Supreme Court of India

Income Tax Officer,Udaipur vs M/S Arihant Tiles & Marbles(P)Ltd on 2 December, 2009

Supreme Court of India
Income Tax Officer,Udaipur vs M/S Arihant Tiles & Marbles(P)Ltd on 2 December, 2009
Author: S Kapadia
Bench: S.H. Kapadia, J.M. Panchal, H.L. Dattu
                                                                               REPORTABLE

                       IN THE SUPREME COURT OF INDIA

                        CIVIL APPELLATE JURISDICTION

                       CIVIL APPEAL NO.8036 OF 2009
                 (Arising out of S.L.P.(C) No.9812/2008)

Income Tax Officer, Udaipur                                   ...Appellant(s)

                      Versus

M/s Arihant Tiles & Marbles (P) Ltd.                          ...Respondent(s)

                                       W I T H

            CIVIL APPEAL NOS.8037 TO 8044 OF 2009
(Arising out of S.L.P.(C) Nos.1685, 1691, 2577, 3711, 5283,
                16674, 20789 & 20619 of 2009)


                                 J U D G M E N T

S.H. KAPADIA, J.

Leave granted.

In this batch of Civil Appeals, a common question

of law which arises for determination is: whether

conversion of marble blocks by sawing into slabs and

tiles and polishing amounts to “manufacture or

production of article or thing” so as to make the

respondent(s)-assessee(s) entitled to the benefit of

Section 80IA of the Income Tax Act, 1961, as it stood at

the material time.

The lead matter is Civil Appeal arising out of

S.L.P.(C) No.9812/2008 in the case of Income Tax

Officer, Udaipur Vs. M/s. Arihant Tiles & Marbles (P)
Ltd.

The assessee, during the relevant Assessment Year

2001-2002, was engaged in the business of

manufacture/production of polished slabs and tiles which

the assessee exported (partly). The prime condition for

allowing deduction under Section 80IA, as it stood at

the material time, was that industrial undertakings

should manufacture or produce any article or thing, not

being any article or thing specified in the list in

Eleventh Schedule of the Income Tax Act, 1961.

The question before us is: whether on facts and

circumstances of the case(s) the activities undertaken

by the respondent(s) herein would fall within the

meaning of the words “manufacture or production” in

Section 80IA of the 1961 Act?

To answer the above issue, it is necessary to

reproduce the details of stepwise activities undertaken

by the assessee(s) which read as follows:-

“i) Marble blocks excavated/extracted
by the mine owners being in raw
uneven shapes have to be properly
sorted out and marked;

ii) Such blocks are then processed on
single blade/wire saw machines
using advanced technology to square
them by separating waster material;

iii) Squared up blocks are sawed for
making slabs by using the gang saw
machine or single/multi block
cutter machine;

iv) The sawn slabs are further
reinforced by way of filling cracks
by epoxy resins and fibre netting;

v) The slabs are polished on polishing
machine; the slabs are further edge
cut into required dimensions/tiles
as per market requirement in
prefect angles by edge cutting
machine and multi disc cutter
machines;

vi) Polished slabs and tiles are buffed
by shiner.”

In addition to the above activities, it may also be

noted that the assessee(s) has been consistently

regarded as a manufacturer/producer by various

Government Departments and Agencies. The above

processes undertaken by the respondent(s) have been

treated as manufacture under the Excise Act and allied

tax laws.

At the outset, we may point out that in numerous

judgments of this Court, it has been consistently held

that the word “production” is wider in its scope as

compared to the word “manufacture”. Further, Parliament

itself has taken note of the ground reality and has

amended the provisions of the Income Tax Act, 1961 by

inserting Section 2(29BA) vide Finance Act, 2009, with

effect from 1st April, 2009.

We quote herein-below the relevant provisions of

Section 2(29BA) as also the relevant provisions of

Section 80IA(2)(iii) of the Income Tax Act, 1961.

“2(29BA) “manufacture” with its
grammatical variations, means a
change in a non-living physical
object or article or thing,-

(a) resulting in transformation of
the object or article or thing
into a new and distinct object
or article or thing having a
different name, character and
use; or

(b) bringing into existence of a
new and distinct object or
article or thing with a
different chemical composition
or integral structure;”

“80IA(2) (iii) it manufactures or produces
any article or thing, not being any article
or thing specified in the list in the
Eleventh Schedule, or operates one or more
cold storage plant or plants, in any part
of India.”

