Bombay High Court High Court

Companies Act vs Union Of India on 18 September, 2009

Bombay High Court
Companies Act vs Union Of India on 18 September, 2009
Bench: F.I. Rebello, D.G. Karnik
                                   1

     mgn

             IN THE  HIGH COURT OF JUDICATURE AT BOMBAY




                                                                   
                ORDINARY ORIGINAL CIVIL JURISDICTION




                                           
                    WRIT PETITION NO.871 OF 1994



     M/s.Biotor Industries Limited )




                                          
     a Company incrporated under  )

     the provisions of the             )




                                
     Companies Act, 1956 having        )
                   
     its registered office at 13,  )

     Sitafal Wadi, Mazgaon, Bombay )..PETITIONER
                  
           Vs,.
      
   



     1.Union of India                  )

     2.The Union Secretary             )





       (Drawback) Government of        )

       India, Ministry of Finance, )

       Department of Revenue,          )





       having his office at Jeevan )

       Deep, Parliament Street,        )

       New Delhi-110 001.              )

     3.The Commissioner (Drawback) )




                                           ::: Downloaded on - 09/06/2013 15:05:53 :::
                                    2

       Government of    )

       India, Ministry of Finance, )




                                                                   
       Department of Revenue,          )




                                           
       having his office at Jeevan )

       Deep, Parliament Street,        )

       New Delhi-110 001.              )




                                          
     4.Assistant Collector of          )

       Customs, Draw Back Depart- )




                                
       -ment, having his office at )
                    
       New Customs House, Ballard )

       Estate, Bombay-400 038.         )
                   
     5.Agricultural Marketing          )

       Advisers to the Government )
      

       of India, Directorate           )
   



       of Marketing and Inspection )

       Ministry of Food and            )

       Agriculture, having his         )





       Office at Nirman Bhavan,        )

       Department of Rural             )





       Development, Room No.527        )

       New Delhi.                      )..RESPONDENTS

     Mr. Pankaj A. Sawant with Ms. Trupti M. Kapadia and Mr. 

     V.C. Murlidharan i/b. Joy Legal Consultants for the 




                                           ::: Downloaded on - 09/06/2013 15:05:53 :::
                                        3

     petitioner.

     Mrs.S.V. Bharucha for Respondent Nos. 1 and  5.




                                                                      
     Mr. R.G. Bhat with Mr. J.B. Mishra for Respondent Nos. 2 




                                              
     to 4.

                           CORAM : FERDINO I. REBELLO &

                                    D.G. KARNIK, JJ. 

DATED : 18TH SEPTEMBER , 2009

ORAL JUDGMENT (PER FERDINO I. REBELLO, J.):

The petitioners are exporters of Castor Oil. The

Government of India framed several schemes. Under the

Scheme, goods which were described in Schedule II to the

Customs and Central Excise Duty Drawback Rules, 1971

(hereinafter referred to as the Drawback Rules) were

entitled to a drawback on the export of such goods. The

Drawback Rules have been made in exercise of the powers

conferred by Section 75 of the Customs Act, 1962 and

Section 37 of the Central Excise & Salt Act which

hereinafter shall be referred to the Customs Act and

Central Excise Act respectively.

2. By the present petition the petitioners are

::: Downloaded on – 09/06/2013 15:05:53 :::
4

challenging the denial of duty draw back on Castor Oil

exported by them for the period 22/23-6-1989 to 21st

December, 1990.

3. By a Notification dated 4th July, 1964 issued by

the Agricultural Marketing Adviser to the Government of

India it was decided that the export of goods specified

under the Schedule would not be permitted unless the

goods were graded under the provisions of the Vegetable

Oils Grading and Marketing Rules, 1955 and Certificate

of Inspection was issued in that behalf. From the

Schedule to the Notification, both “Castor Oil” and

“Castor Oil for Pharmaceutical purposes” were included

in the Schedule. By the Notification of 4th July, 1964

an order of prohibition was issued that effective from

15th July, 1964 export of goods specified in the Schedule

would not be exported unless the the same have been

graded in accordance with the provisions of the

Vegetable Oils Grading and Marketing Rules, 1955 and

accompanied by a certificate of inspection to the effect

that they have been properly graded and sealed with the

mark “Agmark”.

::: Downloaded on – 09/06/2013 15:05:53 :::
5

4. By Notification on 3rd October, 1964 the Government

introduced with immediate effect a test for Medicinal

grade Castor oil (Cold drawn) as set out on page 435 of

the First Edition of Pharmacoepia of India 1955 which

read as under:-

“Castor Oil processed by hot expression or by

extraction with solvents Mix 5 ml with an equal

volumn of carbon desulphide and ml of sulphuric

acide the mixture may be coloured reddish-brown but

not blackish brown”.

