Supreme Court of India

State Of U.P. & Ors vs M/S. Mohan Meakin Breweries Ltd. & … on 23 September, 2011

Supreme Court of India
State Of U.P. & Ors vs M/S. Mohan Meakin Breweries Ltd. & … on 23 September, 2011
Author: R V Raveendran
Bench: R.V. Raveendran, P. Sathasivam
                                                                                        Reportable 

                     IN THE SUPREME COURT OF INDIA


                      CIVIL APPELLATE JURISDICTION


                   CIVIL APPEAL NOs. 4708-4709 OF 2002




State of U.P. & Ors.                                                ... Appellants


Vs.


M/s Mohan Meakin Breweries Ltd. & Anr.                              ... Respondents




With


Civil Appeal No.4710 of 2002

Civil Appeal No.4711 of 2002

Civil Appeal No.4712 of 2002

Civil Appeal No.4713 of 2002




                                  J U D G M E N T

R. V. Raveendran J.

Civil Appeal Nos.4708-4709 of 2002 are filed by the State of Uttar

Pradesh aggrieved by the common order dated 15.3.2002 of the Allahabad

High Court allowing CMWP No.3968 of 1978 and CMWP No.4043 of 1978

filed by two Breweries. Civil Appeal Nos.4710, 4711, 4712 and 4713 of

2002 are filed by the Breweries aggrieved by the said common order dated

15.3.2002, dismissing their writ petitions – CMWP Nos.1375 of 1978, 3690

2

of 1979, 4136/1978 and 4157/1978. The appeals by the state relate to

imposition of duty and additional duty on excess wastage in the brewery.

The appeals by the Breweries relate to imposition of duty and additional

duty on excess bottling wastage.

Civil Appeal No.4708 of 2002

2. The first respondent (for short the `Brewery’) held a Brewery Licence

issued under section 18(c) of the Uttar Pradesh Excise Act, 1910 (`Act’ for

short) in Form-B1 and a Bottling Licence for bottling liquor for sale issued

under section 17(1)(d) of the Act in Form FL-3. The Brewery was carrying

on the manufacturing of beer and bottling of beer in bond, under the said

Licences.

3. The Excise Inspector in-charge of the Brewery maintains a Register of

manufacture and issue of beer in Form B-16. The Excise Inspector is

required to examine the accounts of the brewery and take stock of the beer in

hand in the brewery, on the last working day of every calendar month (prior

to 19.7.1975, such examination was required to be done at the end of each

quarter) after all the issues for that day are made. If he found that the actual

quantity of beer in stock in the brewery was less than the quantity shown in

3

the stock account, but the deficiency did not exceed 9%, he had to disregard

the same as allowance upto 9% was permitted to cover the losses due to

evaporation, sullage and other contingencies. But where the deficiency

exceeded 9%, he was required to enquire into the cause and submit a report

of the result to the Excise Commissioner in that behalf. The Excise Inspector

in-charge, was accordingly sending reports to the Excise Commissioner

whenever there was excess wastage in the case of the first respondent

brewery. The Excise Commissioner issued show-cause notice giving

opportunity to the Brewery to explain the excess wastage. After considering

the explanation, the Excise Commissioner found that there was no

satisfactory explanation and made ten orders between 26/28.6.1966 and

24.11.1973 in regard to excess `manufacturing wastage’ during the period

September, 1963 to March, 1973, and levied and demanded in all

`81,94,310/- as excise duty and an equal amount as additional duty in regard

to the deficiency in excess of 9% of the total stock of beer (10% prior to

19.7.1975). The said orders were challenged by the first respondent by filing

a revision before the state government. The state government by order dated

12.4.1978 dismissed the revision petition and upheld the demands by the

Excise Commissioner.

4

4. The first respondent challenged the orders of the Excise

Commissioner and the state government in Civil Misc. Writ Petition

No.3968 of 1978. A Division Bench of the High Court allowed the said writ

petition with other connected petitions by a common order dated 15.3.2002.

It quashed the revision order dated 12.4.1978 and directed the state

government to decide the revision afresh “after calculating the stock of beer

for the purpose of original Rule 53 of UP Brewery Rules 1961 (Para 912 of

UP Excise Manual as it then existed) and section 28-A of the UP Excise Act,

when after filtration the same has assumed the shape as a finished product

which is normally consumed by human beings as beverage or drink”. In

short the High Court has held that the point at which the liquor

manufactured by the brewery was exigible to duty was at the stage, when the

beer is capable of being consumed by human beings as a beverage, comes

into existence and the deficiency should be worked out with reference to

measurement at such stage. The High Court rejected the contention of the

appellants that as soon as wort along with yeast is received in the fermenting

vessels and ferments, the process of manufacture is complete. Feeling

aggrieved by the decision of the High Court, the appellant has filed this

appeal.

5

Contention of Parties

5. The State contends that the liquor becomes exigible to duty when the

wort (processed extract of malt) along with yeast is received in the

fermenting vessels and ferments. It is contended that as the wort is placed in

the fermentation tanks and the yeast is added to it, fermentation starts

immediately with the conversion of sugar into alcohol. After the addition of

yeast when alcohol is first formed, the liquid in the fermentation tank

becomes alcoholic liquor for human consumption. It is pointed out that

Entry 51 of List II of Seventh Schedule uses the words “alcoholic liquor for

human consumption” and not “alcoholic liquor fit for human consumption”

and therefore, beer is `manufactured’ when the fermenting agents are added

to the wort and fermentation process commences. The State contended that

excise duty is leviable on the manufacture and production of goods; and that

the stage at which it should be imposed, the manner of collection thereof and

the rate at which it is to be imposed, are matters within the discretion of the

State. It is lastly submitted that the power to impose a tax or duty implicitly

carries with it the power to provide against evasion thereof. It is submitted

that what is in issue is not levy of excise duty, but the validity of measures

introduced to identify the unauthorised or illegal diversion of beer resulting

in evasion of excise duty.

6

6. The case of the state government as put forth in the counter affidavit

to the writ petition is extracted thus: Wort is passed into the fermentation vat

and fermenting yeast are added to the wort by a simultaneous process. As

soon as the wort along with yeast is received in the fermenting vessels or

fermenting vat, it ferments and process of manufacture of beer is complete.

It is gauged to find out its quantity and this quantity is entered in the resister

in Form B-4. In the said register in Form-B4 the dip and gravity of the wort

is taken. As fermentation starts simultaneously the quantity determined by

dip and gravity is taken to be beer produced. On the register in Form B-4 the

Brewers put in their initials. It is denied that process of manufacture of beer

ends when sullage and yeast calls are removed by filtration. In fact quantity

of yeast and sullage filtered out may vary from one filtration to another in

different process. Even after filter beer contains both some yeast and sullage

and petitioner cannot say that he is only entitled to pay excise duty on such

quantity after excluding all such yeast and sullage. The filtration is only a

process to make it more marketable in this competitive business but could

not be part of manufacture. The event of excisable article going into human

consumption has no connection with the taxable event in the case of excise

duty and excise duty is imposed at the stage of manufacture of goods and not

at the stage of excisable article going into human consumption.

7

7. The Brewery contended that the stage for levy and realisation of

excise duty on beer was the stage of issue of beer from the brewery/bottling

bonded warehouse after complying with the statutory provisions and

regulations prescribed for bottling and issue for sale. It was submitted that

no excise duty could be imposed prior to the stage of occurrence of the

excisable event, namely the issue of beer from the brewery/bottling bonded

warehouse for sale and human consumption. Alternatively, it was submitted

that beer manufactured was exigible to duty at the time or stage when the

finished product (beer) is received in the storage/bottling tanks, after

filtration and not at any earlier stage of manufacturing process. It is

submitted that the system of collection of excise duty on beer, does not

permit levy or realisation of any amount by way of excise duty or fine on the

quantity of beer which is wasted in the manufacturing process before it

become exigible to excise duty. It is contended that the legislative

competence to levy excise duty under Entry 51(a) of List II of Seventh

Schedule to Constitution of India is with reference to `alcoholic liquors for

human consumption’. As the wort solution cannot be described as alcoholic

liquor for human consumption at the stage of fermentation and filtration, the

state government cannot levy any excise duty or additional duty equal to

excise duty, in regard to wastage which occurs with reference a material

8

which is not `alcoholic liquor for human consumption’. It is contended that

the levy of excise duty/additional duty by the Excise Commissioner was on

the deficiency, that is, the difference between the quantities of wort and

finished product (beer), which comprises of the scum, yeast cells brought on

top of fermenting wort, carbon-di-oxide evolved, sullage etc., settled at the

bottom of vats which impurities are to be eliminated before beer could be

said to be manufactured or could be described as an alcoholic liquor for

human consumption. It is contended that the Excise authorities had

calculated the deficiency in the stock of beer in a wrong manner; and that

while taking stock of beer in the brewery, for the purpose of calculating the

allowance the authorities have taken the product at an intermediate stage in

the process of manufacture instead of taking stock of the finished product.

