1989 INSC 0057 Bhor Industries Ltd., Bombay Vs Collector of Central Excise, Bombay Civil Appeal No. 2820 of 1984 (S. Ranganathan, Sabyasachi Mukharji JJ) 31.01.1989 JUDGMENT SABYASACHI MUKHARJI, J. ­ 1. This is an appeal under Section 35-L of the Central Excises and Salt Act, 1944 (hereinafter referred to as 'the Act') from the order passed and judgment delivered on April 25, 1984/May 4, 1984 by the Customs, Excise and Gold (Control) Appellant Tribunal, New Delhi (hereinafter referred to as 'the Tribunal'). The question involved is whether the crude PVC film is dutiable. The appellant is, inter alia, a manufacturer of crude PVC films for the purpose of use in final products such as leather cloth and laminated jute mattings and PVC tapes - both insulation and adhesive. The side crude PVC films are manufactured by the appellant in a continuous process in the factory premises of the appellant which are licensed premises under the Act. The appellant filed classification list No. XIV/75 dated November 20, 1975 in respect of crude PVC films used for lamination with jute and for tapes claiming that the said PVC films were non-excisable on the ground that the same were non-marketable intermediate products used exclusively for captive consumption. The said classification was approved by the Assistant Collector, Central Excise on December 9, 1977. 2. There was an order passed by the Appellate Collector on June 14, 1974 holding that crude PVC films were not marketable and were not liable to excise duty. It is necessary to refer to the Tariff Entry involved in this case. Tariff Item 15-A(2) of the Central Excise Tariff reads as follows : Articles made plastics, all sorts including tubes, roads, sheets foils, sticks, other rectangular or profile shapes, whether laminated or not, and whether rigid or flexible, including levy flat tubings and polyvinyl chloride sheets, not otherwise specified. The same crude PVC films which have been manufactured by the appellant and used in the manufactured of some other and product were subject matter of adjudication by the concerned authorities in the period March, 1, 1970 to May 29, 1971. The Appellate Collector of Central Excise in an order dated January 14, 1974 held that the said PVC films manufactured by the appellant are not marketable intermediate products and hence not liable to duty. The Appellate Collector, Central Excise in his order noted the contention of the appellant that the appellant had produced sufficient evidence to prove that the crude PVC sheets which were the subject matter of the show cause notice in that case and which are also the subject matter of the present show cause notice were not known as in the market as PVC sheets nor were these marketable PVC sheets. After reference to the rival contentions, the said Appellate Collector in his order held, inter alia, as follows : PVC films/sheets for the clearance of which demand letters are issued are not marketable as the same are neither embossed nor printed nor any finishing work is done when compared to PVC films/sheets which are marketed by them. It was further stated that the tensile strength of PVC sheets which is marketed by the appellant is as per the international standards laid down by ASTM/ISI and is much higher than the crude PVC sheets manufactured by them as an intermediate product for further manufacturer of leather cloth. As such, it was contended that the product manufactured by the appellants is not liable to central excise duty. Shri Patel further stated that it was not necessary to prove from technical angle that the crude PVC sheets manufactured by the appellant for manufacturing leather cloth are different from PVC sheets which are manufactured by them and sold in the market as such. Crude PVC sheets used in the appellant's factory for further manufacture of leather cloth can be distinguished from PVC sheets which are marketed by them as such by naked eye. Moreover, all the processes which are required in case of PVC sheets which are marketed by the appellant so as to make these sheets marketable are not carried out in the case of crude PVC sheets which are used by the appellants in their factory for the manufacture of leather cloth .... The Appellate Collector further held in the said order that from the technical point of view, crude PVC sheets are different from marketable PVC sheets inasmuch as the tensile strength of crude PVC sheets is much lower than that of marketable PVC sheets. He further held that : This is so because marketable PVC sheets are passed through the calendar at very high temperature and at a slow speed so that gelation/curing fusion takes place while in the case of crude PVC sheets, the same are passed through the calendar at very fast speed and lower temperature with the result that gelation fusion in the course of heating and ageing is not formed resulting in lower tensile strength. When these crude PVC sheets are coated with textile fabrics, the layers are passed through the rollers are slow speed and at high temperature and it is only at this stage that the GEL is properly formed and resin particles becomes swollen by diffusion of plasticizer into them that they touch each other. As heating progresses, the swollen particles being to weld together, resulting in the required degree of strength. 