High Court Punjab-Haryana High Court

Commissioner Of Central Excise vs M/S Kulcip Medicines (P) Ltd on 24 February, 2009

Punjab-Haryana High Court
Commissioner Of Central Excise vs M/S Kulcip Medicines (P) Ltd on 24 February, 2009
CEA No.34 of 2006                     1

           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH.

                         CEA No. 34 of 2006
                         Date of decision 24 .2.2009


Commissioner of Central Excise, Panchkula                ...Appellant

                         Versus

M/s Kulcip Medicines (P) Ltd.                            ... Respondent.

CORAM:       HON'BLE MR. JUSTICE M.M. KUMAR
             HON'BLE MR. JUSTICE H.S. BHALLA

Present:     Mr.Gurpreet Singh, Central Govt. Standing Counsel

             Mr. A.R.Madhav Rao, Mr. Tarun Jain and Mr. Sandeep
             Goyal, Advocates for the respondent.


1. Whether Reporters of local papers may be allowed to see the judgement ?
2. To be referred to the Reporter or not ?
3. Whether the judgement should be reported in the Digest ?

M.M.KUMAR, J.

The revenue has approached this Court by filing the instant

appeal under Section 35 G of the Central Excise Act, 1944 challenging

order dated 29.6.2005 ( Annexure A.3) passed by the Custom, Excise and

Service Tax Appellate Tribunal, New Delhi (for brevity ‘the Tribunal’)

claiming that question of law would emerge from the Final Order of the

Tribunal passed in appeal No. ST/37/04. In para 1(viii), the question of law

has been raised and the appeal was admitted on the aforesaid question

which reads thus:

” Whether a person (agent) who has entered into an agreement

with principal (owner) for handling and distribution of the

products of the principal and entrusted with the job of

receiving, storing and distributing the products of the principal
CEA No.34 of 2006 2

to his authorised stockists and distributing centers is liable to

pay Service Tax under the category of ‘Clearing and forwarding

Agent” when no clearing activity from the manufacturer’s

(Principal) premises is directly undertaken by the agent or

Service Tax is leviable under the category “Clearing and

forwarding” only if an agent renders both clearing forwarding

services.”

Brief facts of the case may first be noticed. The assessee-

respondent is holding registration certificate in form ST 2 for payment of

Service Tax as ‘clearing and forwarding agent’. Under Section 70 of the

Finance Act, 1994 every person liable to pay service tax is required to

furnish to the proper officer of Central Excise a return in the form of ST 3.

As per amended rule 7(1) of Service Tax Rules, 1994 the return is to be

filed on half yearly basis. The assessee- respondent entered into an

agreement with M/s Cipla for handling and distribution of their products

and were entrusted with the job of receiving, storing and distributing Cipla

products to their authorised stockists and distributing centres. For the

service so rendered, the assessee- respondent was entitled for commission

based on agreed percentage of sales figures and also for reimbursement of

recurring expenses. The assessee- respondent failed to submit the half

yearly return for the period ending 31.3.2001 therefore a show cause notice

dated 15.6.2001 was issued by the Deputy Commissioner, Ambala Division

as to why penalty be not imposed upon them under Section 77 of the

Finance Act,1994 for contravention of Section 70. A penalty of Rs. 1000/-

was imposed and the assessee- respondent was directed to pay service tax

on the taxable service rendered by them alongwith interest and to file the
CEA No.34 of 2006 3

return in form ST 3 for the half year ending 31.3.2001 vide order- in-

original dated 30.10.2002 (A.1). The assessee- respondent preferred an

appeal before the Commissioner (Appeals) but the same was rejected vide

order dated 8.9.2003 ( A.2) by holding that assessee- respondent has been

correctly treated as “C&F agent”.