8. The relevant contentions of the Brewery in the writ petition are

extracted below :

(i) The process of manufacturing beer ends when the sullage and yeast

cells are removed by filtration and fermentation ceases and the manufactured

bulk beer is ready to be transferred : (a) for bottling in bond; and (b) to

casks for sale and human consumption as draught beer. [Vide para 8 of the

WP].

9

(ii) The method adopted by the Excise department in working out the

deficiency in stock is erroneous. What was required under paragraph 912 of

Excise Manual was to compare the stock of manufactured beer as mentioned

in the stock account of beer and the actual stock of beer giving allowance for

the quantity issued. What has been done in the instant case is to assume

certain quantity as part of the stock account of beer which was not beer and

was undergoing the process of manufacture into beer. Similarly the quantity

of beer issued from the Brewery has not been taken in its entirety to be the

quantity of beer issued. The quantity issued has been equated with the

quantity actually bottled with the result that the quantity of beer which has

been wasted in the process of bottling has been treated to be part of the stock

of beer in the beer account. [Vide para 61]

(iii) If the quantity of beer which is actually issued for bottling from the

brewery is taken into account in its entirety for purposes of the stock

account, the percentage of deficiency between the stock account of beer and

the actual quantity of beer found on physical verification will be below 10%

[Vide para 63].

(iv) What is being subjected to the levy of penalty or penal duty before

becoming a manufactured saleable article is the deficiency between the wort

and the finished beer for sale, comprising of scum and yeast cells brought on

top of fermenting wort, carbon dioxide evolved, sullage etc. settled at the

bottom of vats which impurities have to be eliminated etc. before beer could

become saleable. Thus what has not come to exist as such saleable goods

cannot be termed as excisable article. [Vide para 93(b)]”

10

Questions for consideration

9. On the contentions urged, the following two questions arise for our

consideration:

(i) At what stage does the beer manufactured is exigible to duty?

(ii) Whether the procedure adopted by the appellants for ascertaining

excess manufacturing wastage (excess deficiency) is proper?

To appreciate these issues and find answers to the questions, it is necessary

to refer to the process of manufacture of beer, the relevant provisions of the

UP Excise Act, 1910 (For short `the Act’) and the relevant Brewery Rules.

Process of manufacture of Beer

10. Encyclopaedia Britannica (15th Edition, Vol.14, Page 739) describes

the stages of brewing process thus :

“Beer production involves malting, milling, mashing, extract separation,

hop addition and boiling, removal of hops and precipitates, cooling and

aeration, fermentation, separation of yeast from young beer, aging,

maturing, and packaging. The object of the entire process is to convert

grain starches to sugar, extract it with water, and then ferment it with yeast

to produce the alcoholic, lightly carbonated beverage.”

As the description of the brewing process given in Encyclopaedia Britannica

is detailed and very lengthy, we have opted for the following shorter and

simpler description of the brewing process given in Wikipedia

11

(https://en.wikipedia. org/wiki/Beer) which is in consonance with what is

stated in Encyclopaedia Britannica :

“The process of making beer is known as brewing. A dedicated building

for the making of beer is called a brewery……The purpose of brewing is

to convert the starch source into a sugary liquid called wort and to convert

the wort into the alcoholic beverage known as beer in a fermentation

process effected by yeast.

The first step, where the wort is prepared by mixing the starch source

(normally malted barley) with hot water, is known as “mashing”. Hot

water (known as “liquor” in brewing terms) is mixed with crushed malt or

malts (known as “grist”) in a mash tun. The mashing process takes around

1 to 2 hours, during which the starches are converted to sugars, and then

the sweet wort is drained off the grains. The grains are now washed in a

process known as “sparging”. This washing allows the brewer to gather as

much of the fermentable liquid from the grains as possible. The process of

filtering the spent grain from the wort and sparge water is called wort

separation. The traditional process for wort separation is lautering, in

which the grain bed itself serves as the filter medium. Some modern

breweries prefer the use of filter frames which allow a more finely ground

grist. Most modern breweries use a continuous sparge, collecting the

original wort and the sparge water together. However, it is possible to

collect a second or even third wash with the not quite spent grains as

separate batches. Each run would produce a weaker wort and thus a

weaker beer. This process is known as second (and third) runnings.

The sweet wort collected from sparging is put into a kettle, or “copper”,

(so called because these vessels were traditionally made from copper) and

boiled, usually for about one hour. During boiling, water in the wort

evaporates, but the sugars and other components of the wort remain; this

allows more efficient use of the starch sources in the beer. Boiling also

destroys any remaining enzymes left over from the mashing stage. Hops

are added during boiling as a source of bitterness, flavour and aroma.

Hops may be added at more than one point during the boil. The longer the

hops are boiled, the more bitterness they contribute, but the less hop

flavour and aroma remains in the beer.

After boiling, the hopped wort is now cooled, ready for the yeast. In some

breweries, the hopped wort may pass through a hopback, which is a small

vat filled with hops, to add aromatic hop flavouring and to act as a filter;

but usually the hopped wort is simply cooled for the fermenter, where the

yeast is added. During fermentation, the wort becomes beer in a process

which requires a week to months depending on the type of yeast and

12

strength of the beer. In addition to producing alcohol, fine particulate

matter suspended in the wort settles during fermentation. Once

fermentation is complete, the yeast also settles, leaving the beer clear.

Fermentation is sometimes carried out in two stages, primary and

secondary. Once most of the alcohol has been produced during primary

fermentation, the beer is transferred to a new vessel and allowed a period

of secondary fermentation. Secondary fermentation is used when the beer

requires long storage before packageing or greater clarity. When the beer

has fermented, it is packaged either into casks for cask ale or kegs,

aluminium cans, or bottles for other sorts of beer.”

11. We may next extract the definition of beer, stages of manufacture of

beer, and the fermentation process described in Chapter XI (Brewing) from

UP Excise Manual (Volume-V) :

“Beer defined – The term `beer’ as used in the Indian Excise Law, refers

to `fermented, undistilled liquors, of which malt is the primary base, and

are flavoured with a wholesome bitter usually hops’. Beer therefore

includes ale, beer, black beer, porter, stout, etc., and the precise

manufacture of these products is termed “brewing”.

Lager beers – The beers mentioned above are prepared by what is known

as a `top fermentation process; the yeasts employed are designated `top

yeasts and the products `top fermentation beers’. In contradistinction to

the above, lager beers are prepared by employing `bottom yeasts’ and the

process is termed `bottom fermentation’.

Barley – The fermenting raw material commonly used in production of

beers are (a) Barley, (b) Barley Malt (or Malt), (c) other unmalted cereals

such as maize or rice, which are employed as grits, broken rice or flakes

and maize starch, (d) sugars derived almost exclusively from sugarcane

and maize starch, such as, cane sugar, invert, etc. The latter two viz,. (c)

and (d) are known as `malt adjuncts’ as they partially replace the malt.

Manufacture of beer may be considered under the following five

stages :

(a) Preparation of the malt from Barley.

(b) Infusion of the ground malt or `grist’ and straining the resultant

extract or wort.

13

(c) Boiling the wort with hops or other bitters, straining of the hops

and cooling.

(d) Fermenting the wort.

(e) Settling, Racking, cellar treatment and bottling.

Fermentation

Unlike Whisky fermentation, fermentation of beer is conducted in England

by employing top fermentation yeast and the different systems only differ

in the flocculation and attenuating power of the yeast employed, while in

bottom fermentation breweries producing larger beers. The yeast is

generally mixed with a small quantity of wort at 65 F and poured into the

incoming wort, or if the yeast required in vogorating, it is allowed to come

into active fermentation before addition to the fermenting vessel. Yeast

food, if any is needed is in a few hours is at its height as can be seen by the

maximum temperature reached and is allowed to continue for 5 to 8 days.

The following description of the practice in India is of interest:

Pitching of the wort – The fermentation vats usually have a capacity of

3,000 gallons, which is equivalent to 140 bushels of malt (having a sugar

content of 40 per cent). The cooled hopped wort from the malt is mixed at

this stage with 300 lb. of sugar and = lb. of ammonium sulphate followed

by 60 lb. of yeast in suspension (containing 85 per cent moisture) and

allowed to ferment for 5-6 days. The peak of the fermentation is reached

in 36 hours. At the end of the fermentation, the vats are slowly aerated by

`Sterilized air’. Fermentation of beer is conducted by employing top

fermentation yeast. This and the atmosphere of CO on the top of the vat

prevent any bacteria gaining access to the beer. The fermentation is carried

on until the gravity of the wort falls down to 1.042, when the wort is run

off into fining vessels so as to settle and clarify. Throughout the

fermenting stage the temperature of the wort is regulated by coils of piping

called at temperature through which cold water is passed.