3. Thereafter, the classification list was filed in respect of crude PVC films manufactured for use in adhesive tapes on December 9, 1975 and the said list was approved by the Assistant Collector of Central Excise after making an inquiry in that behalf. On February 15, 1977, however, a show cause notice was issued by the Assistant Collector, calling upon the appellant to show cause as to why crude PVC films should not be classified under tariff item 15-A(2) and appropriate duty not recovered under Rule 10 of the Central Excise Rules, as these then stood, read with Rule 173-J of the Central Excise Rules. There was corrigendum issued on February 23, 1977 to the said show cause notice dated February 15, 1977 substituting the words 'Rule 10' by the words 'Rule 10-A'. A reply was given by the appellant to the said show cause notice. In the said reply, the appellant stated as follows : We have repeatedly pointed out that the issue of "Crude Film" has been decided by the Appellate Collector and also by the Assistant Collector while approving classification. However, the Superintendent persisted in pressing us for giving information about production figures of "Crude Film" Possibly with a view to raise demand. We had requested the Superintendent to let us know the provision under which he required us to give information in regard to a product which was non- excisable. He was not able to clarify this and tried to invoke wrong sections and rules according to us. The present action of re-classification, in order to make the product excisable somehow or other, seems to us to be a continuation of the matter which the Superintendent was not able to enforce on us. There is no change in the market terminology of "PVC Film". Our product is not known in the market as "PVC Film". Even technically also a further process is required to be carried out on our product before it is "PVC Film" as is known to the market. The various decisions of Supreme Court on this point are well known to the Department. It is also known that the Appellant Collector's decision is binding on you. The principles of natural justice cannot be served by serving a show cause notice on us in order to change the Appellate Collector's decision in some manner or other. We have an uneasy feeling that an attempt is being made to somehow bring the product under excise duty. There was an order passed on February 16, 1978 by the Assistant Collector confirming the show cause notice. On October 10, 1979 an appeal was preferred by the appellant against the order of the Assistant Collector dated February 16, 1978 which was rejected by the Appellate Collector of Central Excise. On February 6, 1980 a revision application was preferred by the appellant to the Joint Secretary, Government of India. That was transferred to the Tribunal and by the impugned order, the Tribunal has rejected the appeal under challenge. 4. The Tribunal in the order has set out the contentions and observed that the question for determination was whether crude PVC film fell for classification under Item 15-A(2) of the Central Excise Tariff or not. A submission was made that the Appellate Collector had held that the crude PVC sheets were not marketable and had not acquired the character and status of PVC films as known to the market. It was contended on behalf of the appellant that only marketable PVC film would fall within the said Item. On the other hand, the Department's contention was that there was nothing to show that the film/sheet was crude and the test of marketability was not relevant. According to the Tribunal, the crude PVC films/sheets would fall under the tariff item. The Tribunal was of the view that the tariff entry did not spell out whether it covered only finished film/sheet or whether it covered also crude film/sheet. The Tribunal came to the conclusion that the tariff item covered all types of films/sheets. The Tribunal also came to the conclusion that the concept of marketability was not relevant and all sorts of crude films would be covered by the entry. 5. The Tribunal was of the view that the Appellate Collector's observations were made entirely in different context. In that view of the matter, the Appellate Collector's order was confirmed subject to the modification that duty in respect of clearances prior to the issue of the show cause notice was restricted to the period permissible in terms of Rule 10 read with Rule 173-J, that is to say, for 12 months. In other words, the Tribunal's view was that if the description of the goods in question fell into the entry, I was dutiable in the intermediate list and as such the goods had become goods as known to the market and the question of marketability or being capable of being sold in the market was not relevant. 