The assessee- respondent preferred further appeal and the

Tribunal allowed the appeal by setting aside the Order in Original by

observing that taxable service in the instant case is ” any service provided to

a client by a clearing and forwarding agent in relation to clearing and

forwarding operation in any manner. The Tribunal further observed that in

order to attract the levy, the service must be in relation to clearing and

forwarding agents limited to “clearing and forwarding operations”. With

regard to Board’s circular the Tribunal has observed that when a C&F agent

carries out both clearing and forwarding, the levy would be attracted

whereas in the instant case the assessee- respondent did not attend to the

clearing of medicines; consignment were cleared from the factory by the

manufacturer and delivered to the premises of assessee- respondent and as

there was no clearing by the assessee- respondent therefore that service

rendered did not satisfy the requirement of clearing and forwarding.

The Tribunal while placing reliance on sub clause (j) of

Section 65(105) of the Finance Act, 1994 has held that levy of service tax is

attracted in respect of service rendered ‘in relation to clearing and

forwarding operations’. According to the Tribunal the definition is patent in

its meaning that all services rendered by the clearing and forwarding agent

were not within the scope of the levy of service tax which is limited to

clearing and forwarding operations. It has also placed reliance on the
CEA No.34 of 2006 4

circular dated 20.4.2002 issued by the Central Board of Excise and

Customs, New Delhi being circular No. 2/1/2002-ST dt 20.4.2002

F.No.137/04/.2002-CX.4 It interpreted para 10 of the circular which reads

thus:

” The matter has been examined. Normally, a C&F agent

receives goods from the factories or premises of the Principal

or his agents, stores these goods, dispatches these goods as per

orders received from the Principal or owner, arranges transport

etc. for the purpose and prepares invoices on behalf of the

Principal. For this service, the C&F agents receives

commissions on the basis of agreed terms. Therefore, an

essential characteristic of any services, to fall in the category of

C&F agent, is that the relationship between the service provider

and receiver should be in the nature of principal (owner) and

agent. The C &F agent carries out all activities in respect of

goods right from stage of their clearance from the premises of

the principal to its storage and deliver to the customers.”

(emphasis added)

On the basis of the afore-mentioned para, the Tribunal concluded that

even the circular clarified that levy would be attracted only when clearing

and forwarding agent carries out both clearing and forwarding operations.

It referred to the terms of the agreement showing that the dealer only

attended to the clearing of the medicines manufactured by CIPLA. The

consignment of medicines are cleared by the manufacturer and delivered to

the dealer at his premises. After recording the aforesaid finding, the

Tribunal proceeded to hold that once there is no clearing activity taken by
CEA No.34 of 2006 5

the dealer therefore the service rendered by him would not satisfy the

requirement of clearing and forwarding agent and consequently it set aside

the demand. It also followed the earlier view taken by the Tribunal in the

case M/s Mahavir Generics v. Commissioner of Central Excise, Banglore

2004(170) ELT 78 (Tribunal). It is appropriate to notice that in Mahavir

Generics case, (supra) Delhi Bench of the Tribunal has taken the view that

the agreement between the dealer and the company clearly showed that

dealer was not acting as a clearing and forwarding agent then services

rendered by the dealer could not be treated as one to a client by the clearing

and forwarding agent in clearing and forwarding operations in any manner.

Therefore the service cannot be taxed. The tax liability in relation to service

tax as per the scheme of 1994 Act is attached to the taxable service.

Consequently the Tribunal held that so long as the dealer is not providing

taxable service he cannot be brought under the net of service tax.

At the outset, we asked Mr. Gurpreet Singh, learned counsel

appearing for the revenue about the status of the decision rendered by the

Tribunal in Mahavir Generics case (supra) and whether revenue has

accepted the same or has appealed against that decision. Mr. Gurpreet Singh

could not disagree that the decision has attained finality and no appeal has

been filed by the revenue.