Fermentation of lager beers. – Bottom fermentation processes used for

lager beer differ from top fermentation adopted for ales in that the

temperature ranges between 41 degree Fahrenheit and 56 degree

Fahrenheit, while the yeast settles as a firm black cover at the bottom of

the fermenting vessel. The primary fermentation also lasts for 7 to days at

the higher temperature or 12 to 14 days at lower temperatures as the rate

of fermentation is considerably slower than in top fermentation systems.

Bottom fermentation beer is usually lagered or stored for periods varying

from 1 to 9 months (generally 6 to 8 weeks) after this primary

fermentation during which slow changes called `maturation’ occur and

this gives the name to the beer. Fermentation in the storage stage is due to

primary yeasts carried down with the beer from the fermenting vessel.

14

Gasing, Racking and Bottling – Although lager beer is ultimately filtered

before racking into casks, clarification is an essential function of the

storage.

Uncarbonated top fermentation beers, which include the bulk of British

draught ales are either racked directly from the fermenting vessel or

settling back to which they are run down from Fermenting vessels. The

settling back provides a means of further clarification by sedimentation

during 2 to 12 hours. This is also used for addition of primings, colourings

and sometimes finings though these are sometimes added to individual

casks. The beer loses carbon dioxide and gets aerated. Dry hops are also

sometime added to the settling backs. Racking in cylinders and counter

pressure racking is also followed.”

12. The first respondent describes (in Annexure-I to the writ petition) the

process of manufacturing beer in its brewery thus:

“The Process of Manufacturing of Beer – Coarsely crushed barley malt

termed “grist” added with cooked maize and rice clakes is boiled at a

specific temperature in treated water in the vessel called mashtun by

which the starches present in the grain are converted into sugars. The

extract from the grain called wort is drawn into another vessel called

`copper’ to which hops flowers and sugar is added and boiled with the

purpose of sterilizing the wort, separating wastable proteins in the form of

precipitate, dissolving bittering constitutents of hops and imparting

aromatic flavour of hops flowers. The spent hops are separated from the

boiled wort which is cooled and passed into fermentation vats.

Brewers yeast is “pitched” to initiate fermentation. The fermentation is

carried on at low temperature. Lot of frothing takes place, the yeast cells

multiply and bring up dirty heads with resins of hops etc., at the top which

are cleared out, the convertible sugars are decomposed into alcohol and

carbon dioxide gas; the hanging particles in the wort settled down with

coagulated albuminous substances and yeast cells during the process of

fermentation which is carried on for 8 to 10 days.

The fermented wort is racked into settling tanks or storage tanks leaving

the sullage or sludge at the bottom of fermentation vats. At this stage also

(i.e. in storage vats) some yeast cells are present in the fermented wort and

secondary fermentation takes place besides some residuary particles in the

bulk of fermented wort settling at the bottom of the storage vats.

15

To eliminate secondary fermentation and haze from this, it is passed

through filter machines in which 100 to 150 filter sheets are fixed. The

filterate is transferred to bottling tanks for bottling beer in a separate

bonded warehouse, which is carried on under the supervision of the

officer-in-charge of the warehouse.”

13. It is thus evident that the process of brewing beer involves malting,

mashing, boiling, fermentation, separation of yeast from the beer, ageing and

finishing. The fermented alcoholic liquor that can be identified as `beer’

comes into existence on completion of the process of fermentation. Ageing

is carried out only in the manufacture of certain types of beer, by storing

beer in storage tanks for certain period. Filtration removes the remaining

yeast (the major portion settles as sediment in the fermentation vats and is

removed as sullage) and then packed into barrels, bottles or cans. The

filtration, ageing and finishing are processes to remove impurities, improve

the clarity, taste and increase shelf life.

Relevant provisions of the Act and the Rules

14. The relevant provisions of the UP Excise Act, 1910 are extracted

below :

“Section 3 (3a). “Excise duty” and “countervailing duty” means any such

excise duty or countervailing duty, as the case may be, as is mentioned

Entry 51 of List II in the Seventh Schedule to the Constitution;

Section 3 (10). “Beer” includes ale, stout, porter and all other fermented

liquor made from malt;

16

Section 3 (22a). “Excisable article” means – (a) any alcoholic liquor for

human consumption; or (b). any intoxicating drug;

Section 28 Duty on excisable articles-(1) An excise duty or a

countervailing duty, as the case may be, at such rate or rates as the State

Government shall direct, may be imposed, either generally or for any

specified local area, on any excisable article-

(a) imported in accordance with the provisions of Section 12 (1); or

(b) exported in accordance with the provisions of Section 13; or

(c) transported; or

(d) manufactured, cultivated or collected under any licence granted

under Section 17; or

(e) manufactured in any distillery established or any distillery or

brewery licensed, under Section 18:

x x x x x x

Section 28A – Imposition of additional duty in certain cases – (1)

Where the quantity of spirit or beer in a brewery is found, on examination

by such officer of the Excise Department as may be authorised by the

Excise Commissioner in this behalf to exceed the quantity in hand as

shown in the stock account, the brewery shall be liable to pay duty on such

excess at the ordinary rates fixed under Section 28.

(2) Where the quantity of spirit or beer is less than that shown in the stock

account on such examination and deficiency exceeds ten per cent;

(allowance to that extent being made to cover losses due to evaporation,

sullage and other contingencies within the brewery, and also to cover loss

in bottling and storage) the Excise Commissioner shall levy an additional

duty at the rate of one hundred per cent of ordinary rates of duty in respect

of such deficit as exceeds ten per cent over and above the ordinary rates of

duty.”

Section 29. Manner in which duty may be levied – Subject to Such

rules, as the Excise Commissioner may prescribe to regulate to the time,

place and manner of payment, such duty may be levied in one or more of

the following ways as the State Government may by notification direct:

(a) to (d) …(omitted as not relevant)

(e) in the case of spirit or beer manufactured in any distillery established

or any distillery or brewery licensed under Section 18 –

17

(i) by a rate charged upon the quantity produced or issued from the

distillery or brewery, as the case may be, or issued from a

warehouse established or licensed , under Section 18 (d);

(ii) by a rate charged in accordance with such scale of equivalents,

calculated on the quantity of materials used or by the degree of

attenuation of the wash or wort, as the case may be, as the State

Government may prescribe :

Provided that, where payment is made upon issued of an excisable article

for sale from a warehouse established or licensed under Section 18(d), it

shall be at the rate of duty which is in force on that article on the date

when it is issued from the warehouse.”

15. Rule 53 of the UP Brewery Rules, 1961 (Paragraph 912 of the Excise

Manual) as it stood prior to substitution of the rule on 19.7.1975 provided

for quarterly examination of stock and read as follows:

“912. Quarterly Examination of Stock. – The accounts of a brewery and

the stock of beer in hand in the brewery shall be examined by the Assistant

Excise commissioner once a quarter. If the quantity of the beer in stock in

the brewery on such examination be found to exceed the quantity shown

as in hand in the stock account, the brewer shall be liable to pay duty on

such excess at double the rate prescribed for ordinary issue. If the quantity

be found less than that shown in the stock account, the cause of the

deficiency shall be inquired into and the result reported to the Excise

Commissioner, who may direct the levy of a fee not exceeding double the

amount represented by the duty on such deficiency. Provided that any

deficiency not exceeding 10. per cent, shall be disregarded, allowance to

the extent being made to cover loss in bulk due to evaporation, sullage and

other contingencies within the brewery. This allowance Shall be calculated

upon the amount represented by the actual ascertained balance in hand at

the date of the last stock taking, together with the total quantity since

manufactured or received, as shown in column 2 and 3 of the register of

manufacture and issue (form B-16).

Rule 53 of the Brewery Rules (para 912 of the Excise Manual) as substituted

on 19.7.1975 reads as under:

18

“912. On the last working day of every calendar month after all the issues

for that day are made, the Officer-in-charge shall examine the accounts of

brewery and take the stock of beer in hand in the brewery. if the quantity

of the beer in stock in the brewery on such examination be found to

exceed the quantity shown as in hand in the stock account the brewer shall

be liable to pay duty on such excess at the rate prescribed for ordinary

issue if the quantity be found less than that shown in the stock account and

such deficiency does not exceed nine per cent of the total stock of beer in

the month the same may be disregarded allowances to that extent being

made to cover losses due to evaporation, sullage and other contingencies

within the brewery. But if the deficiency in stock be found to exceed nine

per cent the cause shall be enquired into and the result reported to the

Excise Commissioner who may direct the levy of duty on such deficiency

as may be found in excess of nine percent at the rate prescribed for

ordinary issue. This nine per cent free allowance shall be calculated up on

the quantity represented by the actual ascertained balances in hand at the

close of the last stock taking together with the total quantity since

manufactured or received, as shown in columns 2 and 3 of the register of

manufacture and issue (Form B-1).