6. In support of this appeal, on behalf of the appellant, it was contended by Shri Harish Salve that it was only the 'goods as specified in the Schedule' to the central excise that could be subject to the duty. It appears to us that under the Central Excise Act, as it stood at the relevant time, in order to be goods as specified in the entry the first condition was that as a result of manufacture goods must come into existence. For articles to be goods these must be known in the market as such or these must be capable of being sold in the market as goods. Actual sale in the market is not necessary, user in the captive consumption is not determinative but the articles must be capable of being sold in the market or known in the market as goods. That was necessary. This has been clearly spelt out by this Court in Union of India v. Delhi & General Mills (1963 Supp 1 SCR 586 : AIR 1963 SC 791). There this Court held that excise duty being leviable on the manufacture of goods and not on their sale, the manufacture could not be taxed unless manufacturing process resulted in production 'of goods as known in the market'. In that case, the respondents, who were manufactures of vegetable products known as vanaspati, were assessed to excise duty under Item 23 of the First Schedule to the Central Excises and Salt Act, 1944, on what the taxing authorities called the manufacture of 'refined oil' from raw oil which according to them fell within the description of "vegetable non- essential oils, all sorts, in or in relation to the manufacture of which any process is ordinarily carried on with the aid of power". The common case made by the respondents in their petition under Article 226 of the Constitution challenging the imposition was that for the purpose of manufacturing vanaspati they purchased groundnut and til oil from the market and subjected them to different processes before applying hydrogenation to produce vanaspati and that nothing that they produced at any stage was covered by that item. Affidavits by experts were filed by both the parties and the High Court found in favour of the respondents and allowed the petitions. The Union of India appealed. It was urged on its behalf before this Court that before finally producing vanaspati the respondents produced at an intermediate stage what was known as 'refined oil' in the market and although they might not sell it and although vanaspati, when produced, was liable to excise duty under another item, that could not affect their liability. It was held that excise duty being leviable on the manufacture of goods and not on their sale, the petitioners in that case no doubt be liable if they produced 'refined oil', as known in the market, at an intermediate stage. But the Court found that it was clear that there could be no 'refined oil' as known in the market without deodorisation according to the specification of the Indian Standard Institute and the affidavit of the experts. Since, however, the process of deodorisation was admittedly applied in the respondents' factories only after hydrogenation was complete, they could not be said to produce 'refined oil' at any stage. Nor could the respondents be held to manufacture some kind of 'non-essential vegetable oil'. K. C. Das Gupta, J., who spoke for the Court, at page 595 of the report, observed as follows : On a consideration of all these materials we have no doubt about the correctness of the respondents' case that the raw oil purchased by the respondents for the purpose of manufacture of vanaspati does not become at any stage "refined oil" as is known to the consumers and the commercial community. After considering the definition of the word 'manufacture' and several authorities and words and Phases, Permanent Edition, Vol. 18, from a judgment of the New York Court and also other relevant authorities, this Court held that the definition made it clear that to become "goods" an articles must be something which can ordinarily come to the market to be bought and sold. In that view of the matter this Court agreed with the High Court and dismissed the appeal. Therefore, the first principle that emerges is that excise was a duty on goods as specified in the schedule. In order to be goods an article must be something which can ordinarily come to the market and is brought for sale and must be known to the market as such. Therefore, the marketability in the sense that the goods are known in the market or are capable of being sold and purchased in the market is essential. This principle was again reiterated by this Court in South Bihar Sugar Mills Ltd. v. Union of India ((1968) 3 SCR 21 : AIR 1968 SC 922), where this Court held that the gas generated by the appellant-companies in that case was kiln gas and not carbon dioxide as known to the market, i.e., to those who deal in it or who use it. Therefore, the kiln gas in question is neither carbon dioxide nor compressed carbon dioxide known as such to the commercial community and could not attract duty under Item 14-H of the First Schedule. It was held by this Court that the duty being on the manufacture and not on the sale, the mere fact that kiln gas generated by those concerns was not actually sold did not make any difference if what they generated and used in their manufacturing process was carbon dioxide. Justice Shelat speaking for the Court at page 31 of the report observed : The Act charges duty on manufacture of goods. The word "manufacture" implies a change but every change in the raw material is not manufacture. There must be such transformation that a new and different article must emerge having a distinctive name, character or use. The duty is levied on goods. As the Act does not define goods, the legislature must be taken to have used that word in its ordinary, dictionary meaning. The dictionary meaning is that to become goods it must be something which can ordinarily come to the market to be bought and sold and is known to the market. That it would be such an article which would attract the Act was brought out in Union of India v. Delhi Cloth & General Mills Ltd.