The Authorities below rejected the contention of

the assessee(s) that its activities of polishing slabs

and making of tiles from marble blocks constituted

“manufacture” or “production” under Section 80IA of the

Income Tax Act. There was difference of opinion in this

connection between the Members of the ITAT. However, by

the impugned judgment, the High Court has accepted the

contention of the assessee(s) holding that in the

present case, polished slabs and tiles stood

manufactured/produced from the marble blocks and,

consequently, each of the assessee was entitled to the

benefit of deduction under Section 80IA. Hence, these

Civil Appeals have been filed by the Department.

Incidentally, it may be noted that some of the
assessees before us are also job workers duly registered

under the provisions of the Excise Act/Rules framed

thereunder. It may also be clarified that in these

cases, we are concerned with assessees who are basically

factory owners and not mine owners. This distinction is

of some relevance when we analyse the various judgments

cited before us fairly by the learned counsel on behalf

of the Department.

The main judgment on which the Department has

placed reliance is the judgment of this Court in Lucky

Minmat Pvt. Ltd. Vs. Commissioner of Income Tax, Jaipur,

reported in (2001) 9 SCC 669. In that case, the

following question came up for consideration before the

Tribunal:

“Whether on the facts and in the
circumstances of the case, the Tribunal was
justified in holding that business activity of
the assessee was in the nature of manufacturing
or production so as to be entitled for relief
under Section 80HH of the Income Tax Act,
1961.”

The assessee in that case had the business of mining of

limestones and marble blocks which thereafter were cut

and sized before being sold in the market. It was held

by this Court that the assessee was essentially in the

business of mining of limestone. It was held that the

activity of excavation will not constitute manufacture

or production. It was further held that even the

activity of cutting and sizing of marble blocks after
excavation would not come within the ambit of expression

‘manufacture’ or ‘production’. In the circumstances,

this Court held that the assessee was not entitled to

the benefit of Section 80HH of the Income Tax Act.

However, this Court distinguished the judgment of the

Rajasthan High Court in the case of CIT vs. Best

Chemical and Lime Stone Industries Pvt. Ltd., reported

in 210 ITR 883 (Raj.). In that case, M/s Best Chemical

was engaged in the business of extracting limestone and

its sale thereafter after converting it into lime and

limedust or concrete which was held to be an activity of

manufacture or production. The activity of conversion

into lime and limedust, according to this Court, in the

case of Lucky Minmat Pvt. Ltd. (supra) certainly

constituted a manufacturing process. It was clarified

in the said case that mere mining of limestone and

marble and cutting the same before it was sold will not

constitute “manufacture” or “production” but conversion

into lime and limedust could constitute the activity of

manufacturing or production. This distinction has not

been taken into account by the Department while

rejecting the claim of the assessee(s) for deduction

under Section 80IA of the Income Tax Act, 1961.

There is one more judgment of which Shri

Bhattacharya, learned Additional Solicitor General,

appearing on behalf of the Department, has placed

reliance. That is the judgment of this Court in
Rajasthan State Electricity Board Vs. Associated

Industries & Anr., reported in AIR 2000 SC 2382. In

that case, the only question that arose for

consideration was whether pumping out water from the

mines came within the meaning of the word manufacture,

production, processing or repair of goods so as to claim

exemption from duty under Notifications issued under

Section 3(3) of the Rajasthan Electricity Duty Act,

1962. In that case, the first respondent was a

registered public limited company, engaged in

excavating stones from collieries and thereafter cutting

and polishing them into slabs. The Rajasthan State

Government levied excise duty under the provisions of

the Act. A Notification dated 23rd March, 1962 was

issued by the State under Section 3(3) of the Act

granting exemption from tax on the energy consumed by a

consumer in any industry in the manufacture, production,

processing or repair of goods and by or in respect of

any mine as defined in the Indian Mines Act, 1923. This

notification was later on superseded on 2nd March, 1963

by which electricity duty came to be remitted in certain

cases. One more notification was issued on 1st November,

1965 once again superseding earlier notifications. By

clause (c) of the said notification, the State of

Rajasthan reduced the duty on the energy consumed in

industries, other than those mentioned in clause (a) of

the notification which are in the manufacture,
production, processing or repair of goods.