It was further set out that all the samples of medicinal

grade Castor Oil shall be subjected to such tests in

future and be allowed to be graded under Agmark if they

confirm to the requirements given in the test.

5. The petitioner by his application dated October 26,

1978 had applied for fixation of drawback rates on the

export of Castor Oil Medicinal N.P. The Respondents by

their letter of 28th March, 1979 replied that the

Government had decided to allow draw back on export

product Castor Oil Medicinal N.P.. under Sub-Serial No.

::: Downloaded on – 09/06/2013 15:05:53 :::
6

1204 (b) under Drugs & Drugs Intermediates &

Pharmaceuticals (Liquids & Drops) and avail an all

industry rate of 2% of the F.O.B. Value.

6. Based on the test to be conducted in terms of the

Circular dated 3rd October, 1964 the Castor Oil exported

by the petitioners was shown under Entry ‘Castor Oil

Medicinal’ and was accordingly exported.The petitioners

based on this policy continued exporting Castor Oil

(Medicinal).

7.

The Respondents issued another Circular dated

22/33-6-1989 by which the Thin-layer Chromatographic

Test was prescribed for identification of Cold drawn

Castor Oil of medicinal grade under Agmark by

substituting the earlier test.

8. On 6th December, 1989 by communication addressed by

Under Secretary (Drawback) Government of India, to

M/s.Jayant Oil Mills it was set out that on the basis of

data provided and as verified by the Customs/Central

Excise Department it had been decided to allow drawback

at the rate as set out in the said Circular. The

description of the goods were given as Castor Oil

Medicinal and/or Castor Oil First Special. By that

::: Downloaded on – 09/06/2013 15:05:53 :::
7

communication the petitioners were also informed of the

rate fixed.

9. By communication of 3rd September, 1990 the

petitioners applied for fixation of the Drawback rate

against the export of Castor Oil First Special Grade in

the requisite proforma.

10. By communication of 6th November, 1990 an amendment

was made to the Ministry’s letter dated 6th December,

1988. The existing description in para.3 was subsisted

by:-

“Castor Oil Medicinal”

The other terms and conditions remained unchanged.

11. One Vithalbhai Patel, Member of Parliament also

addressed a letter dated 6th January, 1992 on behalf of

the industry. Attention was invited to various

difficulties financially and otherwise suffered by the

exporters of the Castor Oil. It was prayed that the

Government should take a sympathetic view and grant draw

back on export of Castor Oil. It was also requested on

::: Downloaded on – 09/06/2013 15:05:53 :::
8

behalf of the petitioners that draw back on export of

Castor Oil First Special effected from 1st July, 1989 to

20th December, 1990 be allowed by relaxing the Rule

under Serial No.15 and all like.

12. The Respondents inspite the claim for drawback did

not take any action. Writ Petition being Writ Petition

No.2299 of 1992 came to be filed before this Court

wherein Rule was issued. The petition was disposed off

by order dated 10th November, 1992 with the direction to

the 4th respondent to decide the claim for draw back for

the period 1st July, 1989 to 21st December, 1990 within a

time frame as set out therein. In the same petition a

Motion was taken out. That Motion was disposed off with

a direction that the respondents are directed to decide

the claim of the petitioner for draw back for the period

1st July, 1989 to 21st December, 1990 on or before 29th

October, 1993.

13. Pursuant to the order of the Court the Authority

considered the contentions and the facts on record. The

Respondent No.3 by his order dated 29th October, 1993

disposed of the application by holding that the Castor

::: Downloaded on – 09/06/2013 15:05:53 :::
9

Oil manufactured by the petitioners was not Castor oil

medicinal and accordingly could not be considered

against the entry of ‘other drugs and pharmaceutical

product’ under Serial No.1201.

14. A reply has been filed on behalf of the respondents

by S.G. Gawde, then working as Deputy Commissioner of

Customs (Drawback). It is the case of the affiant that

the petitioners were given personal hearing on 28th

October, 1993. After hearing them a detailed speaking

order had been passed. Dealing with the issue as to

whether the products could be termed as Castor Oil

(medicinal) or Castor Oil First Grade it was held that

only Castor Oil drawn by Cold Drawn process could be

treated as Castor Oil (Medicinal). In other words if the

Oil was extracted by the Cold Drawn method and

satisfied the Thin Layer Chromatographic Test would it

be treated as Castor Oil (Medicinal) and be allotted

Agmark Certificate as Medicinal Grade. In respect of

Castor Oil which did not pass the Thin Layer

Chromatographic test it would be issued Agmark as Castor

Oil First Grade. It is also pointed out that Castor Oil

does not conform to BP certifications, is not of

::: Downloaded on – 09/06/2013 15:05:53 :::
10

pharmaceutical grade and as such would not fall under

Serial No.12 of the Schedule Appended to Drawback Rules,

1971. The petitioners, therefore, it is submitted were

rightly denied the Drawback facility.

