Supreme Court of India

Commissioner Of Trade Tax, U.P vs Varun Beverages Ltd on 11 April, 2011

Supreme Court of India
Commissioner Of Trade Tax, U.P vs Varun Beverages Ltd on 11 April, 2011
Author: . M Sharma
Bench: Mukundakam Sharma, Anil R. Dave
                                                                    REPORTABLE


              IN THE SUPREME COURT OF INDIA

               CIVIL APPELLATE JURISDICTION




                CIVIL APPEAL NO. 3186 OF 2011

            [Arising out of S.L.P. (C) No. 560 of 2011]




Commissioner of Trade Tax, U.P.                            ..Appellant




                             Versus





Varun Beverages Limited                                        ..Respondent





                             JUDGMENT 

Dr. Mukundakam Sharma, J.

1. Leave granted.

2. This appeal is directed against the Judgment and Order

dated 19.01.2010 passed by the Allahabad High Court

whereby the High Court allowed the revision petition preferred

by the respondent holding that values of “bottles” and “crates”

are to be treated as part of “Fixed Capital Investment” as they

are essential apparatus for manufacture of Soft Drinks and

therefore could be governed and covered within the meaning of

explanation 4(b)(i) to Section 4-A of the U.P. Trade Tax Act

(hereinafter referred to as `the Act’).

3. The issue, therefore, which falls for our consideration is

as to whether or not bottles and crates used by the respondent

could be said to be essential apparatus or equipments or

components for the establishment and running of the factory

of the respondent.

4. The respondent is engaged in manufacturing and sale of

soft drink and beverages. The assessee – respondent applied

for the grant of eligibility certificate under Section 4A of the

U.P. Trade Tax Act read with notification No. 640 dated

21.02.1997. Pursuant to the aforesaid request, the

respondent/assessee was granted an eligibility certificate on

26.5.2000 by the Divisional Level Committee constituted

under section 4A of the Act. The exemptions were granted to

the assessee for a period of ten years running from 15.4.1999

to 14.4.2009 or to the extent of 200% of the fixed capital

2

investment of Rs.53,79,49,612/-, whichever was earlier. The

exemption certificate granted on 26.5.2000 stipulates that it

was granted for the goods, which were manufactured by the

assessee as mentioned in the eligibility certificate. Towards the

end of the eligibility certificate the goods manufactures by the

respondent are described, which are as under: –

1. Carbonate Soft Drinks/Aerated Drinks, including

syrups and beverages packed in a sealed container.

2. Sealed and no unsealed soft drinks packed in sealed

glass containers carbonated drinks and aerated

water including sweated and non sweated drinks,

mineral water packed in pet bottles and pet pre

forms to be used in fillings of beverages and liquids

articles.

5. Subsequently the assessee applied for a review of the

eligibility certificate and sought extension of the period from

ten years to fifteen years. In the said review application, the

assessee also sought exemptions for fixed capital investment

made by it in glass bottles and crates claiming that these

items were essential for the manufacture of soft drinks and for

running a beverage unit. In that application it was also stated

that while computing the fixed capital investment, an amount

equal to Rs. 5,73,62,277/- invested by the assessee towards

3

purchases of bottles and crates should also be included in the

fixed capital investment.

6. The Divisional Level Committee vide its order dated

10.04.2001 allowed the review application and ordered that

the aforesaid amount of Rs. 5,73,62,277/- be included while

computing the fixed capital investment of the assessee. By the

aforesaid order dated 10.04.2001 the eligibility certificate was

also granted to the assessee for a period of 15 years.

7. Being aggrieved by the aforesaid order dated 10.04.2001

the appellant filed an appeal before the UP Tribunal, Trade,

Tax, Lucknow. The Tribunal by its order dated 14.05.2002

allowed the said appeal filed by the appellant holding that the

bottles and crates are neither directly nor indirectly used in

the manufacture of beverages and therefore the same cannot

be treated as “Apparatus” as used in the said entry in

explanation (4) to Section 4-A of the Act.