Rule 37 of the Brewery Rules (para 896 of the Excise Manual) reads thus:

“896. Worts to be drawn off in the order of production: All worts shall

be removed successively, and in the customary order of brewing to the

under back, coppers, coolers and fermenting vessels, and shall not be

removed from the last named vessel until an account has been taken by the

officer incharge or until after the expiry of twenty four hours from the

time at which the worts are collected in these vessels.”

Rule 41 of the Brewery Rules (para 900 of Excise Manual) deals with issue

of beer and is extracted below:

“900. Beer not to be issued until duty paid or bond executed –

[Rule 41]. No beer shall be removed from a brewery until the duty

imposed under section 28 of the UP Excise Act, 1910 (Act No.IV of 1910)

has been paid or until a bond under section 19 of the Act in Form B-7 or

B-8 has been executed by the brewer for export of beer outside the State,

direct from the brewery.

19

Legal position enunciated by this Court

16. We may next refer to the decisions of this Court bearing on the issue

in R.C. Jall Parsi vs. Union of India [AIR 1962 SC 1281], this court held :

“Excise duty is primarily a duty on the production or manufacture of

goods produced or manufactured within the country. It is an indirect duty

which the manufacturer or producer passes on to the ultimate consumer,

that is, its ultimate incidence will always be on the consumer. Therefore,

subject always to the legislative competence of the taxing authority, the

said tax can be levied at a convenient stage so long as the character of the

impost, that is, it is a duty on the manufacture or production, is not lost.

The method of collection does not affect the essence of the duty, but only

relates to the machinery of collection for administrative convenience.

Whether in a particular case the tax ceases to be in essence an excise duty,

and the rational connection between the duty and the person on whom it is

imposed ceased to exist, is to be decided on a fair construction of the

provisions of a particular Act.”

(emphasis supplied)

17. In Synthetics and Chemicals Ltd. vs. State of U.P. [1990 (1) SCC

109], this Court held that the expression “alcoholic liquor for human

consumption” must be understood in its common and normal sense. The

expression “consumption” must also be understood in the sense of direct

physical intake by human beings and not utilisation in some other forms for

the ultimate benefit of human consumption and the expression is intended to

mean “liquor which as it is, could be consumed, in the sense of capable of

being taken by the human beings as such as a beverage or drink”.

20

18. In State of U.P. vs. Delhi Cloth Mills [1991 (1) SCC 454], this Court

dealing with section 28 of UP Excise Act, 1910 considered the question

whether the excise authorities were entitled to levy excise duty on the

wastage of liquor (military rum) in transit and held that the levy of

differential duty (that is charging up the duty on the report of excess

wastage) did not cease to be an excise duty even if it was levied on

declaration of excess wastage. The taxable event was still the production or

manufacture. This Court observed:

“A duty of excise under Section 28 is primarily levied upon a

manufacturer or producer in respect of the excisable commodity

manufactured or produced irrespective of its sale. Firstly, it is a duty upon

excisable goods, not upon sale or proceeds of sale of the goods. It is

related to production or manufacture of excisable goods. The taxable event

is the production or manufacture of the liquor. Secondly, as was held in A.

B. Abdulkadir v. The State of Kerala – AIR1962SC922, an excise duty

imposed on the manufacture and production of excisable goods docs not

cease to be so merely because the duly is levied at a stage subsequent to

manufacture or production. That was a case on Central Excise, but the

principle is equally applicable here. It does not cease to be excise duty

because it is collected at the stage of issue of the liquor out of the distillery

or at the subsequent stage of declaration of excess wastage. Legislative

competence under entry 51 of List II on levy of excise duty relates only to

goods manufactured or produced in the State as was held in Bimal

Chandra Banerjee v. State of Madhya Pradesh – 1970 (2) SCC 467. In the

instant case there is no dispute that the military rum exported was

produced in the State of U.P. In State of Mysore and Ors. v. M/s D.

Cawasji & Co. – 1970 (3) SCC 710, which was on Mysore Excise Act, it

was held that the excise duty must be closely related to production or

manufacture of excisable goods and it did not matter if the levy was made

not at the moment of production or manufacture but at a later stage and

even if it was collected from retailer. The differential duty in the instant

case, therefore, did not cease to be an excise duty even it was levied on the

exporter after declaration of excess wastage. The taxable event is still the

production or manufacture…………

21

……Rules 636 and 814 are also of regulatory character and they are

precautionary against perpetration of fraud on the excise revenue of the

exporting state. If out of the quantity of military rum in a consignment, a

part of portion is claimed to have been wastage in transit and to that extent

did not result in export, the State would, in the absence of reasonable

explanation, have reason to presume that the same have been disposed of

otherwise than by export and impose on it the differential excise duty. A

statute has to be construed in light of the mischief it was designed to

remedy. There is no dispute that excise duty is a single point duty and may

be levied at one of the points mentioned in Section 28.”

19. In Mohan Meakin Ltd. vs. Excise & Taxation Commissioner, H.P.

[1997 (2) SCC 193], this Court examined the question as to when beer is

exigible to excise duty under the Punjab Excise Act, 1914 and Punjab

Breweries Rules 1932. This Court held that Beer would mean fermented

liquor from malt, when it is potable or in consumable condition as beverage.

The state of levying excise duty upon alcoholic liquor arises when excisable

article is brought to the stage of human consumption with the requisite

alcoholic strength thereof and it is only the final product which is relevant.

In that case, the levy of excise duty at the stage when the manufacturing of

the beer was at wort stage was challenged. This Court posed the question:

Whether the levy of excise duty, on beer when it was in the process of

manufacture is correct? This Court answered the question thus :

“The levy of excise duty is on alcoholic liquor for human consumption,

manufacture or production. At what stage beer is exigible to duty is the

question. The process of manufacture of beer is described as under:

22

The first stage brewing process is the feeding of Malt and

adjuncts into a vessel known as Mash Tun. There it is mixed with

hot water and maintained at certain temperature. The objective of

this process is to convert the starches of the malt into fermentable

sugar.

The extract is drawn from the Mash Tun and boiled with the

addition of hops for one to two hours after which it is

contrifuged, cooled and received in the receiving wats. At this

stage, it is called “Wort” and contains only fermentable sugars

and no alcohol. After this it is transferred to the fermentation

tanks where Yeast is added and primary fermentation is carried

out at controlled temperature. After attenuation (Diminution of

density of “Wort” resulting from its fermentation) is reached for

fermented wort is centrifuged and transferred to the storage vats

for secondary fermentation. After secondary fermentation is over

in the storage vats, it is filtered twice-first through the rough

filter press and then through the fine filter press and received in

the bottling tanks. It is in bottling tanks that the loss of the

Carbon Dioxide Gas is made up and bulk beer is drawn for

bottling. It is filed into the bottles and then last process of

pasteurisation is carried out to make it ready for packing and

marketing. Till the liquor is removed from the vats and

undergoes the fermentation process as mentioned above the

presence of alcohol is nil.

Excisable article would mean any alcoholic liquor for human consumption

or any intoxicating drug. The levy or impost of excise duty would be only

on alcoholic liquor for human consumption or for being produced in the

brewery. Beer would mean fermented liquor from malt, when it is potable

or in consumable condition as beverage. It is seen that the levy is in terms

of entry 51 of List II of the Seventh Schedule which envisages that duties

of excise on the goods manufactured or produced in the State and

countervailing duties at the same or lower rates on similar goods

manufactured or produced elsewhere in India.

Thus, the final product of the beer is relevant excisable article exigible to

duty under Section 31 of the Act when it passes through fine filter press

and received in the bottling tank. The question is : at what stage the duty is

liable to be paid? Section 23 specifically envisages that until the payment

of duty is made or bond is executed in that behalf as per the procedure and

acceptance by the Financial Commissioner, the finished product, namely,

the beer in this case, shall not be removed from the place at which finished

product was stored either in a warehouse within factory premises or

precinct or permitted place of usage. Under these circumstances, the point

at which excise duty is exigible to duty is the time when the finished

23

product, i.e., bear was received in bottling tank or the finished product is

removed from the place of storage or warehouse etc.”

(emphasis supplied)

20. In Government of Haryana vs. Haryana Brewery Ltd. [2002 (4)

SCC 547], this Court held :

“We agree with the contention of Mr. Divan, and this is also not disputed

by Mr. Anand, that the State has jurisdiction to levy excise duty only on

beer after it has been brewed and has become fit for human consumption.