However, he has argued that the view taken by the Delhi Bench

of the Tribunal does not hold good in view of the larger Bench decision

taken in the case of Medpro Pharma Pvt. Ltd. v. Commissioner of Central

Excise, Chenai 2006(3) STR 355 (Tribunal). Learned counsel has submitted

that perusal of the aforesaid judgement rendered by the larger Bench of the

Tribunal would show that clearing and forwarding operations cannot be

dissected into clearing and forwarding. Indeed such operations would fall in
CEA No.34 of 2006 6

the common category and hence all or any of the services of that category

would attract the imposition of service tax as per the provisions of sub

section (j) of Section 65(105) of the Act. The view of the larger Bench is

discernible from paras 32,33,34 and 35 which reads thus:

” 32. While arriving at this conclusion, we also go by the trade

understanding based on sheer common sense, which is often

common. Because a buyer buys only rice and not wheat in a

grocery shop, which claims to sell “wheat and rice”, the shop

cannot use to be a shop selling “wheat and rice”. In the same

way, rendering only “forwarding” service cannot make the

appellant cease to be “Clearing and Forwarding Agent”, so as

to save him from the tax. Some customers may want only

clearing operations, while some forwarding and others both.

The expression “clearing and forwarding operations” is a

compendious expression of nature of services offered any of

which will bring the service providers in the tax net of this

category. Moreover, in the process of forwarding operations-

clearance stages may arise such as at octroi posts or subsequent

transits.

33.We, do agree that it is the context in which the word “and”:

is positioned, being sandwiched between the words

“clearing” and forwarding” has to be looked into, while

interpreting the meaning. Like the legendary Trishanku, the

word “and” is dangling between “clearing” and

“forwarding”- neither divorcing from the Heavens, nor from

the Earth. In such a positioning, it is not possible to
CEA No.34 of 2006 7

segregate the holistic concept of “clearing and forwarding”

into divisible activities, either or both of which can be

provided for answering the customers needs.

34. It has also been argued before us at length that whenever

any ambiguity exists, the decision should be in favour of the

asseessee. Thanks to the competent assistance available from

the rival parties, the expression “C&F Operations” appears

no longer esoteric. Hence, there is no case to extend any

benefit of doubt to the assessee.

35. In view of the above discussion and findings, we hold that

the “C&F Operations” cannot be dissected into “Clearing”

and “Forwarding” as they fall in the common category and

hence all or any of the services of that category will be

services provided by a ” C & F Agent”, connected with

“C&F Operations”: and would attract levy of service tax

under Section 65(23). Question No.1 referred to us is

accordingly answered in the affirmative and the question

no.2 in the negative.”

Mr. A.R.Madhav Rao, learned counsel for the dealer, has

however vehemently argued that once there are numerous and different

categories carved out by various entries made in the statute for the purpose

of imposition of service tax then to expand the entry by the process of

interpretation by stretching the meaning of expression ‘clearing and

forwarding’ would be doing violence to the plain language of the statute. In

that regard reliance has been placed on the service known as business

auxiliary services covered by Section 65(19) so as to cover some of those
CEA No.34 of 2006 8

services which are not otherwise covered. Mr. Rao has also argued that the

expression ‘and’ has not been used as disjunctive and it has necessarily to

be given its usual general meaning as it has been used as a conjunction

connecting words or phrases expressing the idea that later is to be added to

or taken alongwith the first. He has emphasised that the expression ‘clearing’

connotes entirely a different service than the expression ‘forwarding’ and

one person may not necessarily be able to render both the services. He has

maintained that the aforesaid emphasis should be accepted especially when

the Board has issued a circular. He has further submitted that in any case the

revenue has accepted the view of the Tribunal in the case of M/s Mahavir

Generics (supra) then the filing of the present appeal would be an unholy act

on the part of the revenue.

After hearing learned counsel for the parties, perusing the

record and various provisions of the statute/ circular we find that for

answering the question it would be necessary to first read the provisions of

clause (j) of Section 65(105) of the Act which reads thus:

” 65. Definitions

In this Chapter, unless the context otherwise requires.-

(1)to (104) xx xx xx xx xx

(105) “taxable service” means any service provided or to be

provided.-

(a) to (g) xx xx xx xx

(h) to a client, by a custom house agent in relation to the entry

or departure of conveyances or the import or export of goods. t a

(i) xx xx xx xx

(j) to a client, by a clearing and forwarding agent in relation to

clearing and forwarding operations, in any manner;”

CEA No.34 of 2006 9

A perusal of the aforesaid Section shows that taxable service has been

defined to mean any service provided or to be provided to a client by a

‘clearing and forwarding agent in relation to clearing and forwarding

operations in any manner’. If the clearing operation are separated from

forwarding operations, the levy of tax would not be attracted if it only

involves one of the two activities.