8. Being aggrieved by the said order passed by the UP

Tribunal, Trade, Tax, Lucknow, the respondent assessee filed

4

a revision petition before the Allahabad High Court which was

registered as Trade Tax Revision No. 337 of 2002. The High

Court by its order dated 19.01.2010 allowed the said revision

petition holding that for the manufacture of soft drink, the

bottles and crates are essential apparatus especially in a

captive industry where the liquid which is prepared and

collected by way of a continuous process in the bottles and

thereafter kept it in crates and therefore both bottles and

crates are to be accepted as “apparatus” within the meaning of

Explanation (4) (b) (i) to section 4-A of the U.P. Trade Tax Act.

9. The question of law that was framed by the High Court

was answered in favour of the assessee holding that such

bottles and crates are to be treated as fixed capital investment.

It was also held that the period of exemption was for 15 years.

10. The aforesaid order passed by the High Court was

challenged by the appellant by filing the present appeal in

which we heard learned counsel appearing for the parties. By

way of clarification it has to be stated at this stage that in the

present appeal what is specifically challenged is first part of

5

the order with regard to bottles and crates forming part of

fixed capital investment and not that part of the order granting

exemption for a period of 15 years. The appeal, therefore, is

restricted to the aforesaid limited issue.

11. The counsel appearing for the appellant during the

course of his arguments had taken us through the provisions

of Section 4-A of the Act. He submitted that in the light of

aforesaid provisions, the State Government granted exemption

from payment of trade tax in certain cases.

12. The aforesaid provision relied upon is Section 4A of the

Act which lays down that where the State Government is of the

opinion that it is necessary so to do for increasing the

production of any goods or for promoting the development of

any industry in the State, it may on the application or

otherwise declare that the turnover of sales in respect of such

goods by the manufacturer thereof shall, during such period

not exceeding fifteen years is exempted from payment of trade

tax provided that goods manufactured in the new unit has a

fixed capital investment of five crore rupees or more. The said

6

section further provides in sub-section (4) of Section 4-A of the

Act as to what is the meaning of the expression “Fixed Capital

Investment”. It is provided therein that “Fixed capital

investment” means value of land and building and such plants

including captive power plant, machinery, equipment,

apparatus, components, moulds, dyes, jigs and fixtures. It is

mentioned in sub-clause (b) inserted in the proviso to sub-

section (4) of Section 4-A of the Act that for the purposes of

determining value of plant including captive power plant,

machinery, equipment, apparatus, components, moulds, dyes,

jigs and fixtures only the following shall be taken into

account:-

(i) investment, whether by means of purchases, hire or

lease in such plant, equipment, apparatus, components

and machinery, as is necessary for the establishment or

running of the factory or workshop.

13. Relying on the aforesaid provisions the counsel appearing

for the appellant submitted that bottles and crates cannot be

held to be ‘Fixed Capital Investment’ either for establishment

or running of the factory or workshop of the respondent and

7

therefore the value of the same cannot be included within the

expression “fixed capital investment” and, therefore, the High

Court was not justified in directing for inclusion of the value of

the aforesaid bottles and crates to be read within the

expression of “fixed capital investment”. Counsel appearing for

the appellant further submitted that the impugned order is

contrary to the ruling of this Court in State of Bihar and

Others vs. Steel City Beverage Limited and another

reported in (1999) 1 SCC 10. It was held by this Court that in

respect of an industry manufacturing soft drinks and

beverages, it can be said that plant would mean that

apparatus which is used for manufacturing soft drinks or

beverages and not articles like crates and bottles used for

storing the manufactured goods. It was also submitted by the

counsel that the High Court erred in enlarging the scope of the

definition of the word “Fixed Capital Investment” ignoring the

specific words used in the said definition. It was also

submitted that the use of word “Apparatus” in the definition of

“Fixed Capital Investment” is restricted to such apparatus

which are actually used in the manufacture of finished

8

product and that it cannot be extended to such apparatus

which are used for storing of finished products.