This is the settled position as laid down by this Court in Mohan Meakin

and Modi Distillery cases. The only question which, to our mind, really

arises for consideration is how to determine the quantity of beer which is

manufactured on which the excise duty is to be levied. Section 32 gives an

answer to this question. The first part of the Section states that subject to

the rules which may be made by the Financial Commissioner, Excise Duty

is to be levied, inter alia, on the excisable article manufactured in or

issued from a distillery, brewery or warehouse. A reading of this Section

leaves no manner of doubt that the stage at which excise duty can be

levied is only after the process of manufacture has been completed and in

fact, it is to be levied when it is issued from the distillery, brewery or

warehouse.”

(emphasis supplied)

Re: Question No. (i)

21. The High Court has held that the point at which the liquor

manufactured by the brewery is exigible to excise duty is the stage when the

finished product (beer) capable of being consumed by human beings as a

beverage or drink, comes into existence that is, after the process of

fermentation and filtration. In Synthetics and Chemicals Ltd & Ors. vs.

State of U.P. & Ors. – 1990 (1) SCC 109 and State of U.P. vs. Modi

Distillery & Ors. – 1995 (5) SCC 753, this Court held that having regard to

24

Entry 51 of List II of Seventh Schedule to the Constitution, the State would

be authorized to impose excise duty on alcoholic liquor for human

consumption which meant that the liquor, as itself, was consumable in the

sense that it was capable of being taken by human beings as such as a

beverage or drink. This Court in Government of Haryana vs. Haryana

Breweries Ltd. & Anr.. – 2002 (4) SCC 547, held that State has jurisdiction

to levy excise duty on beer only after it has been brewed and has become fit

for human consumption; and having regard to section 32 of the Punjab

Excise Act, 1914, the stage at which excise duty could be levied on beer was

after the process of manufacture was complete and when it is issued from the

brewery or warehouse.

22. This Court also reiterated the said position in Mohan Meakin Ltd. vs.

Excise & Taxation Commissioner, H.P. – 1997 (2) SCC 193 but further

observed that beer would be exigible to duty when it passes through the fine

filter press (after fermentation) and is received in the bottling tank. The

words `received in the bottling tank’ obviously referred to beer being

received in any container or vessel for storage, after fermentation and

filtration. It may however be noted that the said observation that beer is

exigible to excise duty only when it passes through the fine filter press

25

would apply only to the standard types of beer which is sold in bottles and

cans. Beer is also supplied in casks and barrels, taken directly from

fermentation vessels without undergoing any filtration or further processing,

known as Draught (or Draft) beer. Such beer is unpasteurized and unfiltered

(or even if filtered, only in a limited manner and not fine filtered like beer

intended to be sold in bottles or cans). Para 29 of Excise Manual (Vol.V

Chapter XI) notes that uncarbonated top fermentation beer, which include

draught beer are racked directly from the fermenting vessel. Thus when the

fermentation process of wort is completed, it becomes an alcoholic liquor for

human consumption and there is no legal impediment for subjecting beer to

excise duty at that stage. Therefore, the State has legislative competence to

levy excise duty on beer either after the completion of the process of

fermentation and filtration, or after fermentation.

23. Section 29 (e)(i) of the Act makes it clear that in the case of beer

manufactured in a brewery, excise duty may be levied, by a rate charged

upon the quantity produced or issued from the brewery or issued from a

warehouse. This means that in respect of beer that undergoes the process of

filtration, the exigibility to excise duty will occur either at the end of

filtration process when it is received in storage/bottling tanks or when it is

26

issued from the brewery. In regard to draught beer drawn directly from

fermentation vessels, without further processing or filtration, the exigibility

to excise duty will occur either at the end of fermentation process or when it

is issued from the brewery.

Re: Question No.(ii)

24. The High Court rejected the Brewery’s contention that only such beer

which comes to the `bottling tank’ after filtration, can be treated as

`manufactured beer’ and exigible to excise duty and wastage allowance

could be given only with reference to such beer which has become a finished

product. But the High Court allowed the writ petition of the Brewery and

directed that validity of the demand should be decided afresh, “after

calculating the stock of beer for the purpose of original Rule 53 of UP

Brewery Rules, 1961 (Para 912 of UP Excise Manual as it then existed) and

section 28A of UP Excise Act, when after filtration the same assumes the

shape as a finished product which is normally consumed by human beings

as a beverage or drink”. The real question arising for consideration in this

case is not about the stage at which beer is exigible to excise duty, but

whether the procedure adopted by the appellant for ascertaining the excess

27

wastage (or shortage in quantity) and levying duty and additional duty

thereon, is legal and valid.

25. The contention which ultimately found favour with the High Court,

was based on legislative competence. The brewery contended that section

28A provided for levy of `excise duty’ and an equal amount as additional

duty on `excess wastage’ or shortage in quantity manufactured; that the

legislative competence to levy excise duty is derived from Entry 51 of List II

of Seventh Schedule to the Constitution : “Duties of excise on …….(a)

alcoholic liquors for human consumption”; that therefore, if excise duty or

additional duty is to be levied under section 28A, the article that could be

subjected to duty should be `an alcoholic liquor for human consumption’;

that the term `alcoholic liquor for human consumption’ means a liquor

which could be taken by a human being `as it is’ without the need for any

further process; and that in regard to beer, that stage is reached only after

fermentation and filtration processes are completed. It was submitted that

before filtration, the product-in-process was not an alcoholic liquor for

human consumption and therefore there was no legislative competence to

levy excise duty or additional duty on such product-in-process.

28

26. This contention ignores the fact that Entry 51 should be read not only

as authorizing the imposition of an excise duty, but also as authorizing a

provision which prevents evasion of excise duty. This Court in Baldeo Singh

vs. CIT – 1961 (1) SCR 482, held as under :

“……Under Entry 54 a law could of course be passed imposing a tax on a

person on his own income. It is not disputed that under that entry a law

could also be passed to prevent a person from evading the tax payable on

his own income. As is well known the legislative entries have to be read

in a very wide manner and so as to include all subsidiary and ancillary

matters. So Entry 54 should be read not only as authorizing the imposition

of a tax but also as authorizing an enactment which prevents the tax

imposed being evaded. If it were not to be so read, then the admitted

power to tax a person on his own income might often be made infructuous

by ingenious contrivances. Experience has shown that attempts to evade

the tax are often made.”

(emphasis supplied)

27. In this context, we may also consider the decision of this Court in

Union of India vs. A. Sanyasi Rao and others – 1996 (3) SCC 465, this Court

considered the constitutionality of the provisions for presumptive tax in

sections 44-AC and 206-C of the Income Tax Act, 1961 for collecting tax on

profits and gains from trading in alcoholic liquor for human consumption

(and other goods specified therein) at the stage of purchase on a presumptive

basis. The respondents therein contended that the said sections lacked

legislative competence as income tax was a tax on income, while the levy

under section 44-AC was one on purchase when no income had occurred

29

and that the tax was on a hypothetical income and not real income. This

Court held that the object in enacting sections 44-AC and 206-C was to

enable the Revenue to collect the legitimate dues of the State from the

persons carrying on particular trades, in view of the peculiar difficulties

experienced in the past and the measure was so enacted to check evasion of

substantial revenue due to the state. Trade or business, results in or produce

income, which can be brought to tax. In order to prevent evasion of tax

legitimately due on such `income’, section 44-AC and section 206-C were

enacted, so as to facilitate the collection of tax on that income which is

bound to arise or accrue, at the very inception itself or at an anterior stage

and therefore one cannot contend that the aforesaid statutory provisions

lacked legislative competence. After all, statutory provisions obliging to pay

`advance tax’ were not new and sections 44-AC and 206-C were similar.

The standard by which the amount of tax was measured, being the purchase

price, would not in any way alter the nature and basis of the levy viz.,

that the tax imposed was a tax on income and it could not be labelled

as a tax on purchase of goods. The charge for the levy of the income that

accrued or arose is laid by the charging sections viz., sections 5 to 9 and

not by virtue of section 44-AC or section 206-C. The fact that the income

was levied at a flat rate or at an earlier stage will not in any way

30

alter the nature or character of the levy since such matters are completely in

the realm of legislative wisdom. What is brought to tax, though levied with

reference to the purchase price and at an earlier point is nonetheless income

liable to be taxed under the Income Tax Act. This Court referring to the

argument about absence of legislative competence to levy tax before accrual

of income, referred to Entry 82 of List I of Seventh Schedule (“Taxes on

income other than agricultural income”) and held as under :

“…the word `income occurring in Entry 82 in List I of the Seventh

Schedule should be construed liberally and in a very wide manner and the

power to legislate will take in all incidental and ancillary matters including

the authorization to make provision to prevent evasion of tax, in any

suitable manner.”

