1996 INSC 1029 Collector of Customs, Bombay Vs Shibani Engineering Systems, Bombay Civil Appeal No. 710 of 1993 (S. B. Bharucha, K. T. thomas JJ) 06.08.1996 JUDGMENT BHARUCHA, J. ­ 1. The respondents imported two consignments of cups which are parts of taper roller bearings. They filed bills of entry for clearance classifying the goods under Entry 8482.99 of the Customs Tariff Act, 1975, and claimed the benefit of the concessional rate of duty provided by an Exemption Notification (No. 70 of 1989). 2. The relevant part of the Exemption Notification reads thus : #"6. Parts of goods covered by Sl. No. 5 above namely(a) Cups and cones of roller The rate of duty applicablebearings covered by items (a) to the bearings of whichand (b) of Sl. No. 5 above they are parts.(b) Inner and outer rings of - do -roller bearings covered byitems (a) and (b) of Sl. No. 5above(c) Others 150% ad valorem."## Serial No. 5 therein referred to relates to "roller bearings of all types". 3. The goods, according to the appellants, were correctly classifiable under Sl. No. 6(a) above, whereas the respondents wanted the benefit of classification under Sl. No. 6(c). 4. The respondents filed a writ petition in the Bombay High Court. The goods were allowed to be cleared by the High Court on the basis of a provisional assessment extending the benefit to the respondents of Sl. No. 6(c). The appellants preferred a special leave petition to this Court; therein the appellants were directed to issue a show-case notice to the respondents and finalise the assessment of the goods by 6-9-1991. 5. A notice in this behalf was issued. The respondents were heard and the Collector of Customs (Judicial) made an order on 30-8-1991. He held that the goods were covered by Sl. No. 6(c) and not Sl. No. 6(a). For the purposes of valuation, he rejected the transaction value of the goods inasmuch as the goods had been imported from a trader in Hong Kong and the price list of the manufacturer of the goods had not been produced. The transaction value of the goods was ridiculously low when compared to the c.i.f. value of different brands of similar goods. In the Collector's view, the transaction value was, in the circumstances, unacceptable. The Collector noted the price lists of imported bearings of Chinese, Russian, Czechoslovakian and German origin and, by arduous reasoning, concluded that one set of the goods should be valued at Rs 5.64 per cup and the other set at Rs 21.38 per cup. 6. The respondents appealed to the Customs, Excise and Gold (Control) Appellate Tribunal against the Collector's findings on classification and valuation. The appellants preferred an appeal in regard to penalty and fine (with which we are not here concerned). 7. The Tribunal found thus : "Cups and cones of roller bearings are two separate entities by themselves as known in the trade and industry concerned. Each is a readily identifiable component and both these parts put together would almost constitute a bearing without certain small parts. Cups and cones are the major component parts of bearings and this appears to be the reason behind assessing cups and cones when imported together at the same rate as applicable to the bearings, as cups and cones imported together acquire the essential character of a bearing." The meaning of the words 'and' and 'or' as set out in law lexicons and judgments was then adverted to. As far as the Exemption Notification was concerned, it was clear to the Tribunal that the imported cups did not fall within the term 'cups and cones' against Sl. No. 6(a), but they fell within the term 'others' against Sl. No. 6(c). It was not, the Tribunal observed, a question of the respondents (importers) "seeking to read the word 'and' as 'or', but of interpreting the word 'and' as 'and', that is, in conjunctive manner". Regarding valuation, the Tribunal found that the Collector had compared unbranded bearings with bearings bearing reputed brand names. He had compared the assessable value of the cups, which he had held to be of Chinese origin, with the price of bearings imported from Czechoslovakia as the value of similar articles was not available in the price list of bearings from Russia. He had, subsequently, determined the value of Chinese bearings on a best judgment assessment based on branded bearings of Russian origin. This determination was patently erroneous as unbranded goods could not be compared in price to branded goods and goods of one country of origin could not be said to be comparable to goods manufactured in another country. There was, further, no basis upon which the Collector could determine the value of cups and cones in the ratio of 30 : 70. Therefore, the assessable value determined in the order under challenge before the Tribunal could not be held to be correct and had to be discarded and the invoice value of the goods had to be accepted as the transaction value of the goods. 8. Insofar as classification is concerned, the learned counsel for the appellants submitted that the Tribunal ought to have read the entry in the Exemption Notification as any ordinary man would have read it and not have got misled by legal interpretations of the words 'and' and 'or'. The learned counsel for the respondents submitted that cups and cones and inner and outer rings of roller bearings comprised the entirety of roller bearings and, therefore, there was no scope for the classification of 'others' in Sl. No. 6 unless the words "cups and cones" were read as one whole; in other words, it was only if the classification 'others' was applied to cups imported separately, cones imported separately, inner rings imported separately and outer rings imported separately that the classification 'others' made sense. For this purpose learned counsel relied upon the extract of the Tribunal's order which we have quoted above. 9. All that the extracted order says is that cups and cones are the major component parts of roller bearings. The Tribunal does not hold that cups, cones and inner and outer rings comprise the entirety of roller bearings. 10. In our view the Tribunal misdirected itself. There is no question of reading the word 'and' disjunctively here. The Exemption Notification must be read plainly, as an ordinary man would read it, and, so read, Sl. No. 6(a) says that cups of roller bearings are liable to the duty applicable to the bearings of which they are part and cones of roller bearings are liable to the rate of duty applicable to the bearings of which they are part. There is no justification for reading the entry conjunctively in the sense that the rate of duty applicable to the bearings of which they are part will apply only when the cups and cones of roller bearings are imported together but not if they are imported separately. 11. Insofar as valuation is concerned, the Collector was right in rejecting the transaction value of the goods because, plainly, it was a totally unrealistic value. For the purpose of placing a value on the goods, however, the Collector resorted to very tenuous reasoning which we cannot uphold. At the same time, we must say that we do not approve of the findings of the Tribunal in this behalf, which we have referred to above. It may in a given case be necessary to value unbranded goods on the basis of the known price of branded goods and also the goods of one country of origin on the basis of the known price of the goods of another country of origin, but the linkage must be appreciable and proximate. 12. We are of the view that the matter of valuation of the goods must go back to the Collector and the respondents and appellants should have the opportunity to place before him material as may enable him to arrive at their assessable value. 13. The appeal is allowed. The judgment and order of the Tribunal under appeal is set aside. The matter is remanded to the Collector of Customs (Judicial), Bombay, or an equivalent officer. He shall proceed upon the basis that the goods fall under Sl. No. 6(a) of the Exemption Notification. He shall assess the value of the goods afresh, taking into account the material placed before him, and determine the customs duty payable thereon. 14. There shall be no order as to costs.