PETITIONER:
SESHASAYEE PAPER & BOARDS LIMITED, ERODE
	Vs.
RESPONDENT:
COLLECTOR OF CENTRAL EXCISE, COIMBATORE
DATE OF JUDGMENT13/02/1990
BENCH:
KANIA, M.H.
BENCH:
KANIA, M.H.
VERMA, JAGDISH SARAN (J)
CITATION:
 1990 AIR  974		  1990 SCR  (1) 320
 1990 SCC  (2) 146	  JT 1990 (1)	197
 1990 SCALE  (1)164
ACT:
    Central Excises and Salt Act, 1944/Central Excise Rules,
1944:	Section	 4  and	 First	Schedule  Tariff  Item	 No.
17--Excise  duty--Levy of--Paper and paper  boards  manufac-
tured  by  assessee--'Trade discount'  and  'service  charge
discount'--Permissibility.
HEADNOTE:
    The	 appellant  who was engaged in	the  manufacture  of
paper  and paper boards which were assessable  under  Tariff
Item No. 17 of the First Schedule to the Central Excises and
Salt  Act.  1944.  engaged several dealers  referred  to  as
Indentors, with a view to promote its sales. In the fixation
of  the normal price of these items under section 4  of	 the
Act  for the purpose of levy of excise duty,  the  appellant
claimed	 deduction on account of 'service  charge  discount'
paid  to the Indentors, in addition to the 'trade  discount'
paid to the purchasers.
    Having  failed  before the assessing authority  and	 the
Central	 Excise	 and Gold (Control)  Appellate	Tribunal  in
respect	 of  the deduction claimed on  account	of  'service
charge discount' the appellant appealed to this court.
    It	was  contended on behalf of the appellant  that	 al-
though	in  some of the sales the discount  allowed  to	 the
Indentors  might  have been described  as  'service  charges
discount', that name could not govern the real nature of the
transaction and the discount was really a 'trade  discount'.
It was further contended that in several cases the indentors
were really the purchasers themselves and hence, the  normal
trade  discount paid to them should have been allowed  as  a
deduction.
Dismissing the appeal, this Court,
    HELD:  (1) The trade discount was discount paid  to	 the
purchaser  in  accordance with the normal  practice  of	 the
trade.	In  the determination of the normal  price  for	 the
purposes  of levy of excise duty, it is only a normal  trade
discount which is paid to the purchaser which can be allowed
as  a  deduction and commission paid to selling	 agents	 for
services rendered by them as agents cannot be regarded as a
321
trade discount qualifying for deduction. [323B-C]
     Union  of	India & Ors. v. Bombay	Tyres  International
Pvt. Ltd., [1984] 17 E.L.T. 329 (S.C.) and Coromandel Ferti-
lizers	Limited v. Union of India & Ors., [1984]  17  E.L.T.
607 (S.C.), referred to,
     (2)  If in any case the purchaser named in the  invoice
18 the same as the Indentor, normal trade discount given  to
the Indentor will be allowed as a deduction in the  determi-
nation	of the normal price for the levy of the excise	duty
subject to other relevant considerations. [324B-C]
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal No. 32 17 of
1988.
 From the Judgment and Order dated 30.5.88 of the	Cus-
toms Excise and Gold (Control) Appellate Tribunal, New Delhi
in E/Misc/ 194/87-A & E/A No. 1365/85-A & Order No. 308/88-
A.
 Gauri Shankar, Mrs. H. Wahi, Manoj Arora and S. Rajjappa
for the Appellant.
 Soli J. Sorabjee, Attorney General, V.C. Mahajan,	R.P.
Srivastava and P. Parmeshwaran for the Respondent.
The Judgment of the Court was delivered by
KANIA, J. This is an appeal preferred by the appellant
(assessee) from a judgment of the Central Excise and	Gold
(Control) Appellate Tribunal, New Delhi (hereinafter	re-
ferred to as “the said Tribunal”].
 As	the controversy before us is an extremely limited
one, we propose to set out only the facts necessary	for
appreciating that controversy.
 The appellant is a public limited company engaged inter
alia in the manufacture of paper and paper boards which were
assessable under Tariff Item No. 17 of the First Schedule to
the Central Excises and Salt Act, 1944 (hereinafter referred
to as “the Central Excises Act”). The period with which we
are concerned in this appeal is the period September 9, 1979
to July 26, 1983. The appellant filed several price lists in
Part I and Part II in respect of the clearances of paper and
322
paper boards made by the appellant. Section 4 of the Central
Excises	Act prescribes the mode of valuation of excisable
goods for the purposes of charging of the duty	of excise.