The basic controversy which arose for

determination in the said case was whether the activity

of pumping out water from the mines came within the

meaning of the words “manufacture”, “production”,

“processing or repair of goods”. While disposing of

the matter, this Court, vide paragraphs 1 and 10, stated

that the specific case of the company was that the

electrical energy was consumed for pumping out water

from mines to make mines ready for mining activity.

This aspect is very important. It needs to be

highlighted that the case of the company was that

pumping out water from mines to make the mines ready

for mining activity came within the ambit of the term

“manufacture”. This argument was rejected by this

Court, after examining various judgments of this Court

on the connotation of the word “manufacture”. In our

view, the judgment of this Court in Rajasthan State

Electricity Board has no application to the facts of the

present case. Even if one reads paragraph 17 of the

said judgment in the light of paragraphs 1 and 10, it is

very clear that the only activity which came up for

consideration before this Court in the case of Rajasthan

Electricity Board (supra) was the activity of pumping

out water from a mine in order to make the mine

functional. In the present case, we are not considered

with such activity. Therefore, in our view the judgment
of this Court in Rajasthan Electricity Board (supra) has

no application to the facts of the present case.

In the case of Aman Marble Industries Pvt. Ltd.

vs. Collector of Central Excise, reported in 157 ELT 393

(SC), the question that arose for consideration was

whether cutting of marble blocks into marble slabs

amounted to manufacture for the purposes of Central

Excise Act. At the outset, we may point out that in the

present case, we are not only concerned with the word

“manufacture”, but we are also concerned with the

connotation of the word “production” in Section 80IA of

the Income Tax Act, 1961, which, as stated herein-above,

has a wider meaning as compared to the word

“manufacture”. Further, when one refers to the word

“production”, it means manufacture plus something in

addition thereto. The word “production” was not under

consideration before this Court in the case of Aman

Marble Industries Pvt. Ltd. (supra). Be that as it may,

in that case, it was held that “cutting” of marble

blocks into slabs per se did not amount to

“manufacture”. This conclusion was based on the

observations made by this court in the case of Rajasthan

State Electricity Board (supra). In our view, the

judgment of this Court in Aman Marble Industries Pvt.

Ltd.(supra) also has no application to the facts of the

present case. One of the most important reasons for

saying so is that in all such cases, particularly under
the Excise law, the Court has to go by the facts of each

case. In each case one has to examine the nature of the

activity undertaken by an assessee. Mere extraction of

stones may not constitute manufacture. Similarly, after

extraction, if marble blocks are cut into slabs per se

will not amount to the activity of manufacture.

In the present case, we have extracted in detail

the process undertaken by each of the respondents before

us. In the present case, we are not concerned only with

cutting of marble blocks into slabs. In the present

case we are also concerned with the activity of

polishing and ultimate conversion of blocks into

polished slabs and tiles. What we find from the process

indicated herein-above is that there are various stages

through which the blocks have to go through before they

become polished slabs and tiles. In the circumstances,

we are of the view that on the facts of the cases in

hand, there is certainly an activity which will come in

the category of “manufacture” or “production” under

Section 80IA of the Income Tax Act. As stated herein-

above, the judgment of this Court in Aman Marble

Industries Pvt. Ltd. was not required to construe the

word “production” in addition to the word “manufacture”.

One has to examine the scheme of the Act also while

deciding the question as to whether the activity

constitutes manufacture or production. Therefore,

looking to the nature of the activity stepwise, we are
of the view that the subject activity certainly

constitutes “manufacture or production” in terms of

Section 80IA. In this connection, our view is also

fortified by the following judgments of this Court which

have been fairly pointed out to us by learned counsel

appearing for the Department.

In the case of Commissioner of Income Tax vs.

Sesa Goa Ltd., reported in 271 ITR 331 (SC), the meaning

of the word “production” came up for consideration. The

question which came before this Court was whether the

ITAT was justified in holding that the assessee was

entitled to deduction under Section 32A of the Income

Tax Act, 1961, in respect of machinery used in mining

activity ignoring the fact that the assessee was engaged

in extraction and processing of iron ore, not amounting

to manufacture or production of any article or thing.