(1963 Supp 1 SCR 586 : AIR 1963 SC 791) In that view of the matter, the court came to the conclusion that the gas generated by these concerns was kiln gas and not carbons was kiln gas and not carbon dioxide as known to the trade, i.e., to those who deal in it or who use it. It must be capable of being sold in the market and known in the market as such. Then only it would be dutiable. 7. This view was reiterated again in Union Carbide India Ltd. v. Union of India ((1986) 2 SCC 547 : 1986 SCC (Tax) 443) where Pathak, J. as the learned Chief Justice then was, speaking for the court observed that in order to attract excise duty the article manufactured must be capable of sale to a consumer. The expression "goods manufactured or produced" must refer to goods which are capable of being sold to the consumer. This Court observed as follows : [SCC p. 550 : SCC (Tax) pp. 445- 46, para 6] It does seem to us that in order to attract excise duty the article manufactured must be capable of sale to a consumer. Entry 84 of List I of Schedule VII to the Constitution specifically speaks of "duties of excise on tobacco and other goods manufactured or produced in India ...", and it is now well accepted that excise duty is an indirect tax, in which the burden of the imposition is passed on to the ultimate consumer. In that context, the expression "goods manufactured or produced" must refer to articles which are capable of being sold to a consumer. In Union of India v. Delhi Cloth & General Mills (1963 Supp 1 SCR 586 : AIR 1963 SC 791), this Court considered the meaning of the expression "goods" for the purposes of the Central Excises and Salt Act, 1944 and observed that "to become 'goods' an article must be something which can ordinarily come to the market to be bought and sold", a definition which was reiterated by this Court in South Bihar Sugar Mills Ltd. v. Union of India ((1968) 3 SCR 21 : AIR 1968 SC 922). 8. It is necessary in this connection to reiterate the basic fundamental principles of excise. The Judicial Committee of the Privy Council in Governor General in Council v. Province of Madras (1945 FCR 179 : AIR 1945 PC 98 : (1945) 1 MLJ 225), observed at page 192 of the report that excise duty was primarily a duty on the production or manufacture of goods produced or manufactured within the country. This Court again in In re the Bill to amend Section 20 of the Sea Customs Act, 1878, and Section 3 of the central Excises and Salt Act, 1944 at page 822 of the report referring to the aforesaid observations of the Judicial Committee reiterated that taxable event in the case of duties of excise is the manufactured of goods and the duty is not directly on the goods but on the manufactured thereof. Therefore, the essential ingredient is that there should be manufactured of goods. The goods being articles which are know to those who are dealing in the market having their identity as such. Section 3 of the Act enjoins that there shall be levied and collected in such manner as may be prescribed duties of excise on all excisable goods other than salt which are produced or 'manufactured' in India. "Excisable goods" under Section 2(d) of the Act means goods specified in the Schedule to the Central Excise Tariff Act, 1985 as being subject to a duty of excise and includes salt. Therefore, it is necessary, in a case like this, to find out whether there are goods that is to say, articles as known in the market as separate distinct identifiable commodities and whether the tariff duty levied would be as specified in the schedule. Simply because a certain article falls within the schedule it would not be dutiable under excise law if the said article is not "goods" known to the market. Marketability, therefore, is an essential ingredient in order to be dutiable under the schedule to Central Excise Tariff Act, 1985. 9. It appears from the facts as aforesaid that the crude PVC films as produced by the appellant in this case were not known in the market and could not be sold in the market and was not capable of being marketable. 10. The learned Solicitor General Submitted before us that the Tribunal was right in considering that as the article fell within the entry marketability was irrelevant and the Tribunal was right in not considering whether the articles in question, namely, crude PVC films used in this case, were marketable or capable of being sold and used in the market. 