Supreme Court of India

Bharat Forge & Press Industries … vs Collector Of Central Excise, … on 16 January, 1990

Supreme Court of India
Bharat Forge & Press Industries … vs Collector Of Central Excise, … on 16 January, 1990
Equivalent citations: 1990 AIR 616, 1990 SCR (1) 60
Author: S Rangnathan
Bench: Rangnathan, S.
           PETITIONER:
BHARAT FORGE & PRESS INDUSTRIES (P) LTD.

	Vs.

RESPONDENT:
COLLECTOR OF CENTRAL EXCISE, BARODA, GUJARAT

DATE OF JUDGMENT16/01/1990

BENCH:
RANGNATHAN, S.
BENCH:
RANGNATHAN, S.
OJHA, N.D. (J)
VERMA, JAGDISH SARAN (J)

CITATION:
 1990 AIR  616		  1990 SCR  (1)	 60
 1990 SCC  (1) 532	  JT 1990 (1)	 34
 1990 SCALE  (1)30


ACT:
    Central   Excises  and  Salt Act,  1944: First  Schedule
Item 26AA (iv)--'Pipe fittings'--Levy of excise duty--Wheth-
er  could  be classified as 'pipes and	tubes  '--Whether  a
different commercial commodity.



HEADNOTE:
    Steel  pipes and tubes (including blanks therefore)	 all
sorts, whether rolled, forged, spun, cast, drawn,  annealed,
welded or extruded were dutiable under Item 26AA(iv) of	 the
First  Schedule to the Central Excises and Salt	 Act,  1944.
The Department, however, sought to classify 'pipe  fittings'
such  as  elbows, bends and reducers,  manufactured  by	 the
appellants,  from out of the steel pipes purchased from	 the
open  market on payment of excise duty, under Item 68  which
was a residuary entry, on the ground that they were known in
the market differently as pipe fittings, a totally different
commercial commodity. The appellants' claim that the process
undertaken  by	them did not amount to	manufacture  as	 the
products  turned out were nothing but pipes and	 tubes,	 and
that they were being virtually asked to pay duty twice	over
on the same product, was rejected by the Appellate Tribunal.
Allowing the appeal under s. 35L(B) of the Act, the Court,
    HELD: 1. Unless the Department could establish that	 the
goods in question could by no conceivable process of reason-
ing  be brought under any of the tariff items, resort  could
not be had to the residuary item. This has not been done  in
the instant case. [62F]
    2.1	 The use of the words 'all sorts of' and the  refer-
ence  to the various processes by which the excisable  items
could be manufactured set out in Entry 26AA(iv) are  compre-
hensive	 enough to encompass all sorts of pipes	 and  tubes.
[64F]
    2.2	 The expression "pipe fittings" merely denotes	that
it is a pipe or tube of a particular length, size or  shape.
Pipe  fittings do not cease to be pipes and tubes; they	 are
only a species thereof. In order to achieve
61
fully the purpose for which the pipes and tubes are manufac-
tured,	it  is necessary to manufacture	 smaller  pieces  of
pipes and tubes and also to manufacture them in such a shape
that they may be able to conduct liquids and gases,  passing
them through and across angles, turnings, corners and curves
or  regulating	their flow in the manner required.  This  is
done  by a process of forging, welding, hammering and so  on
applied	 to  the longer tubes. There is no change  in  their
basic  physical properties and there is no change  in  their
end use. They are merely intended as accessories or  supple-
ments  to the larger pipes and tubes. It could	not,  there-
fore,  be  said that pipe fittings, though they may  have  a
distinctive  name or badge of identification in the  market,
were not pipes and tubes. [63B-C, 62G-63A, 64E]
    Indian  Aluminium Cables Ltd. v. Union of India &  Ors.,
[1985] 3 S.C.C. 284, referred to.
    3.	No doubt "tubes and pipes" and "pipe fittings"	fall
under different sub-items under the Harmonised Code as	well
as under the Customs Cooperative Council Nomenclature  where
two expressions are used in contrast and the sub-classifica-
tion is more detailed. That dichotomy could not be  imported
into the instant case where there was only one comprehensive
and generic entry. [65B-C]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1057 of
1987.

