rates. There is an
apparent conflict in what is stated in different parts of the
schedule of rates. Thus, as against a note that the rates
are inclusive of all duties, taxes and to and fro handling
charges in one place there is another remark regarding
the rates under the caption condition of contract which is
more elaborate than the earlier referred to sentence. This
reads as follows :

(1) Rates

The rates are inclusive of all materials, labour,
equipment, lifts, leads, Sales tax, octroi required in
connection with completion of work to the entire
satisfaction of the Corporation. All the materials are to
be supplied by the Contractor unless otherwise stated.

(2) Rates shall be valid till the entire work is
100% complete, and no escalation will be considered at
any stage.”

An application for reference was filed by the appellant herein before
the Calcutta High Court. The Tribunal was directed to refer to the High
Court the following questions:

“(i) Whether or not the bar of unjust enrichment will
be attracted in a case where duty has been passed on to
the buyer of goods not separately as duty but by inclusion
in the price as one component of the same?

(ii) Whether the Learned Tribunal was justified in
holding that the bar of unjust enrichment would not be
attracted when the price is inclusive of duties and taxes
following the case of CIMMCO Ltd. Reported in 1999
(107) ELT 246 (Tribunal)?

(iii) Whether the Hon’ble Tribunal was justified in
passing the order ignoring the principles of law laid down
in the case of Mafatlal Industries reported in 1997 (89)
ELT 247 (SC) and the findings of the department
indicated in the order in original?”

The High Court, by its impugned judgment, affirmed the findings of
the Tribunal, holding :

“Having regard to the definite view expressed by
the learned Tribunal that the bar of unjust enrichment
was not attracted in the instant case the questions as
framed in our view do not require any answer since we
agree that having paid the excise duty under protest and
there being a subsequent finding that no excise duty was
payable in respect of the goods, the respondent company
was entitled to refund and there was no question of unjust
enrichment in the instant case.”

Mr. Harish Chander, learned Senior Counsel appearing on behalf of
the appellant submitted that

(i) The Tribunal and consequently, the High Court committed an
error in passing the impugned judgment in so far as they failed to take into
consideration that the question, ‘As to whether the price included excise
duty or not?’, was a comprehensible one, having regard to the terms of the
contract.

(ii) Subsequent correspondence by and between the respondent and
the railway administration were wholly irrelevant.

Mr. K.V. Vishwanathan, learned counsel appearing on behalf of the
respondent, on the other hand, contended

i) The findings of the Tribunal being findings of fact, this Court
should not interfere therewith.

ii) The question as to whether the assessee has passed on the
element of excise duty to its customers, being essentially question of fact,
this Court may not exercise its jurisdiction under Article 136 of the
Constitution of India.

It is now well settled that despite levy of excise duty in a given
situation being held to be illegal, in the event it is found that the assessee in
fact passed on the burden of excise duty to its customers, applying the
principle of unjust enrichment, the Court would not ordinarily direct refund
thereof.

The question whether the excise duty had been passed on to the
consumer, however, is essentially a question of fact. It is not in dispute that
prior to 1993 goods were being classified under the Sub-Heading 4009.92 of
the Schedule appended to the Central Excise Tariff Act, 1985 attracting
@30% advalorem as basic excise duty and 15% as special basic duty. It is
furthermore not in dispute that the Bombay High Court in the case of M/s.
Rubber Products Ltd. vs. Union of India,
reported in 1992 (43) ECR 520
held :

“The duty was recovered from the Company on
the basis that the product manufactured attracts sub-
heading 4009.92 of the Tariff and that was the basis of
order passed by the Assistant Collector. The order of
the Assistant Collector was set aside by the Appellate
Collector and it was ordered that the duty is payable
under sub-heading 4009.99 of the Tariff. The order of
the Appellate Collector has acquired finality and,
therefore, excess duty recovered by the Department is
liable to be refunded.”

In this case also, the respondent had, in view of the decision rendered
by the excise authorities as affirmed by the High Court in M/s. Rubber
Products Ltd. (supra), filed a revised classification list. It is only during the
pendency of the said application it received four orders from the Railway
Administration. The prices fixed for the goods were as under :

"Order Date				Price per unit
  16.02.1993				Rs. 48.90 p.
  18.02.1993				Rs. 46.90 p.
  06.04.1993				Rs. 47.90 p.
  10.05.1993				Rs. 48.65 p."

