Customs, Excise and Gold Tribunal - Delhi Tribunal

Surya Food & Agro Limited vs Cce on 14 July, 2003

Customs, Excise and Gold Tribunal – Delhi
Surya Food & Agro Limited vs Cce on 14 July, 2003
Equivalent citations: 156 (2003) CLT 488, 2003 (89) ECC 437, 2003 ECR 1062 Tri Delhi, 2003 (156) ELT 488 Tri Del
Bench: N T C.N.B., P Chacko


ORDER

C.N.B. Nair, Member (T)

1. The appellants are a manufacturer of biscuits. This product is liable to central excise duty based on MRP under Section 4A of the Central Excise Act, 1944. While selling certain varieties of biscuits, the appellants supplied small quantitus of certain other varieties free. Under the impugned order, duty has been demanded in respect of such “free” supplies.

2. It is the contention of the appellants that free supplies in question are in the nature of discounts and that discounts are eligible for deduction in terms of this Tribunal’s order in the case of Kothari Detergents (P) Ltd. vs. C.C.E., Kanpur – 1998 (104) ELT 513. Learned Counsel for the appellants also has brought to our notice a Circular No.673/64/2002-CX, dated 28.10.2002 issued by the Central Board of Excise & Customs in the context of MRP based, assessment. Sub-para (iv) of para 4 of that Circular states, “If an individual item is supplied free in the multi-pack and has no MRP printed on it, the MRP printed on the multi-pack will be taken for purposes of valuation under Section 4A”. Learned Counsel has explained that in the present case, the free supplied item does not contain MRP on it. It is his submission, therefore, that the issue is covered by the clarification of the Board also.

3. We have perused the records and have heard the learned SDR also. With regard to quantity discounts this Tribunal observed as under:

6. Going by the facts and the decision of the three Member Bench of the Tribunal in Bombay Latex & Dispersions Pvt. Ltd. the real question is whether the gift or delivery was really in the nature of trade discount for the benefit of the wholesaler. The decision does not make any distinction between a case where the gift articles are bought-out items or items different from the excisable goods and the case where the gift articles supplied are of the same kind as excisable goods. The ultimate question is what exactly the price which the wholesale dealer is required to pay to the manufacturer. If 13 units of excisable goods are supplied to a wholesaler who would pay on the price of only 12 units, it is in the nature of trade discount by way of quantity discount. Trade discount may be in cash or in kind. There is nothing in principle to suggest any differentiation between trade discount in kind of goods identical to excisable goods or of goods different from excisable goods. Where the additional goods supplied are identical to the excisable goods, one may call the same quantity discount in kind. Where the articles are dissimilar, nevertheless, it would be an instance of discount in kind though not quantity discount. The delivery of the additional number of article or a different kind of article for which separate price is not charged would go to the benefit of the wholesaler and constitute wholesaler’s margin. Any amount or equivalent given to a wholesaler as margin would be a trade discount admissible for deduction as long as it satisfied the other conditions, such as being known at the time of removal and being available to all wholesalers. When a manufacturer who supplies a particular number of units of excisable goods supplies those goods along with certain articles stated to be gift articles or bonus articles without charging a separate price therefore, the manufacturer would not meet the cost of such articles from his pocket. He would have spread the cost of the gift or bonus articles in the cost structure of excisable goods delivered to the wholesaler. In principle we find it difficult to draw any differentiation between a case where a manufacturer supplies 13 units for the price of 12 units and the case where a manufacturer supplies 12 units and another article of some value for the price of 12 units of excisable goods. Both are instances where the wholesaler parts with an article of some value in favour of the manufacturer, without receiving the price thereof. We are supported in this view by the decision of the three Member Bench of the Tribunal in Bombay Latex & Dispersions Ltd. The decision of the two Member Bench in Glaxo (I) Ltd. could rest entirely on the principle that the gift in that case was given not to the wholesaler dealer but to the ultimate consumer. The additional reason cited, namely, that the article gifted was quite different from the excisable goods in question was not necessary for the decision of the case and therefore, could be regarded as obiter dictum particularly in light of decision of Bombay Latex & Dispersions Pvt. Ltd.”

4. It remains clear from the above that quantity discounts given, irrespective of manner of administering, are eligible for deduction while fixing the assessable value of excisable goods which are subject to duty on ad valorem basis. This principle remains clarified in regard to goods bearing MRP under the aforesaid Circular of the Board.

5. In view of the above, the appeal succeeds and is allowed after setting aside the impugned order.