14. Counsel appearing for the respondent, however, not only

refuted the aforesaid submissions but also submitted that the

above referred decision of this Court is clearly distinguishable

from the facts of the present case in view of the clear

distinction between the provision of law upon which the above

referred decision was rendered by this Court and the provision

of law which is applicable to the facts of the present case. He

also submitted that the definition of fixed capital investment

as per sub-section (4) of Section 4-A of the Act would indicate

that respondent is entitled to exemption for all the fixed

capital investment which not only include within its ambit the

value of the land and building but also such apparatus,

components and equipments, which are necessary for the

establishment or running of the factory or workshop. He

further submitted that provisions of the Act includes not only

plants, machinery but also includes apparatus, components,

moulds, dyes, jigs and fixtures. He also submitted that the

glass bottles and creates are absolutely necessary for the unit

9

of soft drink as without the use of these apparatus, the

manufacture of soft drink would not be complete.

15. In the light of the submissions made by counsel appearing

for the parties, we heard learned counsel appearing for the

parties and considered the scope and ambit of the question

which falls for our determination.

16. This Court in the case of CST v. Industrial Coal

Enterprises, reported at (1999) 2 SCC 607, observed that as

under: –

“6. Admittedly the provisions for exemption from
sales tax have been introduced in the Act for the
purpose of increasing the production of goods and for
promoting the development of industries in the State.
In fact, when the scheme called “Grant of Sales Tax
Exemption Scheme 1982 to industrial units under
Section 4-A of the Sales Tax Act” was originally
framed, it was expressly stated that the Government
granted the facility of exemption in order to
encourage the capital investment and establishment
of industrial units in the State. The Scheme
contained various rules for grant of such
exemption……..

xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx

xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx

11. In CIT v. Straw Board Mfg. Co. Ltd. this Court
held that in taxing statutes, provision for
concessional rate of tax should be liberally
construed. So also in Bajaj Tempo Ltd. v. CIT it was
held that provision granting incentive for promoting
economic growth and development in taxing statutes

1

should be liberally construed and restriction placed
on it by way of exception should be construed in a
reasonable and purposive manner so as to advance
the objective of the provision.

12. We find that the object of granting exemption
from payment of sales tax has always been for
encouraging capital investment and establishment of
industrial units for the purpose of increasing
production of goods and promoting the development
of industry in the State. If the test laid down in Bajaj
Tempo Ltd. case is applied, there is no doubt
whatever that the exemption granted to the
respondent from 9-8-1985 when it fulfilled all the
prescribed conditions will not cease to operate just
because the capital investment exceeded the limit of
Rs 3 lakhs on account of the respondent becoming
the owner of land and building to which the unit was
shifted…………………”

17. The aforesaid object of the relevant provision in the light

of other provisions of the Act, makes it crystal clear that the

value of investment for equipments, apparatus and

components for running the factory and workshop has also to

be considered as investment and such value is required to be

included within the ambit of fixed capital investment. The

wordings of the provision of law which call for our

interpretation are not identical and similar which were

considered and interpreted by this court in the decision in

State of Bihar and Others (supra).

1

18. This Court in the case of State of Bihar v. Steel City

Beverages Ltd., reported as (1999) 1 SCC 10, observed that

as under: –

“8. It is also relevant to refer to the two notifications
of the Government of India in the Ministry of Industry
(Department of Industrial Development) dated 2-4-
1991 and 1-1-1993 issued under Section 11-B of the
Industries (Development & Regulation) Act, 1951.
Notification No. 232 dated 2-4-1991 while stating
what has to be included under fixed assets while
ascertaining whether a small-scale industrial unit’s
investment has exceeded the limit of Rs 60 lakhs has
clarified that the cost of storage tanks which store
raw material or finished products is to be excluded.
The 1993 notification has amended the notification of
2-4-1991 and clarified by adding Note 2 that in
calculating the value of plant and machinery, the
cost of storage tanks which store raw
materials/finished products only and which are not
linked with the manufacturing process shall be
excluded. On 8-5-1995, the Government of India
again issued a circular, after having received
representations from the industry seeking
clarification whether bottles and crates are to be
taken into account for determining the SSI status of
the units engaged in manufacture of soft
drinks/concentrates, clarifying that investment in
bottles and crates in such units is in the nature of
storage of finished products and, therefore, such
investment has to be excluded while computing the
value of plant and machinery.