Under clause (a) of subsection (1) of section 4, it is
provided, in brief, that the duty of excise is chargeable on
any excisable	goods with reference to value which shall,
subject to the other provisions of the Act, be deemed to be
the normal price thereof and the normal price, generally
speaking, is the price at which such goods are ordinarily
sold by the assessee to a buyer in the course of wholesale
trade for delivery at the time and place or removal, where
the buyer is not a related person and the price is the	sole
consideration for the sale. In the fixation of	the normal
price of paper and paper boards manufactured by the appel-
lant for the purposes of levy of excise duty, the appellant
claimed	several deductions. One of these deductions	was
described as “trade discount” and another as “service charge
discount”. The trade discount was the discount paid to	the
purchaser in accordance with the normal practice of	the
trade. The appellant had engaged several dealers with a view
to promote its sales. A specimen of the usual agreements
entered	into by the appellant with its dealers has	been
taken on record. The opening part of	the said agreement
shows that the appellant is referred to in the agreement as
the company and the contracting dealer is referred to as the
Indentor. We propose to refer to the dealers engaged by	the
appellant to promote the sales of its products	as “Inden-
tors” for the sake of convenience. Clause (3) of the agree-
ment shows that the Indentor agreed to purchase in his	own
name or procure acceptable indents from third	parties	for
paper and paper boards manufactured by the company would be
of such quantities and varieties as set out in the Schedule
A to the agreement. The Indentors agreed to deposit with the
company a certain amount of money as security. Clause (8) of
the agreement	shows that the	Indentors held themselves
responsible for the immediate clearance of the documents
relating to the supply of paper on presentation by	the
bankers	and that all bank charges other than	discounting
charges would be on the consignee’s account.
It	is common ground that in the invoices in respect of
the paper and paper boards supplied and sold pursuant to the
aforesaid agreement with the Indentors, in most cases	the
name of the dealer concerned was shown as the Indentor	and
the names of the parties to whom the goods were to be deliv-
ered were shown as the purchasers but in some cases	the
Indentors were themselves shown as purchasers. It was urged
by Dr.	Gauri Shankar, learned counsel for the appellant,
that although	the discount allowed to the Indentors in
respect	of some of the aforesaid sales might have	been
described as service charge
323
discount that name could not govern the real nature of	the
transaction and the discount was really a trade discount. It
was submitted	by him that this discount should have	been
allowed	as a deduction in the determination of	the normal
price of the aforesaid goods for the purpose	of levy of
excise	duty. He relied upon the decision of this Court in
Union of India & Ors. v. Bombay Tyres	International	Pvt.
Ltd., [1984] 17 E.L.T. 329 (S.C) and	submitted that	the
nomenclature given to the discount could not be regarded as
decisive of the real nature of the discount. There can be no
quarrel	with this proposition. But it is equally well	set-
tled that in the determination of the normal price for	the
purposes of levy of excise duty, it is only a normal trade
discount which is paid to the purchaser which can be allowed
as a deduction and commission paid to selling	agents	for
services rendered by them as agents cannot be regarded as a
trade discount qualifying for deduction (Coromandel Ferti-
lizers Limited v. Union of India and Ors., [1984] 17 E.L.T.
607 (S.C.). The correctness of this proposition was	not
disputed by learned counsel for the appellant but it	was
submitted by him that in several cases where supplies	had
been effected	pursuant to the	aforesaid agreements,	the
Indentors were really themselves the purchasers and hence,
the normal trade discount paid to them should have	been
allowed	as a deduction in the determination of	the normal
price for the purposes of levy of excise duty. We find	from
the judgment of the Tribunal and the lower authorities	that
there is no dispute that wherever the Indentors are shown as
the purchasers in the respective invoices, the	trade	dis-
count given to them has been allowed as a deduction. More-
over, to obviate any controversy in this regard, learned
Attorney General who	appears for the respondent fairly
states	that when the matter goes back to the Tribunal,	the
respondent is agreeable that the normal trade discount	may
be allowed in those cases where the Indentor is also shown
as the purchaser in the concerned invoice. It is, however,
submitted by learned counsel for the appellant that although
in some of the cases the Indentor might not be shown as	the
purchaser and the purchaser shown is the different party,
yet the real nature of the transaction was that the Indentor
purchased the goods referred to in the said invoice and in
turn sold it	to a customer whose name was shown as	the
purchaser in the invoice for the sake of convenience so that
the delivery could be directly effected to him. We are of
the view that it is not open to the appellant to raise	this
contention at	this stage. No case has ever been made	out
right upto the Tribunal and even before the Tribunal that in
respect	of any particular invoice although the name of	the
purchaser was other than that of the Indentor, it was really
the Indentor who was the purchaser and he in turn has	sold
the goods to the third party whose name was shown as
324
purchaser or even that the Indentor had entered into	the
transaction as the agent of the purchaser. If such a conten-
tion had been raised, the factual position could have	been
examined and different considerations might have been	ap-
plied.	But it is certainly not open to the appellant to
raise this contention at this stage, in this appeal, partic-
ularly keeping in mind that the Tribunal is the final fact-
finding	authority. No	other contention has	been raised
before us.
 In	our opinion, there is no merit in the appeal. There
will, however,	be one clarification that, as agreed to
learned Attorney General, if in any case the purchaser named
in the	invoice is the same as the Indentor, normal trade
discount given to the Indentor will be allowed as a deduc-
tion in the determination of the normal price for the	levy
of excise duty subject to other relevant considerations.
In	the result, the appeal fails and is dismissed,	save
to the extent of the aforesaid clarification. The appellant
to pay the costs of the appeal to the respondent.
R.S.S.					       Appeal	dis-
missed.
325