The High Court in that case, while dismissing the appeal

preferred by the Revenue, held that extraction and

processing of iron ore did not amount to “manufacture”.

However, it came to the conclusion that extraction of

iron ore and the various processes would involve

“production” within the meaning of Section

32A(2)(b)(iii) of the Income Tax Act, 1961 and

consequently, the assessee was entitled to the benefit

of investment allowance under Section 32A of the Income

Tax Act. In that matter, it was argued on behalf of the

Revenue that extraction and processing of iron ore did
not produce any new product whereas it was argued on

behalf of the assessee that it did produce a distinct

new product. The view expressed by the High Court that

the activity in question constituted “production” has

been affirmed by this Court in Sesa Goa’s case saying

that the High Court’s opinion was unimpeachable. It was

held by this Court that the word “production” is wider

in ambit and it has a wider connotation than the word

“manufacture”. It was held that while every manufacture

can constitute production, every production did not

amount to manufacture.

In our view, applying the tests laid down by this

Court in Sesa Goa’s case (supra) and applying it to the

activities undertaken by the respondents herein,

reproduced herein-above), it is clear that the said

activities would come within the meaning of the word

“production”.

One more aspect needs to be highlighted. By the

said judgment, this Court affirmed the decision of the

Karnataka High Court in the case of Commissioner of

Income Tax vs. Mysore Minerals Ltd, (2001) 250 ITR 725

(Kar).

In the case of Commissioner of Income Tax Vs.

N.C. Budharaja & Co., reported in 204 ITR 412 (SC), the

question which arose for determination before this Court

was whether construction of a dam to store water

(reservoir) can be characterised as amounting to
manufacturing or producing an article. It was held that

the word “manufacture” and the word “production” have

received extensive judicial attention both under the

Income Tax as well as under the Central Excise and the

Sales Tax laws. The test for determining whether

“manufacture” can be said to have taken place is whether

the commodity, which is subjected to a process can no

longer be regarded as the original commodity but is

recognised in trade as a new and distinct commodity.

The word “production”, when used in juxtaposition with

the word “manufacture”, takes in bringing into existence

new goods by a process which may or may not amount to

manufacture. The word “production” takes in all the

byproducts, intermediate products and residual products

which emerge in the course of manufacture of goods.

Applying the above tests laid down by this Court

in Budharaja’s case (supra) to the facts of the present

cases, we are of the view that blocks converted into

polished slabs and tiles after undergoing the process

indicated above certainly results in emergence of a new

and distinct commodity. The original block does not

remain the marble block, it becomes a slab or tile. In

the circumstances, not only there is manufacture but

also an activity which is something beyond manufacture

and which brings a new product into existence and,

therefore, on the facts of these cases, we are of the

view that the High Court was right in coming to the
conclusion that the activity undertaken by the

respondents-assessees did constitute manufacture or

production in terms of Section 80IA of the Income Tax

Act, 1961.

Before concluding, we would like to make one

observation. If the contention of the Department is to

be accepted, namely that the activity undertaken by the

respondents herein is not a manufacture, then, it would

have serious revenue consequences. As stated above,

each of the respondents is paying excise duty, some of

the respondents are job workers and the activity

undertaken by them has been recognised by various

Government Authorities as manufacture. To say that the

activity will not amount to manufacture or production

under Section 80IA will have disastrous consequences,

particularly in view of the fact that the assessees in

all the cases would plead that they were not liable to

pay excise duty, sales tax etc. because the activity did

not constitute manufacture. Keeping in mind the above

factors, we are of the view that in the present cases,

the activity undertaken by each of the respondents

constitutes manufacture or production and, therefore,

they would be entitled to the benefit of Section 80IA of

the Income Tax Act, 1961.

For the afore-stated reasons, Civil Appeals

filed by the Department stand dismissed with no order as

to costs.

………………J.

(S.H. KAPADIA)

………………J.

(J.M. PANCHAL)

………………J.

(H.L. DATTU)
New Delhi,
December 02, 2009.