15. At the hearing of this petition on behalf of the

petitioner it is submitted that once the petitioners

were allowed to export Castor Oil as Medicinal by

following the test in terms of Notification of 3 rd

October, 1964 merely because another test was introduced

by Circular of 22/23-6-1989, would not result in the

Castor Oil which otherwise fell under Serial No.12 to

the Schedule to the Rules to cease to be Castor Oil

medicinal. Further, merely because the petitioners were

marketing their product as Castor Oil First Grade could

not deprive them of the benefit of duty draw back on

export of Castor Oil. It is further submitted that once

the petitioners application for fixing drawback rates

were allowed by the Government communication of 6th

December, 1989 for the period 1st June, 1989 to 31st May,

1990 it was not open to the respondents by subsequent

communication of 6th November, 1990 to deny to them the

drawback facilities by amending the letter dated 6th

::: Downloaded on – 09/06/2013 15:05:53 :::
11

December, 1989. to include only Castor Oil medicinal.

Learned Counsel has relied upon various authorities

which we shall consider at the appropriate stage.

16. On behalf of the Respondents learned Counsel

submits that Castor Oil First Grade is not Castor Oil

medicinal and as such would not fall under Entry No.12

or for that matter under sub-head 1201 which was drug

and pharmaceutical product not provided elsewhere. No

duty drawback claim could have been granted as as such

the Government was right by letter of 6th November, 1990

to amend the fixation of rates by letter of 6th

December, 1989.

17. To understand the controversy we may point out

Rules have been framed for allowance of drawback.

Known as the Customs and Central Excise Duties Drawback

Rules, 1971, hereinafter referred to as the “Drawback

Rules.” The Government can fix the rates in terms of

Rule 3. Rule 4 confers power on the Central Government

to revise the rates determined under Rule 3. In those

cases where drawback has not been determined considering

Rule 6 any manufacturer or exporter of such goods may

::: Downloaded on – 09/06/2013 15:05:53 :::
12

within thirty days from the date of export of such goods

apply in writing to the Central Government for

determination of the amount or rate of drawback

therefor, stating all relevant facts including the

proportion in which the materials or components are used

in the production or manufacture of goods. Power was

conferred on the Government if the application was not

made within 30 days and sufficient cause was shown to

extend the time apply within a further period of thirty

days. Rule 15 is a power conferred on the Government to

relax Rules for reasons recorded in writing in the

circumstances set out therein. Earlier under Schedule

II under Entry 12 read as under:-

“Drugs and Pharmaceutical products” and

Entry 15 read as under:

“Essential Oils, persume materials, agarbatties,

toilet, polishing and cleaning preparations”

By Notification dated21st December, 1990 Castor Oil was

also included under Entry 15. Thus from 21 st December,

1990 the petitioners and other exporters like the

petitioners were entitled to drawback considering Serial

::: Downloaded on – 09/06/2013 15:05:53 :::
13

No.15 of Schedule II.

18. The question that we are called upon to answer is

whether the petitioners are entitled to duty drawback

assuming that they did not meet the prescribed test for

the exports of Castor Oil between the period

22/23-6-1989 to 20-12-1990.

19. We may consider the above argument for distinct

periods, the first being 22/23-6-1989 to 31-5-1990 and

second period being 1-6-1989 to 6-12-1989 and third

being from 7-12-1989 to 21-12-1989.

20. As noted earlier by virtue of Rule 3 of the Drawback

Rules, it is open to the Government to fix the rates of

drawback duty. In so far as the petitioners are

concerned the Government by their communication dated 6th

December, 1989 in respect of Castor Oil medicinal and/or

Castor Oil First Grade had fixed rate for the period

1-6-1989 to 31-5-1990. By a further communication of

6-11-1990 the communication of 6-12-1989 was amended by

substituting the description by “Castor Oil medicinal”.