28. To ensure that there is no evasion of excise duty in regard to any beer

manufactured, the State is entitled to make a provision to prevent evasion of

excise duty being evaded, though it is leviable at the stage of issue from the

brewery. The beer brewing process shows once the wort ferments, it

becomes consumable, though the manufacturing process to have a finished

product may in some cases require filtration, aging carbonization etc. To

ensure that there is no evasion of excise duty by diversion of beer (excisable

article) before it becomes a finished product, section 28A of the Act has

been enacted and that is implemented by Rule 53 of the Brewery Rules, and

31

Rule 7 of the Bottling Rules. The Excise Inspector in-charge is required to

take physical stock of the beer in hand in the brewery periodically (once a

quarter prior to the amendment of 1975 and once in a month from July 1975)

by dip and gravity of the quantities in the fermentation vessels. We may

illustrate the method adopted to ascertain whether there is any excess

manufacturing wastage (or illegal siphoning of beer) before it reaches the

bottling tanks :

a. The opening balance (actual quantity) 1000 Litres

b. Quantity brewed during the month under survey 2600 Litres

c. Total stock of beer (a + b) in the brewery 3600 Litres

d. Quantity of beer issued during the month 2600 Litres

e. Balance quantity in hand as per stock account (c – d) 1000 Litres

f. Actual balance found on physical examination 600 Litres

g. Wastage in manufacture (difference between quantity shown

in stock account and actual quantity in the brewery) 400 Litres

h. Wastage allowable at 9%* of the total stock of

beer in the month(3600 litres) under Rule 53 of Brewery 324 Litres

*(9% is the allowance towards losses due to evaporation, sullage and other

contingencies within the brewery).

i. Excess wastage chargeable to duty & addl. duty (g + h) 76

Litres

32

29. It should be noted that recourse to section 28A of the Act will be held

only when there is abnormal deficiency or shortage in the actual quantity in

the brewery when compared to the quantity mentioned in the stock account,

that is more than 9%, which would show evasion of excise duty. The

standard procedure of levying excise duty is not on the quantity of excisable

article in the fermentation vessels. The standard procedure is to levy excise

duty when the beer is removed from the brewery. The State was thus

collecting excise duty in the usual course with reference to the beer after the

entire manufacturing process was completed when it is removed from the

brewery. It resorted to section 28A, Rule 53 of Brewery Rules and Rule 7 of

Bottling Rules and levied double the amount of excise duty (excise duty plus

equal amount as additional duty) only in those months when the periodic

examination showed excessive manufacturing `wastage’. The procedure

adopted was the most logical process to ensure that excisable articles were

not clandestinely removed and to ensure that there is no evasion of excise

duty having regard to the brewing procedure. If the actual stock assessed is

less than the stock as per Stock Account and the difference is less than 9%,

the difference was ignored. Only if the difference exceeded 9%, the quantity

in excess of 9% was treated as the excess wastage and excise duty and an

equal amount as additional duty was charged in regard to such excess. For

33

this purpose necessarily the quantity in the fermentation vessels had to be

considered. If the quantity in the bottling tanks are to be taken as the basis,

then there will be no way of finding out whether there was any siphoning off

from the fermentation vessel or during filtration process. Fermented wort is

beer and it could be removed from fermenting vessels or during storage or

filtration. Therefore, the base measurement is taken in the fermentation

vessel and 9% standard allowance is provided to cover losses on account of

sullage etc.

30. The Act provides that levy of excise duty on beer can not only be with

reference to the quantity produced and issued from a brewery, but can also

be by calculating the quantity of materials used or by the degree of

attenuation of the wash or wort, as the case may be, as the State Government

may prescribe. This means the excise duty on the beer manufactured can be

levied not only with reference to the actual quantity issued or removed, but

can also be by a rate charged in accordance with a scale of equivalent,

calculated on the quantity of materials used or by the degree of attenuation

of the wash or wort prescribed by the State Government. The said alternative

method of levying excise duty does not depend upon the actual quantity

manufactured or issued. It is with reference to the deemed quantity

34

manufactured rather than the actual quantity manufactured. Such a

procedure has been in vogue in England and it is permissible in India. Rule

42 of Chapter XI of the Excise Manual (Vol. 5) gives a detailed description

of the attenuation method of charging duty on beer and it is extracted below:

“42. The attenuation method of charging duty on beer. – In the United

Kingdom, the duty is levied on beer in proportion to the original gravity of

the wort. Really speaking, the Excise control of breweries is much less

stringent than in the case of distilleries. No excise locks are used. The

constant presence of an officer is only considered necessary in the case of

every large breweries working continuously. The safety of the revenue

depends on notices of all essential operations which are required to be

given to the Excise. The length of notice to be given depends on the

importance of the particular operation and on the facility with which the

local officer can attend. One officer is, in general, in charge of a group of

the smaller breweries.

A brewer must give timely notice of –

(1) his attention to brew;

(2) the nature and amount of materials to be used;

(3) the time at which he expects his mash-tun to be drained (this is to

enable the officer to take a dip of the drained grains which must lie

for two hours after draining or until the officer arrives).

(4) his intention to mix the products of one or more brewings;

(5) any modification in his routine methods of brewing;

(6) any alterations he proposes to make in the position etc., of his

brewing vessel;

(7) Finally and most important of all, the brewer is required to give

notice to the officer of his intention to `collect beer’, ie., he must

intimate as closely as possible the time when the wort will be ready

for pitching with yeast. When the wort is collected for

fermentation the brewer must forthwith take the specific gravity

with his saccharometer and also the dip, in order that the density

and gallonage may be recorded in case the officer does not attend.

In cases where the officer attends before fermentation has

materially affected the gravity he is able to verify these figures and

above all to see that they have been recorded properly by the

brewer.

35

In order that his control may be effective, the officer must time his visits

to the brewery so as to arrive when fermentation has not advanced too far

for check and so that the brewer has had reasonable time to make his

entries of gravity and gallonage. If having had reasonable time, the brewer

has failed to make his entry this omission is treated as a serious excise

offence.

It may be asked why stress is not laid on the necessity for the attendance

of the officer at the time of pitching the wort. This, bowever, is generally

impracticable seeing that usually brewers `collect’ at the same hour and

that the presence of the officer at more than one brewery is impossible.

This being so, his visits must be unexpected, the responsibility for honest

declaration of gravity and dip being imposed on the brewer. The brewer’s

records, if confirmed by the officer, are thus the basis on which the duty is

levied.”

31. This Court in Haryana Brewery Ltd. (supra) recognized the alternative

method of calculating the quantity of beer manufactured to be valid. This

Court held:

“The proviso to Section 32 uses the expression “provided that duty may be

levied…..” Clause (b) of the proviso state that the calculation of the beer

manufactured would be according to such scale or equivalents calculated

on the quantity of materials used or by the degree of attenuation of the

wash or wort. The opening part of Clause (b) of the proviso indicates as to

how the beer manufactured is to be determined. The proviso is only a

manner of computing the end-product with reference tot he raw material

which has been used in the input. The tax is on the end-product and not on

the raw material. What this proviso read with Rule 35 indicates that in

order to determine what is the quantity of beer manufactured which is fit

for human consumption, after all the processes have been gone through,

you seen what is the quantity of raw material which has been utilised for

the manufacture of beer and in the process of manufacturing give an

allowance for wastage of 7 per cent. After doing this, you determine the

quantity of beer manufactured. An example which has been given is that a

1000 kgs. Of malt should ordinary yield 6500 litres of beer. By giving an

allowance of wastage which must occur during the process of the

manufacture of the end-product and limiting that allowance to 7 per cent,

the quantity of beer manufactured on which excise duty would be levied

would be 6500 litres less 7 per cent.

36

14. It appears to us that the proviso to Section 32 read with Rule 35 does

nothing more than to give a rough and ready method of calculating the

quantum of beer which should have been manufactured in the normal

process which is calculated on the basis of the raw material used. The

idea, perhaps, is that full quantity of beer which is manufactured is

accounted for. It will be seen that registers are maintained by the

manufacturer and the figures are taken from there. From the records of the

manufacturer, excise authorities will be able to ascertain the quantum of

raw material used. It is open to the excise authorities to accept the figure

indicated in the records of the manufacturer of the total quantity of beer

manufactured. Duty can be levied on this and this would be inconsonance

with the first part of Section 32. It is, perhaps, only to cross-check whether

the figure which is indicated in the books of the manufacturer is correct

that a formula can be used for determining the amount of beer which could

or should or must have been manufactured. This is by taking into account

the quantity of raw material used, the quantity which is in the process and

as entered in the brewing book and from there giving an allowance of 7

per cent for wastage. It appears to us that the allowance of 7 per cent has

to be in arriving at the figure of the manufactured beer as loss of quantity

during the process of manufacture. It cannot be that on the figure of

manufactured beer, arrived at on the basis of the books of the respondent,

an allowance of 7 per cent has then to be given. If the figure taken for the

purpose of calculating the excise duty is only of the end-product, viz., the

beer produced, and not the quantity of raw material used in the

manufacture of beer during which loss of some quantity as wastage would

have occurred, there cannot be a deduction of any sum or proportion as

wastage from the quantity of end-product in order to arrive at the quantity.