11. Mr. Harish N. Salve on the other hand submitted that as it was found that the goods were not marketable by the Appellate Collector in the order of 1974 and no evidence was adduced before the Tribunal to the contrary and the Tribunal refused to consider the question of marketability no useful purpose would be served in remanding the matter to the Tribunal. The appeal should be allowed and no duty should be charged. 12. As mentioned before, the Appellate Collector has on January 14, 1974 held that the crude PVC sheets/films which formed the subject matter of the appeal are manufactured by the appellant for the production of leather cloth in the factory are not marketable as PVC sheets and had allowed the appeal because he found that : ... because PVC sheets of the guages manufactured by the appellant are either embossed or printed or both. The nature of embossing may be with an engraving roll or with a mirror finished roller or a mat finish. The manufactured of PVC sheets marketable as such involves the following processing sequences, namely :- Polyvinyl chloride resin is formulated with plasticizer, colorants, heat stabilizers, etc. and the formulation is thoroughly mixed. When homogeneous, this mix is fed through a two roll mill to give heavy sheet stock, which in turn is fed to the calendar, where it is reduced to the desired width, thickness etc. The temperature at which PVC sheets which are marketed as such are passed through the calendar is about 178 Degree C (330-350 Degree F) and the speed of the roller is adjusted accordingly. The speed of the roller and the temperature at which the sheets are passed through the calender are important factors in order to achieve the minimum standard of tensile strength of the sheets. Gelation, i.e., the change of state from the liquid to the solid condition that occurs during the heating and/or ageing, when the plasticizer has been absorbed by the resin to an extent resulting in a dry but week and crumbly mass, and thereafter within normal the resin particles have become so swollen by diffusion of plasticizer into them that they touch each other, is an important process in the case of PVC sheets which are marketed as such. As heating progresses the swollen particles being to weld together, resulting in some degree of strength. After the GEL is formed in such PVC sheets and resins get fused with plasticizer, they are further subjected to the processing of finishing, embossing/printing. On the other hand, crude PVC sheets manufactured by the appellants for production of leather cloth in their factory are passed through the rollers at a temperature of 130 Degree - 140 Degree C (280 Degree F) and the speed of the roller is, therefore, faster. Due to low temperature and faster speed of the rollers fusion is not completed in such crude plasticizers thus resulting in the tensile strength of such crude PVC sheets which is much less than the tensile strength of the PVC sheets which are marketable as such. The tensile strength of PVC sheets which are marketed as such and the crude PVC sheets which are used by the appellants in their factory for the manufacture of leather cloth are as under : (1) Marketable PVC sheets : # Thickness Tensile strength in Kgs. Per cm. sq. Longitudinal Transverse 0.08 mm 239 185 0.10 mm 230 201 0.15 mm 268 213 0.20 mm 230 200(2) Crude PVC sheet : Thickness Tensile strength in Kgs. Per cm. sq. Longitudinal Transverse 0.11 mm 127 98 0.22 mm 144 107## The thickness of crude PVC sheets of 0.11 mm ultimately comes to 10 mm when it is coated with textile fabrics and rolled. Similarly, the thickness of crude PVC sheets of 0.22 mm ultimately comes to (sic) when it is coated with fabrics and rolled. The idea behind producing crude PVC sheets at low temperature and at high speed of the rollers is that when such crude PVC sheets are coated with textile fabrics and passed through a coating machine, high temperature is required to be maintained and the speed at which the rollers move has also got to be slow so that these partially fused crude PVC sheets are eventually fully fused at the time of coating these sheets with textile substitutes. No finishing, embossing or printing is done in case of such crude PVC sheets. I, therefore, hold that the crude PVC sheets manufactured by the appellant are used by them in the manufacture of leather cloth in their factory are not marketable as PVC sheets and as such the same are not liable to duty under Item 15-A(2) of the said Schedule. 13. In view of the Appellate Collector's order dated January 14, 1974 it was the duty of the revenue to adduce evidence or proof that the articles in question were goods. No evidence or proof was produced. The Tribunal went wrong in not applying the proper test. The test or marketability or capable of being marketed was not applied by the Tribunal. 14. In that view of the matter that there being no contrary evidence found by the Tribunal in this case subsequent to the finding by the Appellate Collector, we are of the opinion that the appeal should be allowed and no excise duty should be charged under Section 15-A(2) of the Central Excise Tariff on the crude PVC sheets. In the facts circumstances of the case, there will be no order as to costs.