From the Order dated 29.12.1986 of the Customs Excise
and Gold (Control) Appellate Tribunal, New Delhi in Appeal
No. ED/SB/ 7 A No. 186/82-BI in Order No. 826/86-BI.
D.N. Mehta, R.C. Misra and Dr. Meera Agarwal for the
Appellants.

V.C. Mahajan and R.P. Srivastava for the Respondent.
The Judgment of the Court was delivered by
RANGANATHAN, J. Item 26AA(iv) of the Central Excise
Tariff reads as follows:

“Pipes and tubes (including blanks therefore) all sorts,
whether rolled, forged, spun, cast, drawn, annealed, welded
or extruded”

62

The appellants are engaged in the manufacture of pipe
fittings such as elbows, bends and reducers. They purchase
steel pipes on payment of excise duty prom indigenous pro-
ducers from the open market and they also get steel tubes by
way of import. The appellants cut the pipes and tubes into
different sizes, give them shape and turn them into pipe
fittings in their factories by heating in a furnace (at a
temperature between 66 degrees C and 900 degrees C) hammer-
ing and pressing. The short question in this appeal is
whether the pipe fittings so produced by the petitioners
also fall under Item 26AA(iv) or whether they should be
classified under tariff item 68 which is the residuary
entry.

The case of the appellants is that the products manufac-
tured by them are also nothing but pipes and tubes and that
they are being virtually asked to pay duty twice over on the
same product. According to them the processes undertaken by
them do not amount to manufacture and no new product has
come into existence as a result of the processes employed in
their factories. They say that the pipes and tubes retain
their material and original character and use and they can
also be had only from dealers dealing in pipes and tubes.
This claim of the appellants has not been accepted by the
Central Customs Excise and Gold Appellate Tribunal and hence
the present appeal under section 35L(b) of the Central
Excises and Salt Act, 1944.

The question before us is whether the Department is
right in claiming that the items in question are dutiable
under tariff entry No. 68 This, as mentioned already, is the
residuary entry and only such goods as cannot be brought
under the various specific entries in the tariff should be
attempted to be brought under the residuary entry. In other
words, unless the department can establish that the goods in
question can by no conceivable process of reasoning be
brought under any of the tariff items, resort cannot be had
to the residuary item. We do not think this has been done.
Looking at Tariff item 26AA(iv), it encompasses all sorts of
pipes and tubes. It is also clear that it is of no conse-
quence whether the pipes and tubes are manufactured by
rolling, forging, spinning, casting, drawing, annealing,
welding or extruding. It is true that initially pipes and
tubes may be obtained from sheets, billets or bars by var-
ious processes, but the process of manufacture of pipes and
tubes does not end there. In order to achieve fully the
purpose for which the pipes and tubes are manufactured, it
is necessary to manufacture smaller pieces of pipes and
tubes and also to manufacture them in such a shape that they
may be able to conduct liquids and gases, passing them
through and across angles, turnings,
63
corners and curves or regulating their flow in the manner
required. Smaller pieces of pipes and tubes differently
shaped are manufactured for this purpose. They are merely
intended as accessories or supplements to the larger pipes
and tubes. They are pipes and tubes made out of pipes and
tubes. There is no change in their basic physical properties
and there is no change in their end use. There is no reason
why these smaller articles cannot also be described as pipes
and tubes.

But, it is said, they are known in the market different-
ly as pipe fittings, a totally different commercial commodi-
ty. The expression “pipe fittings” merely denotes that it is
a pipe or tube of a particular length, size or shape. “Pipe
fittings” do not cease to be pipes and tubes; they are only
a species thereof. This aspect of the matter can be illus-
trated by the decision of this Court in Indian Aluminium
Cables Ltd. v. Union of India and others
, [1985] 3 S.C.C.

284. In that case the question was whether “Properzi Rods”
manufactured and cleared by the assessee fell within Entry
27(a)(ii) of the First Schedule to the Central Excises and
Salt Act, I of 1944. That entry read as follows:
Aluminium

(a) wire bars, wire rods and castings, not otherwise speci-
fied.