The excise duty was specified as ‘Nil’ in the order dated 10th May,
1993. So far as the order dated 6th April, 1993 is concerned, no excise duty
was specified. However, in the order dated 16th February, 1993 a stipulation
was made by the Railway Administration that the price was inclusive of
duty, with a view to avoid the claim made by the respondent at a later stage
on the ground that a duty had to be paid. It is also not in dispute that
clarifications were obtained by the respondent from the Railway
Administration specifically in this behalf. The railway administration by its
letter stated :

“Assistant Controller Controller of Stores
Central Excise Department N. Rly.

Khardah Division				Bonda House
	4,Barabourne Road			New Delhi.
	Calcutta-700 001

Sub : This Office Purchase order of 07938759101595
Dt. 10.5.93 for the supply of Hose Pipe VB-504/
M Fix 10,000.

Ref : Firm Letter No.BPE/Sales/M2 (19-D-11-7-01).

This Office Purchase order 07923259101595 dated
10-5-93 for the supply of Hose Pipe VB-504/M @Rs.
48.65 each and 4/CST E.DC Nil Spare copy of the
same enclosed for your ready reference :-

Sd/- Illegible
For Controller of Stores”

A certificate was also issued by the Railway Administration on
26.9.1994 stating :

“This is to certify that M/s. BAJORIA RUBBER
INDUSTRIES LIMITED, CALCUTTA had supplied the
full quantity of 7,000 Nos. of Vaccum Hose Pipe VB-
504/M at Rs.48.90 each (inclusive of Excise Duty) plus
CST 4%. It is confirmed that the firm has supplied the
materials at the ordered rate and payment has been
arranged at contracted rate which was always payable
irrespective of the Central Excise Duty rate being NIL or
otherwise. No separate payment has been arranged for
actual CED.”

In a letter dated 18.7.1995, the Eastern Railway Administration
furthermore contended as under :

"To						Dated 18.7.95. 

The Assistant Collector
Central Excise
Khardah Division,
4, Braboune Road,
Calcutta-700001.

Dear Sir,

Sub: 	Purchase from M/s. Bajoria Rubber      

Industries Ltd. 27, Bentinck Street Calcutta-1.

Ref: Letter No. i) Case No.V(18)KDH/BRU/94/
2600 dt. 21.6.95.

ii) Case No.V(18) 1KDH/BRU/
94/57 dt.4.1.95.

In case of Purchase order No.11/98/23/4/1/81288
dated .4.93, the rate was Rs.47.90 each and WBST @
4.6% extra, Ex. duty not mentioned in the said P/O
payment was made to the diem as purchasers of the P/O.

In case of P.O. No. 11/93/2313/1/78290 dated
18.2.93, the rate was Rs. 46.90 each inclusive of Excise
duty and WBST @ 4.6% extra. Payment made
accordingly.”

If the price for supply of Hose Pipes in respect of the contract dated
10th May, 1993 being @ Rs. 48.65p. did not include the element of excise
duty, the same being ‘Nil’, the Tribunal may be correct in its opinion that the
question of excise duty having been passed by the respondent to the Railway
Administration would not arise. In respect of the other three orders, wherein
the rates quoted was Rs.46.90p., Rs.47.90p. and Rs.48.65p. also the said
question would not arise as the rate included the element of excise duty.

The respondents, in our opinion, rightly contended that as the Central
Excise Authorities were unwilling to accept the classification under the Sub-
Heading 4009.99 with ‘Nil’ rate of duty, they had no other option but to
clear the said goods upon payment of duty under protest, wherein they were
required to compute the value in terms of Section 4(4)(d) of the Central
Excise Act, 1944.

The respondent, in his counter affidavit, categorically stated :

“…..According to the said provision, the value on which
duty was payable did not include the amount of excise
duty payable. Accordingly, though the contract price did
not include any amount on account of duty, the
respondent had to deduct from the contract price the
amount of duty it was required by the Central Excise
Authorities to pay under sub-heading No. 4009.92 in
order to arrive at the value and the amount paid under
protest was worked out accordingly. In the Central
Excise gate-passes in form No. GP-1 and the Central
Excise price-lists filed under rule 173C of the Central
Excise Rules, 1944 (hereinafter referred to as “the
Rules”), the respondent mentioned the assessable value
and duty in accordance with the provisions of Section
4(4)(d)(ii) by breaking up the contract price although the
same did not include any amount on account of excise
duty. In the invoices raised on the Railways, the
respondent mentioned the contract-price without any
break-up. In this connection, specimen copies of excise
gate-passes in form GP-1 and corresponding invoices
raised on the Railways are annexed hereto and
collectively marked “D”.”

It is well settled that the findings of fact arrived at by the Tribunal
should ordinarily be accepted by this Court. It is not the case of the
appellant that while arriving at its finding that the respondent had not passed
the amount of excise duty, the Tribunal had not considered all relevant facts.
The contention of the appellant herein that the railway administration
colluded with the respondent herein in issuing the aforementioned letters and
certain certificate is, in our considered opinion, wholly misconceived. We
have no hesitation to reject the same.

Our attention has been drawn to a decision of this Court in
Commissioner of Central Excise, Mumbai-II vs. Allied Photographics
India Ltd.
[(2004) 4 SCC 34], wherein this Court opined that the doctrine of
unjust enrichment would be attracted, although, the duty might have been
paid under protest. In that case the manufacturer has passed on the burden
of duty to the distributor. The question, therefore, which fell for
consideration was : “Whether the distributor in turn passed on a duty burden
to its dealers?” It was in the said factual matrix held :

“.It is important to note that M/s AGIL was the sole
distributor of NIIL. Therefore, it is highly improbable
for a distributor to incur cost of purchase which included
20% element of duty in addition to the purchase price
without passing on the burden to its dealers. From the
record it appears that during the disputed period 1974 to
1984, M/s AGIL was in trading which further supports
the above improbability. In the present case, there is no
material placed on record by M/s AGIL as to how it had
accounted for the cost of purchase in its books and the
accounting treatment it gave to the said item at the time
of payment of the purchase price. No record as to costing
of that item has been produced. This material was
relevant as in the present case NIIL conceded that it had
passed on the burden of duty to its distributor M/s AGIL
(buyer) and it was the buyer who claimed refund. It has
been urged on behalf of the respondent and which
argument has been accepted by the authorities below that
20% of the total price paid by M/s AGIL to NIIL
represented total excess excise duty levied and not the
excess duty collected by NIIL in the form of sale price
from its distributor M/s NIIL. It was argued that excess
duty collected by NIIL represented only 1.62% of the
total price. It was argued that resale price charged by M/s
AGIL to its dealers had no relevance to excess excise
duty paid by M/s AGIL to NIIL at the time of purchase
as the sale price charged by M/s AGIL to its dealers was
based on the prevailing market price. We do not find any
merit in this argument. In the present case, the refund
claim is made by a buyer and not by the manufacturer.
The buyer says that he has not passed on the burden to its
dealers. The buyer has bought the goods from the
manufacturer paying the purchase price which included
cost of purchase plus taxes and duties on the date of
purchase. In such cases, cost of purchase to the buyer is a
relevant factor. None of the authorities below have
looked into this aspect. Even the Appellate Tribunal has
not gone into this relevant factor. It has merely quoted
the passages from the order of the lower authority, whose
order was impugned before it. Costing of the goods in the
hands of the distributor, the cost element and the
treatment given to purchases by the buyer in his own
account were relevant circumstances which the
authorities below failed to examine. It was submitted that
cost of purchase was not a relevant factor. It was
submitted on behalf of the respondent that the resale
price charged by the buyer was not a relevant factor. It
was submitted that since the sale price of the goods
before and after the assessment remained the same, the
burden of excess duty was absorbed by the respondent. It
was submitted that in any event the sale price of the
goods increased much less than the amount of duty
(differential) involved in this case and, therefore,
incidence of duty was not passed on to the consumers.”
The said decision, therefore, was rendered on its own facts. We,
however, as noticed hereinbefore, are not in a position to agree with the
contention of the appellant that the finding of fact arrived at by the tribunal
is based on no material.

There is, thus, no merit in this appeal. It is accordingly dismissed.
The appellant is directed to comply with the Tribunal’s order within four
weeks from today. The appellant shall bear the costs of the respondent
which is assessed at Rs.10,000/-.