The excisable product is the quantity of beer produced and not the quantity

produced, and thus excisable, minus 7 per cent.”

Therefore there is nothing wrong in adopting the procedure prescribed in

section 28A and Rule 53 of Brewery Rules to determine the excess

manufacturing wastage.

32. The Brewery wants the wastage allowance to be given, not with

reference to the quantity in the fermentation tank, but with reference to the

quantity in the storage/bottling tanks (after completion of fermentation and

37

filtration process) when the manufacturing process is complete and only

bottling remains. The argument of the respondent is that the measurement

should be taken only when the manufacture is complete and not when it is

still in the process of manufacture; and the manufacture process is completed

not when the wort is in the fermentation tank but only when the filtration

process is finished. But this contention ignores the fact that when

manufacturing process is complete and the beer has reached storage/bottling

tanks, there is no question of any manufacturing loss. The allowance of 9%

is made to cover loss due to evaporation, sullage and other contingencies

within the brewery. 9% is allowed as loss in quantity because the quantity in

fermentation tank is measured and taken as the base and thereafter the

sullage/yeast heads are removed as sediment in the fermentation vessels or

by the filtration process and there will also be certain amount of evaporation

during the process of filtration, racking and storage etc. In fact, the Brewery

specifically admits this position in Annexure-I to the writ petition while

describing the process of manufacturing beer :

“From the above brief description of manufacturing process, it will be

observed that the deficiency between the quantity of wort to the point

when beer is ready for bottling, occurs because of elimination of

impurities” viz., yeast cells and dirty heads brought up in fermentation at

top, evaporation taking place; carbon dioxide evolved out; and sullage

settled at the bottom. The quantity of these impurities accounting for the

said deficiency in the process of manufacture cannot be taken as beer and

excisable article for purposes of levy of duty. For culmination of these

38

impurities and other contingencies mentioned of in rule 912, an allowance

of 10% is fixed.”

33. If the quantity measured after the fermentation and filtration

processes should be the base figure, for purpose of allowance to cover loss

on account of sullage, evaporation etc., there will be no need for granting

any allowance because once it have passed the filtration stage the sullage

and other impurities has been removed and the beer is ready for being filled

in barrels, casks or bottles. The 9% allowance is for the wastages occurring

during the stages of fermentation and filtration and not in regard to the

stages between storage after filtration and removal. The Brewery has

virtually mixed up the issue relating to the question as to when beer is

exigible to excise duty with the question as to the quantity on which the

allowance of 9% should be granted. As noticed above, a combined reading

of rules 37 and 53 of Breweries Rules, with or without section 28A make it

clear that the allowance of 9% as losses in the brewery (10% as losses in the

course of manufacture in the brewery prior to 1975) is with reference to the

quantity in the fermentation tank and not with reference to the quantity of

beer in the storage/bottling tanks after filtration.

39

34. We may now consider the contention on behalf of brewery that they

are entitled to allowance upto 9% towards such wastage from the quantity

measured in the storage/bottling tanks after fermentation and filtration. We

extract below the contention of the Brewery in this behalf from its writ

petition:

“(X) That section 28A(2) in so far as it purports to provide for

permissible wastage could operate only from the stage the State

Government became competent to impose excise duty/additional duty and

till beer is brought to such a stage that it is rendered fit for human

consumption, the State Legislature has no legislative competence to levy

excise duty/additional duty and hence the State Legislature cannot take

into consideration for the purposes of levy of excise duty/additional duty

any wastage prior to the stage when the liquor/beer becomes fit for human

consumption.”

A large allowance up to 9% of the total stock of beer has been provided

towards wastage, only to cover the loss occurring from fermentation stage to

post-filtration stage, as the quantity has been calculated with reference to the

fermentation vats and there will be considerable wastage due to sullage and

evaporation. Rules 37 and 53 of the Breweries Rules (paras 896 and 912 of

the Excise Manual) also proceeded on that basis that the measurement would

be with reference to the quantities in the fermentation vessels taken by dip

and gravity method.

40

35. In fact, the brewery describes the nature of these losses in the brewery

in Annexure I to the writ petition (in the connected WP No.1375/1978) as

under:

“MANUFACTURING LOSSES

(i) Varying constituents of Malt viz. percentage of proteins etc. produced

sludge or sullage in more or less quantity. Thus sullage to be removed will have

differing percentages.

(ii) Depending on the process – top and bottom fermentation etc. there

may be more or less of scum and dirty heads containing yeast cells to be removed,

thus losses will be variable at this stage.

(iii) The removal of solids is continuously carried on at different stages in

the manufacturing process. With frequency of the centrifugal machines or the

Filtration Plants having to be opened depending upon the quantity and turbidity of

the fermented wort or green beer to be cleared off to be sparklingly clear, the

losses will be more or less. With the banking of import of quality filter sheets, the

indigenously made filter sheets have to be used which are to be more frequently

changed then the imported ones. There are losses in absorption in filter sheets and

leakage at ends of plates.

(iv) Some quantity of fermenting wort is lost in removal of scum and dirty

heads and in removal of sullage from the bottom of the tanks.

(v) Every time the fermenting or fermented wort or green beer is

transferred by means of pipes, what is left over in pipes has to be drained off,

water and steam is run in pipes to sterilize them, so that there may be no

contamination to spoil beer.

The varying losses at each stage in the manufacturing process are natural and

unavoidable. With the above mentioned variable losses, accidental, off chance

occurrence or those losses which are incidental to the process of manufacture

are provided for in rule 912 under “Contingencies”.

The contingent losses, a few of which are given below, make the losses in

manufacturing process vary and erratic.

41

(a) Due to failure of electricity and refrigeration, there may be brisk

fermentation and wild bacterial infection, which may make it sour to be turned

into vinegar, or if more spoilt, may have to be destroyed.

(b) By sudden leakage of brine coiled pipes, the fermenting wort may be

mixed up with brine which becomes unpalatable and has to be destroyed.

(c) With haziness persisting after filtration once, it may have to be treated

with approved chemicals and refiltered.

(d) Bursting of transfer pipes, leakage of valves etc.”

36. If the quantity measured in the storage/bottling tanks (after filtration)

should form the basis, there was no occasion or need for making a huge

allowance of 9% for sullage, evaporation and other contingences, as there

would be no sullage, evaporation or other wastages after that stage (that is

completion of manufacture) and the allowance under Section 28A of the Act

will become redundant, except for the small percentage provided for wastage

during bottling and storage.

37. The Brewery placed strong reliance upon the decision of this Court in

State of U.P. vs. Modi Distillery & Ors. – 1995 (5) SCC 753. In that

decision, this Court was considering the validity of demand for excise duty

on the wastage of high strength spirit (80% to 85%) during transportation in

containers from distillery to warehouse (referred to as `Group B’ cases).

This Court held :

42

“In other words, ethyl alcohol (95 per cent) was not an alcoholic liquor for

human consumption but could be used as a raw material or input, after

processing and substantial dilution in the production of whiskey, gin,

country liquor etc. In the light of experience and development, it was

necessary to state that `intoxicating liquor’ meant only that liquor which

was consumable by human beings as it was.

What the State seeks to levy excise duty upon in the Group ‘B’ cases is the

wastage of liquor after distillation, but before dilution; and, in the Group

‘D’ cases, the pipeline loss of liquor during the process of manufacture,

before dilution. It is clear, therefore, that what the State seeks to levy

excise duty upon is not alcoholic liquor for human consumption but the

raw material or input still in process of being rendered fit for consumption

by human beings. The State is not empowered to levy excise duty on the

raw material or input that is in the process of being made into alcoholic

liquor for human consumption.”

The said decision will not assist the first respondent – brewery as that was a

case of levy of excise duty on raw materials or inputs which were still in

process. That matter related to distilled alcohol and not fermented beer. The

wastage considered by this Court was all with reference to alcohol that had

not been diluted and therefore was not `alcoholic liquor for human

consumption’. This Court held that the State is not empowered to levy duty

on the raw material or inputs that is in the process of being made into an

alcoholic liquor for human consumption. The position is different here.

When the quantity of the liquid in the fermentation vessels were measured,

on account of fermentation, the liquid was already in the process of

43

conversion into an `alcoholic liquor for human consumption’, though had

not become a finished product of beer. Therefore, the principles in Baldev

Singh and A. Sanyasi Rao, will apply and not the decision in Modi Distillery.

Therefore we hold that there is no infirmity in the method adopted by the

excise department to arrive at the excess wastage or in making a demand for

excise duty and additional duty in regard to such excess wastage.