Thus Castor Oil First Special Grade was excluded. The

::: Downloaded on – 09/06/2013 15:05:53 :::
14

question that we are called upon to consider is whether

it was open to the respondents by subsequent

communication of 6-11-1990 to amend the communication on

6-12-1989 for the period 1-6-1989 to 31-5-1990. In our

opinion the petitioners had already exported Castor Oil

First Grade under the mark Castor Oil First Special

Grade as they were doing earlier. It is only that the

same oil then was being described as Castor Oil

medicinal, pursuant to the test which was earlier being

done in terms of Circular of 3rd October, 1964. That was

by hot extraction or by extraction with solvents as has

been described earlier. Such Castor Oil was always

treated by the Government as Castor Oil medicinal. It

is only pursuant to the Circular dated 22/23-6-1989 that

the Thin-layer Chromatographic Test was applied for

identification of Cold draw Castor Oil of Medicinal

Grade. The communication of 6-12-1989 covered the

period 1-6-1989 to 31-5-1990. In other words upto

22/23-6-1989 the Castor Oil undergoing the earlier test

was still treated as Castor Oil medicinal. It is only

subsequent to 22/23-6-1989 it had to undergo the Thin-

layer Chromatographic Test. The petitioners had been

exporting Castor Oil First Grade and the Government in

::: Downloaded on – 09/06/2013 15:05:53 :::
15

fact recognised the same by fixing the rates by letter

of 6th December, 1989. Under these circumstances could

the Government have withdrawn the same by the

communication of 6-11-1990.

21. We may make reference to some of the judgments

referred to at the Bar. In Mazda International (P) Ltd.

vs. Union of India, 1995 (77) E.L.T. 526 (Bom), the

Government of India removed Gripe water from the

entitlement of drawback benefit with retrospective

effect. The submission before the Court was that the

Authority exercising subordinate legislation could not

have withdrawn the benefits with retrospective effect. A

learned Division Bench of this Court accepted the said

contention as unless there be a power to make

subordinate legislation with retrospective effect it is

not open to an Authority to give retrospective effect to

a Notification. This was followed by another Division

Bench in Gandhi Sons & Ors., vs. Union of India, 2002

(81) ECC 261 (Bom.) and subsequently reiterated by

another judgment in Arviva Industries (I) Ltd. vs. Union

of India, 2004 (167) E.L.T. 135 (Bom.). Based on these

Authorities it will be clear that once the rates had

::: Downloaded on – 09/06/2013 15:05:53 :::
16

been fixed in respect of the goods described in the

communication it could not have been open to the

respondents to retrospectively amend the benefit given.

Even otherwise from the reply filed on behalf of the

respondents it would be clear that this was done as

Castor Oil First Grade would not fall under Entry 12

namely Drugs and Pharmaceutical products. This was only

because the change and nature of the test. Upto

22/23-6-1989 under the test in force the same Castor

Oil could have been exported and was being exported as

Castor Oil medicinal. Letter of 6th December, 1989 is

recognition of this and apart from that it can also be

traced to the Governmental powers under Rule 15 of the

Rules to avoid hardship. Under these circumstances, in

our opinion, the subsequent communication for all these

reasons would be without authority of law and

consequently no reliance can be placed on the letter of

6th November, 1990 amending the letter by letter dated

6-12-1989 with retrospective effect.

22. The next question is what happens in so far as

subsequent period between 1-6-1989 and 6-11-1990 and/or

for that matter 7-11-1990 to 20-12-1990. On behalf of

::: Downloaded on – 09/06/2013 15:05:53 :::
17

the petitioners learned Counsel sought to place reliance

on the judgment of this Court in Rajasthan Sinning and

Weaving Mills Ltd. vs. Union of India, 1993 (67) E.L.T.

57 (Bom.) to contend that once under the scheme

framed, cash compensatory allowance was paid as an

inventive to exporters to increase exports and on that

basis exporters acted and completed transactions it

would not be proper and equitable to demand amount by

claiming that the payment was erroneous.

23. In our opinion so far as these periods are

concerned, firstly, the Government did not fix any rate.

It is only on 21st December, 1990 realising that there

was large export of Castor Oil, Castor Oil was included

in Schedule 2 under Item No.15. In other words the

Government felt the need to grant drawback benefits to

Castor Oil. However, after introduction of the new

test from 22/23-6-1989 Castor Oil medicinal Castor Oil

First Grade was being branded under two Agmark trade

marks namely Agmark Castor Oil medicinal and Agmark

Castor Oil First Grade. Castor Oil First Grade would not

fall under Entry No.12 of Schedule II. In our opinion,

the reasons which we have given for the period 1st June,

::: Downloaded on – 09/06/2013 15:05:53 :::
18

1989 to 31st May, 1990 will not be available for these

subsequent periods.

24. However, we find that the change in the status of

Castor Oil medicinal to Castor Oil First Grade has

only taken place on account of the new test introduced

by the Government. The same Castor Oil was earlier

being exported as Castor Oil medicinal by applying the

test in terms of Circular of 3rd October, 1964. In our

opinion, in these circumstances it will be open to the

petitioners within sixty days from today to apply to the

respondents to exercise their powers under Rule 15 of

the Rules. It is for the respondents to consider the

same and act according to law at any rate not later than

six months from the petitioners so applying.

25. Rule to that extent made partly absolute. In the

circumstances of the case there shall be no order as to

costs.

(D.G. KARNIK,J.) (FERDINO I.REBELLO,J.)

::: Downloaded on – 09/06/2013 15:05:53 :::