The question which falls for consideration is whether word

‘and’ used after the word ‘clearing’ but before the word ‘forwarding’ at two

places in clause (j) be considered in a conjunctive sense or dis-injunctive

sense. It appears to be fairly well settled that the context and intention of

legislature are the guiding principles. In that regard reliance may be placed

on the judgement of Hon’ble the Supreme Court in the case of Mazagaon

Dock Ltd. V CIT (1958) 34 ITR 368. By necessary intendment the

expression ‘a clearing and forwarding agent in relation to clearing and

forwarding operations, in any manner’ contemplates only one person

rendering service as ‘clearing and forwarding agent’ in relation to ‘clearing

and forwarding operations’. To say that if, one person has rendered service

as ‘forwarding agent’ without rendering any service as ‘clearing agent’ and

he be deemed to have rendered both services would amount to replacing the

conjunctive ‘and’ by a disjunctive which is not possible. The counsel for the

revenue has not been able to bring on record any material to show the word

‘and’ should be construed as disjunctive. He has not shown any ‘trade

practice’ which may lead to a necessary inference that service of one kind

rendered by one is invariably considered to comprise both. No argument has

been advanced before us by him to canvass that the legislature intention is

discernible from the scheme of the statute or from any other relevant
CEA No.34 of 2006 10

material. Therefore the word ‘and’ should be understood in a conjunctive

sense. (See Maharaja Sir Pateshwari Prasad Singh v. State of U.P.(1963) 50

ITR 731). In these circumstances if we read the word ‘and’ as ‘or’ then it

would amount to doing violence to the simple language used by Legislature

which cannot be imputed ignorance of English language. In that regard we

place reliance on the judgement of Hon’ble the Supreme Court rendered in

the case of Inayat Ali Khan v. State of U.P. (1971) 2 SCC 31 (Para 5) and

para 6 of the judgement of Hon’ble the Supreme Court rendered in the case

of Ape Belliss India Ltd v. Union of India (2001) 132 ELT 8. The

observations of their Lordship reads thus :

“6…….. A plain reading of the Section (sic Tariff Public Notice)

clearly shows, as contended by Mr. Bhatt, that for an alloy steel

to be considered as stainless steel, it will have to satisfy two

conditions i.e. The alloy steel should be known in the trade as

stainless steel and further, it should contain 11% chromium as a

component of the allow steel. This is clear from the use of the

word “and”. If the intention of the trade notice was to treat the

two types of alloy steels as stainless steel, then it would have

been made clear by using the word “of” instead of the word

“and”.”

We are further of the view that the circulars issued by the

Board are binding and meant for adoption for the purposes of bringing

uniformity. In that regard reliance may be placed on the judgements of

Hon’ble the Supreme Court in the cases of Ranadey Micronutrients v.

Collector of Central Excise 1996(87) ELT 19 (SC) and Paper Products Ltd.

v. Commissioner of Central Excise (1999) 7 SCC 84. If the aforesaid

principle is applied to the facts of the present case there does not remain any
CEA No.34 of 2006 11

doubt that the circular issued by the Board is to be considered as binding

and cannot be deviated even by the department. On that account also the

expression ‘clearing and forwarding agent’ have to be interpreted in the light

of the circular.

The view taken by the Tribunal in M/s Mahavir Generics’s case

(supra) has been accepted by the revenue as no appeal has been filed.

Moreover we are not able to persuade ourselves to accept the view taken by

the larger Bench of the Tribunal in the case of Medpro Pharma Pvt. Ltd.