It was contended, on behalf of the appellant, inter alia,
that, commercially, Properzi Rods are not known as wire rods
in the trade and that a person wanting to purchase Properzi
Rods asks specifically for Properzi Rods and not for wire
rods. Reliance was also placed on the view taken by this
Court that words and expressions describing an article in a
tariff schedule should be construed in the sense in which
they are understood in the trade by the dealer and the
consumer. The Court held that Properzi Rods were only a
species of wire rods. It pointed out:

“To sum up the true position, the process of manufacture of
a product and the end use to which it is put, cannot neces-
sarily be determinative of the classification of that
product under a fiscal schedule like the Central Excise
Tariff. What is more important is whether the broad descrip-
tion of the article fits in with the expression used in the
Tariff. The aluminium wire rods, whether obtained by the
extrusion process, the conventional process or by Properzi
process,, are still aluminium wire rods. The process of
64
manufacture is bound to undergo transformation with the
advancement in science and technology. The name of the end-
product may, by reason of new technological processes,
change but, the basic nature and quality of the article may
still answer the same description. On the basis of the
material before us, it is not possible to record a positive
finding that Properzi Rods and wire rods are treated as
distinct items in commercial parlance. Properzi Rod is a
wire rod subjected to the Properzi process and is used for
transmission of high voltage electric current.”
The position is somewhat similar in the present case. As
explained above, the goods described in the tariff, namely,
pipes and tubes are designed to meet various types of re-
quirements. Normally pipes and tubes are produced as long
and straight pieces. But by themselves they cannot fulfil
all the needs or the end use for which they are intended. To
get the maximum use out of the pipes and tubes, it is neces-
sary not only to produce long and straight pipes and tubes
but also to turn out pipes and tubes of smaller dimensions
and of different shapes and curves such as bends, elbows,
‘T’ pieces, ‘Y’ pieces, plugs, caps, flanges, joints, un-
ions, collars and so on. This is done by a process of forg-
ing, welding, hammering and so on applied to the longer
tubes but basically the items remain the same and the use
also remains the same. The tariff entry calls for no dis-
tinction between pipes and tubes manufactured out of sheets,
rods, bars, plates or billets and those turned out from
larger pipes and tubes. In these circumstances it is diffi-
cult to say that pipe fittings, though they may have a
distinctive name or badge of identification in the market,
are not pipes and tubes. It is true that all pipes and tubes
cannot be described as pipe fittings. But it would not be
correct to say that pipe fittings are not pipes and tubes.
They are only a species of pipes and tubes. The use of the
words “all sorts” and the reference to the various processes
by which the excisable item could be manufactured set out in
the tariff entry are comprehensive enough to sweep within
their fold the goods presently under consideration.
A certain amount of reliance has been placed on entries
in the Harmonised Code as well as in the Customs Cooperative
Council Nomenclature (CCCN). We do not think that these
entries and specifications are very helpful. The CCCN con-
tains a number of entries in Section XV, namely, heading
Nos. 73.17 to 73.20. While heading Nos. 73.17 to 73.19 talk
of pipes, tubes and conduits, heading No. 73.20 speaks of
“tube and pipe fittings (for example, joints, elbows, unions
65
and flanges) of iron and steel”. Section XVI also deals with
some types of pipes and tubes. The position is similar under
the Harmonised Code. In Section XV, there is an equally
meticulous sub-division. Heading Nos. 73.02 to 06 deal with
various types of pipes and tubes. Then comes heading
No.73.07 which specifically talks of “tube or pipe fittings
(for example, couplings, elbows, sleeves) of iron and steel
(including stainless steel)” and proceeds to set out various
subdivisions of these items one of which is (7307.23 &
7307.93) “butt welding fittings” which is the item of manu-
facture in the present case. It is true that “tubes and
pipes” and “pipe fittings” fall under different subitems
under the above Codes where the two expressions are used in
contrast and the sub-classification is more detailed. That
dichotomy cannot be imported into the present context where
there is only one comprehensive and generic entry. We can-
not, therefore, derive any assistance from those entries.
For the above reasons we are of the opinion that the
view taken by the Tribunal is not correct and that the
assessee’s contention that the goods in question fall under
item 26AA(iv) should be accepted. We, therefore, set aside
the order of the Tribunal and direct the modification of the
assessments accordingly. In the circumstances, however, we
make no order as to costs.

P.S.S.						      Appeal
allowed.
66