Re : CA No.4709 of 2002 :

38. The question arising in this appeal is the same as in CA No.4708 of

2002 and the facts are also similar to the facts of CA Nos.4708 of 2002. The

only difference in facts is that the demand in this case related to the period

3.6.1970 to 5.9.1972 and the amount of duty/additional duty that was

demanded was Rs.1,40,596.89. For the reasons stated in CA No.4708/2002,

this appeal is also allowed.

Re : CA Nos.4710, 4711, 4712, 4713 of 2002

39. All these four appeals relate to demands made upon the breweries for

duty on excess wastage in bottling and storage of beer. The first appellant

brewery has described the process of bottling of beer thus (in Annexure P2

to the writ petition – WP No.1375/1978):

44

“Before carbonated beer is conveyed to the automatic bottling machine

through pipes, the whole line is cleaned and sterilized to ensure that there

are no wild bacteria which may spoil the beer passed through these pipes.

Bottles which are cleaned and sterilized in Automatic Bottle Washing

Plant, are fed by conveyors to the beer bottling machine. While the bottles

are filled, some quantity of beer is spilt by foaming which takes place and

with pressure of Co gas bottles burst in the process of bottling. The beer
2

which is spilt is mixed with broken glass pieces, oil etc. on the conveyor

belts. It is contaminated and has to go waste.

To increase the shelf life of beer, the filled bottles are placed in

pasteurization tanks and the water in which these bottles are immersed is

gradually raised to temperature of 65O and after keeping these bottles for a

fixed time in hot water, these are cooled down.

With the expansion of Co gas during this process some bottles burst and
2

the beer contained therein gets mixed up with water.

Leaky bottles are also taken out from the pasteurization tanks, which are

decanted for reprocessing of their contents. Some wastage occurs in the

process of decanting.

After pasteurization of filled bottles, capsuling, labeling and packing is

done, in which some bottles break. During the process of bottling what

goes waste in spilling as mentioned above, in unavoidable. It does not

exist in the form of goods for sale and human consumption. Thus being

not an excisable article is not leviable with duty.”

The Breweries have also described the various instances of bottling wastages

in the writ petition as under :

“BOTTLING WASTAGES

The wastages occur at different stages in bottling process as under:

(a) Loss of beer in transfer pipe from Bottling Tank to bottling

machine, which has to be washed away to sterilize pipes before bottling

operations are began every day.

45

(b) There being pressure of CO gas in beer there is loss by bursting of
2

bottles in filling and capping machines. With the pressure of gas foaming

takes place and there is spillage of beer between the bottling and capping

machines. The spilt beer cannot be recovered as it gets mixed up with oil

on the conveyor belts and is contaminated.

(c) There are some breakages on conveyors between capping machine

and pasteurization tanks.

(d) During pasteurization the filled bottles are immersed in water and

the temperature of water is gradually raised to about 650C after keeping

for a fixed time, it is gradually colled, with the expansion of gas the bottles

burst to a varying percentage depending on the varying quality of bottles

from mould to mould and batch to batch and beer is mixed with water in

the tanks.

(e) Some breakages do occur in capsuling, labelling and packing of

filled bottles.

(f) Sometimes rebottling may have to be done and loss on this account

may occur.

40. The appellant breweries are holding bottling licences in form No.FL3

to bottle beer, governed by the U.P. Bottling of Foreign Liquor Rules, 1969

(`Bottling Rules’ for short). Rule 6 provides that every licence granted in

Form No. FL3 shall be subject to the conditions enumerated therein. Rule 7

enumerates the additional special conditions applicable to bottling of India

made liquor in bond under FL3 licence. Sub-rules (10) and (11) of Rule 7

are relevant for our purpose and they are extracted below :

“7. Following additional special conditions will be applicable to

bottling of Indian Made Foreign liquor in bond under F.I.-3 licence:

(1) to (9) x x x x x omitted as not relevant

(10) On the last working, day of every calendar month, after all the

transactions for that day are made, the Excise Inspector Incharge shall

46

take the stock of unbottled and bottled spirit 3rd beer/stored in the

bottling warehouse, enter into the prescribed registers and ascertain the

wastage of spirit in the bottling operations and storage in the bonded

warehouse.

(11) (a) An allowance up to one per cent may be made on the total

quantity of spirit and beer stored during a month for actual loss in

bottling and storage. The licensee shall be responsible for the payment

of duty on wastage in excess of one per cent,

(b) when the wastage does not exceed the prescribed limit, no action

need be taken by the Excise Inspector Incharge but if an excess is

found at the time of monthly stock taking the Excise Inspector shall

submit a statement to the Collector by the fifth day of the month in

Form F.L.B. 10 showing the quantity of actual wastage and the duty to

be paid by the licensee on the excess wastage. On receipt of the

statement the Collector shall recover the duty from the licensee at the

full rate of duty leviable on Indian made foreign spirit and beer.”

41. The appellants contended that section 28A provides for an allowance

of 10% to cover losses due to evaporation, sullage and other contingencies

within the brewery and also to cover losses in bottling and storage. Rule 53

of the Brewery Rules as amended on 19.7.1975 (Rule 912 of the Excise

Manual) provides for an allowance of 9% of the total stock of beer in the

month to cover losses due to evaporation, sullage and other contingencies

within the brewery. Rule 7(11)(a) of the Bottling Rules provides for an

allowance up to one per cent of the total stock of spirit during a month, for

actual loss in bottling and storage. The appellants submitted that section 28A

did not make such a division of 10% allowance, into 9% for loss in the

brewery and one percent for loss in bottling; and that therefore it is

47

impermissible to divide the wastage under two separate heads of 9%

wastage to cover losses due to evaporation, sullage and other contingencies

within the brewery under rule 53 of the Brewery Rules, (para 912 of U.P.

Excise Manual) and only one percent for losses in bottling and storage under

the Bottling Rules. According to them the wastage in bottling can itself go to

an extent of 10%. At all events, if the total wastage due to evaporation,

sullage and other contingencies in the brewery and the total wastage in

bottling and storage, together did not exceed 10%, no duty or additional duty

could be levied on the assumption that the losses in bottling and storage was

restricted only to one percent, as such division would be contrary to section

28A of the Act.

42. Rule 53 of Brewery Rules made in 1961 (para 912 of the Excise

manual) before the amendment on 19.7.1975 provided for allowance of a

deficiency not exceeding 10% to cover losses in bulk due to evaporation,

sullage and other contingencies within the brewery. At that time a separate

licence for bottling was not contemplated. The Bottling Rules made in 1969

provided for an allowance of one percent loss in bottling and storage. On

19.7.1975, Rule 53 (para 912 of Excise manual) was substituted and the

allowance to cover losses due to evaporation, sullage and other

48

contingencies within the brewery was reduced to 9% in view of the

provision in the Bottling Rules providing for an allowance of one percent for

losses in bottling and storage. Section 28A was inserted by U.P. Act 9 of

1978 (with a provision that the section shall be deemed always to have been

inserted) providing for an allowance to a total extent of 10% in regard to

losses within the brewery and the losses in bottling and storage. It is not in

dispute that the process of brewing beer and the process of bottling beer are

considered to be distinct and separate processes governed respectively by the

Brewery Rules and Bottling Rules. The operations connected with bottling

are required to be conducted in a separate premises under a different licence.

The process of bottling begins with the transfer of bulk beer from the

brewery for bottling. Sub-section (2) of section 28A refers to an allowance

to an extent of 10% not only in regard to losses within the brewery but also

to cover losses in bottling and storage. As noticed above, Rule 53 of the

Brewery Rules and Rule 7(11) of the Bottling Rules when read conjointly

show that the said rules are supplementary to each other and together

implement section 28A of the Act. At all events, the validity of neither Rule

53 of Brewery Rules nor Rule 7(11) of Bottling Rules is under challenge. Be

that as it may.

49

43. The brewery having obtained the bottling licence subject to the special

conditions which include the condition in Rule 7(11) of the Bottling Rules,

cannot ignore the said Rule and contend that the allowance for losses in

bottling could be more than one percent, that is upto ten per cent. In view of

the above there is no merit in the contention of the breweries that they are

entitled to allowance of ten per cent towards losses in bottling and storage

after the excisable article has left the Brewery. The appeals are therefore

liable to be dismissed.

Conclusion :

44. CA Nos.4708-4709/2002 are allowed and the order of the High Court

in Civil Misc. WP Nos.3968/1978 and 4043/2008 are set aside and the said

writ petitions are dismissed.

45. CA Nos.4710, 4711, 4712 & 4713/2002 are dismissed affirming the

decision of the High Court dismissing C.M. W.P. Nos.1375/1978,

3690/1979, 4136/1978 and 4157/1978, though for reasons, somewhat

different from the reasoning of the High Court.

………………………..J

(R. V. Raveendran)

50

………………………..J

(P. Sathasivam)

New Delhi;

September 23, 2011.