(supra) which has been fascinated by musical notes of symphony as is

evident from the following paras:

” 31.We have heard both sides and perused the record. On a

fresh look at the whole issue and after taking into account the

various newfangled arguments and nascent lines of thinking,

unwrapping before us, as discussed in the fore-going

paragraphs, we find ourselves in a better position to appreciate

the wisdom in the words of Jules Romains when he said “What

I say below represents only conclusions with which I would

identify myself, if I were obliged to stop thinking today”. The

underlying wisdom in these words has greatly encouraged us in

this inquest to appreciate the emerging facts and sceniario in a

proper perspective. Crucial key-word the definition of taxable

services, namely “C&F Operations” needs to be viewed afresh

in this scenario. The whole “operations” involved in “C&F

operations” now remind us of an orchestra, performing a

western classical symphony. It reminds us of a connoisseur’s

experience of harmony in western classical music. While

listening to Mahler’s 9th symphony, one does not listen to an
CEA No.34 of 2006 12

individual violin or a trumpet, but the harmony emanating

from many different seemingly unrelated instruments. In the

same way, a C&F Agent’s functions consisting of seemingly

unrelated tasks are well orchestrated. This view of ours is

strengthened by various references including the Report of

United Nations Economic Commission for Africa referred to by

us in the preceding paragraphs all revealing in no uncertain

terms that the freight forwarders are known variously as

clearing agent, shipping forwarding agent etc. We are,

therefore,of the view that even if one segment of activities is

not demonstrated to be performed, it cannot be held that the

appellants were not engaged in taxable service. Due to their

orchestrated nature of work, such isolated activity can also be

covered under “C&F Operations”. Merely, because the bassoon

was not played in one of the movements of a symphony, it does

not cease to be otherwise a part of the orchestra. While forming

this view, we have certainly not overlooked the fact that while

music can be sometimes taxing, a tax can never be musical.

32.While arriving at this conclusion, we also go by the trade

understanding based on sheer common sense, which is often

uncommon. Because a buyer buys only rice and not wheat in a

grocery shop, which claims to sell “wheat and rice”, the shop

cannot cease to be a shop selling “wheat and rice”. In the same

way, rendering only “forwarding” service cannot make the

appellant ceases to be “Clearing and Forwarding Agent”, so as

to save him from the tax. Some customers may want only
CEA No.34 of 2006 13

clearing operations, while some forwarding, and others both.

The expression “clearing and forwarding operations” is a

compendious expression of nature of services offered any of

which will bring the service providers in the tax net of this

category. Moreover, in the process of forwarding operations-

clearance stages may arise such as at octroi posts or subsequent

transits.

33. We , do agree that it is the context in which the word “and”

is positioned, being sandwiched between the words “clearing”

and “forwarding” has to be looked into while interpreting the

meaning. Like the legendary Trishanku, the word “and” is

dangling between “clearing” and “forwarding”- neither

divorcing from the Heavens, nor from the Earth. In such a

positioning, it is not possible to segregate the holistic concept

of ‘clearing and forwarding” into divisible activities, either or

both of which can be provided for answering the customers’

needs.”

We have not been able to understand with utmost respect to the

Tribunal as to what is ‘Orchestrated nature of work’ involved in the present

transaction. The dealer in the present case as per the arrangements reached

between the parties has to receive goods which are already got ‘cleared’ by

the manufacturer. The dealer is to store those goods and forward to the

buyer of the goods as per direction received. In that regard the findings of

the Tribunal in the instant case is patently clear when it observed as under

in para 6 :

“It is clear from the terms of the agreement that appellant herein
CEA No.34 of 2006 14

does not attend to the clearing of the medicines manufactured

by Cipla. Consignments of medicines are cleared from the

factory by the manufacturer and delivered to the appellant at his

premises. In this factual situation, it has to be held that there is

no Clearing by the appellant and for that reason, the service

rendered by the appellant does not satisfy the requirement of

clearing and forwarding. We, therefore, are of the view that the

demand is not sustainable. To the same effect is our earlier

decision in the case of M/s Mahavir Generics”

The example of ‘wheat and rice’ grocery shop is obviously wholly

mis-appropriate and does not fit in the context. We are also not in agreement

with the interpretation of word ‘and’ which has already been dilated upon by

us.

As a sequel to the above discussion, the question of law raised

is decided against the revenue and in favour of the assessee.




                                             (M.M.Kumar)
                                               Judge



                                             (H.S. Bhalla )
24.2.2009                                           Judge

okg