9. As pointed out in the affidavit-in-rejoinder, the
Company had applied for an Eligibility Certificate
claiming the status of a small-scale industry. It is, in
fact, registered as a small-scale industrial unit. While
declaring its investment at the time of seeking
registration as a small-scale industrial unit, it did not
include investment in bottles and crates under the
head “Plant and Machinery”. The investment in
bottles and crates was shown under a separate
head. It is further pointed out in the said affidavit
that if the investment of the Company in bottles and

1

crates is included under the head “Plant” then its
total fixed capital investment will reach the level of
137.36 lakhs and it can no longer be regarded as a
small-scale industrial unit. As the Company had
applied as a SSI unit, the District Level Committee
had to verify the status of the Company as SSI unit
and, therefore, it was bound to take into account the
above-referred two notifications of the years 1991
and 1993. If under these circumstances, the District
Level Committee came to the conclusion that the
Company is not entitled to the benefit of deferment in
respect of its investment in bottles and crates, it
cannot be said that it has acted contrary to law.”

19.A careful reading of the ratio of the aforesaid decision

would reveal that expression plant and machinery in the

said case was intended to take such articles which are

required for the purpose of manufacture and not for

storage. Besides, the said decision was rendered in the

context of the two notifications which specifically excluded

value of bottles and crates to be included in the expression

“plant and machinery” as the same are used for the

purpose of storage of finished products and not used for

the purpose of manufacture of finished products.

20.However, in this case, not only the wordings of the Act are

wider but there is also no such notification issued by the

State Government giving a restricted meaning to the

1

expression “fixed capital investment” which as per

provision enacted also includes all such investment made

for equipment, apparatus, components and machinery

which are necessary for running of the factory or workshop.

21. In that view of the matter and considering the wording of

the provision itself, it is quite necessary to give full and

complete effect to the provision in a purposive manner so

as to advance the objective of the provision. So in the

instant case all those apparatus, equipments and

components which are necessary for running of the factory

would also be considered as investment and would

therefore be part of the definition of fixed capital

investment. Besides, as laid down in the decision of this

Court in CIT v. Straw Board Mfg. Co. Ltd. reported as

1989 Suppl. (2) SCC 523, in taxing statutes, provisions for

concessional rate of tax should be liberally construed.

22. The respondents are engaged in the manufacture of soft

drink and beverages which are required to be bottled and

thereafter sealed, which are essential part of running of the

1

factory and therefore the same will have to be included

within the aforesaid extended meaning of the word

`investment’ as appearing from the words `fixed capital

investment’. To that extent, facts of the present case are

distinguishable from the facts of State of Bihar and

Others (supra) on which reliance was placed by the

counsel appearing for the appellant.

23. Considering the facts and circumstances, we hold that so

far bottles are concerned, they are essential part of

components and equipments necessary for the running of

the factory and therefore such value of the investment

would form part of the fixed capital investment and would

be entitled to exemption as provided for. But so far crates

are concerned they are used by the respondent only for the

purpose of marketing. Use of crates is necessary for taking

out the bottled beverages out of the factory and while doing

the marketing of the sealed bottled beverages. The

aforesaid view taken by us also receives support from the

contents of the eligibility certificate given by the appellant

and therefore crates have no user so far as running of the

1

factory of the respondent. Therefore, the value of crates in

our considered opinion cannot be deemed to be investment

for the purpose of including it within the meaning of

expression “Fixed Capital Investment” as per sub-section

(4) of Section 4-A of the Act.

24. Having held thus, we allow this appeal partly to the

aforesaid extent. We uphold the order passed by the High

Court so far bottles are concerned but set aside the same so

far crates are concerned. In terms of the aforesaid order and

observations, this appeal stands disposed of but there will be

no order as to costs.

……………………………………J.

[Dr. Mukundakam Sharma]

……………………………………J.

[Anil R. Dave]

New Delhi,

April 11, 2011

1