Supreme Court of India
Indian Metals And Ferro Alloys … vs Collector Of Central Excise, … on 22 November, 1990
Equivalent citations: 1991 AIR 1028, 1990 SCR Supl. (3) 329
Bench: Rangnathan, S.
PETITIONER:
INDIAN METALS AND FERRO ALLOYS LTD. CUTTACK
Vs.
RESPONDENT:
COLLECTOR OF CENTRAL EXCISE, BHUBANESHWAR
DATE OF JUDGMENT22/11/1990
BENCH:
RANGNATHAN, S.
BENCH:
RANGNATHAN, S.
RAMASWAMY, K.
CITATION:
1991 AIR 1028 1990 SCR Supl. (3) 329
1991 SCC Supl. (1) 125 JT 1990 (4) 763
1990 SCALE (2)1109
ACT:
Central Excises and Salt Act, 1944--Section 3 and First
Schedule Item Nos. 26AA and 68--Assessee--Manufacturer of
pipes, tubes and poles of iron and steel--assessability to
excise duty--Whether under Item 26AA or 68.
HEADNOTE:
The appellant is a manufacturer of pipes, tubes and
poles made of iron and steel. Tariff Item No. 26AA was
introduced w.e.f. 24.4.1962 in the First Schedule to the
Central Excises and Salt Act, according to which, the appel-
lant paid the excise duty. Thereafter the Government issued
a notification dated 1.3.1963, whereby 'telegraph, telephone
and electric lighting and transmission poles falling under
Item 26AA" were exempted from payment of duty subject to
certain conditions. The appellant having paid the duty
earlier, applied for the refund on 10.5.1963 and sought
permission to clear the goods without payment of duty. The
Assistant Collector rejected the said request on the ground
that conditions prescribed in the notification had not been ï7
3
before the Collector of Central Excise who held that the
goods in question were eligible for the exemption contained
in the notification. As a consequence thereof, the appellant
paid no duty on the goods and cleared the goods from 1962
till 1975. On 1.3.1975, the Legislature introduced Tariff
Item No. 68 in the First Schedule to the' Act covering goods
not elsewhere prescribed. Even thereafter the appellant
filed classification lists showing the poles as falling
under Item 26AA and those lists were duly approved and the
appellant cleared its goods without paying duty till August
1982. Earlier on 8.12.1977, the Superintendent of Central
Excise had taken a view that the transmission and lighting
poles were classifiable not under Item 26AA but under Item
68. The appellant was accordingly asked to furnish a state-
ment of the goods manufactured and sold earlier and to file
a classified list. The appellant objected contending that
the poles were covered by Tariff 26AA and it was entitled to
exemption. The Revenue did not accept that contention where-
upon the appellant filed a writ petition before the High
Court challenging the communication dated 26.12.1977. The
appellant received a further letter on 6.11.1981 whereby it
was required to pay duty under Item No. 68 in regard to
330
'swaged poles" also. The appellant challenged this letter
also by means of a writ petition before the High Court. The
High Court declined to interfere with the adjudication
proceedings and dismissed the writ petitions by directing
that the adjudication be made within three months. On
31.3.83 the Assistant Collector passed an order holding the
goods classifiable under Item 68. The Appellate Collector
affirmed the order of the Assistant Collector. Both parties
preferred appeals before the Central Excise and Gold (Con-
trol) Appellate Tribunal. The Tribunal lid not agree with
the contention of the Appellant that the goods were dutiable
under Tariff Item No. 26AA. It however gave certain direc-
tions restricting the levy of excise duty periodwise. Hence
these appeals by the appellant under Section 35L of the Act.
Allowing the appeals, this Court,
HELD: There is some difference in the description of the
goods. While item 26AA covers only pipes and tubes, the
goods manufactured by the assessee are called poles. It is
also true that the poles have to be manufactured by applying
certain processes of heating and forging to pipes or tubes.
But all this does not so change the commercial character of
the goods as to take them away from the scope of item No.
26AA. [336C-D]
The language of tariff item No. 26AA is very wide. It
covers iron and steel products of the description set out ï7
3
Unless the department can establish that the goods in
question can, by no conceivable process of reasoning, be
brought under any of the specific items mentioned in the
tariff, resort cannot be had to the residuary item. [339E]
The appellant's contention that the goods in question
fall under Item 26AA is well rounded and the Revenue was not
justified in attempting to levy duty on the basis that the
goods fall under Tariff Item No. 68. [334G-H]
Indian Aluminium Cables Ltd. v. Union, [1985] 3 SCC 284;
Bharat Forge and Press Industries v. C.C.E., [1990] 1 SCC
532; Varghese v. I.T.O., [1982] 1 SCR 629; State of Tamil
Nadu v. Mahi Traders, [1989] 1 SCR 445; C.C.E. v. Andhra
Sugar Ltd., [1989] (Supp.) 1, SCC 144 and Collector of
Central Excise v. Parle Exports P. Ltd., [1989] 1 SCC 345,
referred to.
JUDGMENT: