2020 INSC 0657 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NOS. 848­852 OF 2009 COMMISSIONER OF CENTRAL  EXCISE, NAGPUR   ...APPELLANT(S) VERSUS M/S UNIVERSAL FERRO & ALLIED CHEMICALS LTD. & ANR.   .... RESPONDENT(S) J U D G M E N T   1. Being   aggrieved   by   the   judgments   and   orders   dated 21.10.2005   and   7.7.2006   passed   by   the   Customs,   Excise, Service Tax Appellate Tribunal, West Zonal Bench at Mumbai (hereinafter   referred   to   as   “CESTAT”)   thereby,   allowing   the appeals filed by the respondent – Assessee and its Chairman being   Appeal   Nos.E­2691­2693/03   arising   out   of   Order­in­ Original No.14­20 of 2003 dated 23.6.2003, Order­in­Original 2 No.21   of   2003   dated   23.6.2003   and   Appeal   No.   E/1976/04 arising   out   of   Order­in­Original   Nos.19­20/2004   dated 15.3.2004   and   dismissing   the   appeal   filed   by   the   Revenue being Appeal No. E/1607/06­Mum arising out of order of the Commissioner   (Appeals),   Customs   &   Central   Excise,   Nagpur dated   14.2.2006   in   Appeal   No.   SVS/91/NGP­B/2006,   the Revenue is before this Court. 2. The   facts   in   brief   giving   rise   to   the   present   appeals are as under:   The respondent – Universal Ferro & Allied Chemicals Ltd.,   Maneck   Nagar,   Tumsar   (hereinafter   referred   to   as “UFAC”)   is   100%   Export   Oriented   Unit   (“EOU”   for   short) approved   by   the   Secretariat   for   Industrial   Approvals, Department   of   Industrial   Development   in   the   Ministry   of Industry,   Government   of   India.     UFAC   was   engaged   in   the manufacture/processing   and   clearance   of   Ferro   Manganese and   Silicon   Manganese   falling   under   Chapter   72   of   the Schedule   to   the   Central   Excise   Tariff   Act,   1985.     UFAC cleared   these   items   for   export   as   well   as   in   Domestic   Tariff 3 Area (hereinafter referred to as “DTA”) on payment of Central Excise duty.   3. The   Central   Intelligence   Unit   of   the   Central   Excise Headquarters   visited   the   unit   of   UFAC   on   19.9.2001   on getting   information   from   the   Central   Excise   Audit   party   that UFAC being an EOU was indulging in the job­work activity of conversion of raw material supplied by M/s Tata Iron & Steel Company   Ltd.,   Jamshedpur   (hereinafter   referred   to   as “TISCO”).     In   the   view   of   the   Revenue,   the   same   was   not allowed   in   terms   of   EXIM   Policy   of   1997­2002   (hereinafter referred to as “EXIM Policy”) 4. During   the   course   of   scrutiny   of   the   records,   the officers   noticed,   that   UFAC   was   having   a   Memorandum   of Agreement   dated   28.12.1999   with   TISCO   for   conversion   of Manganese   Ore/Coke  into  prime   Silicon   Manganese.    As  per the   agreement,   TISCO   was   to   supply   Manganese   Ore   and Coke/Coal   free   of   cost   at   its   site   at   Maneck   Nagar.     Rest   of the   raw   materials   and   consumables   i.e.   Quartzite,   Charcoal, Carbon   paste,   Dolomite,   Fluxes,   Refractories   and 4 Transformer   Oil   required   for   the   conversion   of   Manganese Ore/Coke   into   Silicon   Manganese   for   TISCO   was   to   be   used by   UFAC   from   their   own   purchases   obtained   under   CT­3   as and   where   applicable.     As   per   the   agreement,   UFAC   was   to charge   job   charges   to   TISCO   at   the   rate   of   Rs.14,090/­   per metric tonne (“PMT” for short) which was inclusive of cost of material   added   by   UFAC.     The   job   work   charges   were   to   be recovered   from   TISCO   on   commercial   invoices.     In   the invoices, Silicon Manganese was to be charged at the rate of Rs.20,623/­   PMT   which   also   included   cost   of   ingredients supplied   by   TISCO.     The   said   invoices   were   prepared   under erstwhile Rule 100­E of the Central Excise Rules.   5. The   activities   of   the   UFAC   had   come   to   a   standstill for   some   period   and   it   re­started   its   production   in   August, 1999   and   was   declared   a   sick   company   by   the   Board   for Industrial   and   Financial   Reconstruction   (BIFR)   under   the provisions   of   the   Sick   Industrial   Companies   (Special Provisions)   Act,   1985   (SICA) .     It   is   not   in   dispute   that   the UFAC carried out conversion of the raw materials supplied by 5 TISCO, on TISCO making the payment of conversion charges of   Rs.14,090/­   PMT   of   Silicon   Manganese.     However,   while dispatching the Silicon Manganese to TISCO, excise duty was paid on the value of Rs.20,623/­ PMT which included cost of raw   materials   supplied  by   TISCO   as   well   as  the   inputs   used by UFAC from their own purchases.   6. The   Commissioner,   Central   Excise   &   Customs, Nagpur,   issued   a   show   cause   notice   to   the   UFAC   dated 9.10.2001 in respect of the Silicon Manganese cleared during September 2000.  It was stated in the said show cause notice, that   the   Circular   No.67/98­Cus   dated   14.9.1998,   issued   by the   Central   Board   of   Excise   &   Customs,   New   Delhi (hereinafter   referred   to   as   “the   Board”)   had   permitted   the EOUs to undertake job­work on behalf of a DTA unit only in textile,   readymade   garments,   agro­processing   and   granite sectors   and   by   another   Circular   No.74/99   dated   5.11.1999 the said facility was extended to EOUs to undertake job­work on   behalf   of   a   DTA   unit   in   aquaculture,   animal   husbandry, electronics   hardware   and   software   sectors.     The   show   cause 6 notice therefore stated, that the sector in which respondent – Assessee   had   carried   out   the   job­works   was   not   covered   by either of the Circulars and, as such, the said job­works were in   violation   of   EXIM   Policy.     The   show   cause   notice   called upon the respondent – Assessee to show cause,   as to why the said Silicon Manganese should not be charged to full Central Excise   duty  as   per  the   proviso  to   Section   3(1)   of   the   Central Excise   Act,   1944   (hereinafter   referred   to   as   “the   Act”)   by denying   the   benefit   of   Notification   No.8/97   dated   1.3.1997 (hereinafter referred to as “the said Exemption Notification”).     7. The show cause notice also called upon the   UFAC   to show  cause,  as   to   why   the   central  excise  duty  amounting   to Rs.23,08,443/­   short   paid   on   Silicon   Manganese   cleared   in DTA during  September  2000,   should not be recovered under Section  11­A  of the Act.  It also called upon to show cause, as to   why   the   goods   i.e.   296   MT   Silicon   Manganese   valued   at Rs.61,04,408/­   cleared   in   DTA   during   the   aforesaid   period (i.e.   September   2000)   should   not   be   held   liable   for confiscation.     The   said   show   cause   notice   also   required   to 7 show cause, as to why penalty should not be imposed on the UFAC  under Rule  209  of the Central Excise Rules, 1944 read with Section  38­A   of the Act.  8. In   all,   ten   (10)   show   cause   notices   of   various   dates, last   being   2.12.2003   for   the   identical   charges   for   different periods  (i.e. from March 2000 to May 2003)  were issued.   9. In   response   to   the   show   cause   notices,   UFAC   had submitted its written replies stating therein, that in the show cause   notices   no   violation   of   Central   Excise   Law   has   been alleged.  It was submitted, that the  removals in the DTA   were in   accordance   with   the   permission   granted   by   the Development   Commissioner   and,   as   such,   there   was   no ground   for   denial   of   the   concessional   rate   of   duty   laid   down in the said   Exemption notification.    It was further submitted, that   since   the   issue   was   based   on   the   interpretation   of   the provisions of EXIM Policy, it was necessary to obtain ruling of the   Development   Commissioner   on   the   issue.     It   was submitted,   that   since   the   Development   Commissioner   had clarified   that   the   removals   made   by   UFAC   to   TISCO   were   in 8 accordance with the permission under the EXIM Policy, there was no occasion to proceed further.   10. However, the Commissioner while passing the order­ in­original   came   to   a   finding   that   the   conversion   work performed   by   UFAC   was   nothing   but   the   job   work   and   that the   said   job   work   done   by   an   EOU   was   governed   by   para 9.17(b) of the EXIM Policy.  He found, that under para 9.17(b) of the EXIM Policy, an EOU was permitted to do job work for a   DTA   unit   only   for   the   purposes   of   exporting   the   finished goods   directly   from   EOU.     However,   since   after   the   job   work the finished goods were not exported by the EOU but cleared to   a   DTA   unit   for   home   consumption,   the   UFAC   had contravened the provisions of the EXIM Policy.  He  also came to   a   finding,  that   the  sector   in   which   UFAC   had  undertaken the job work was not covered by the  Circular dated 14.9.1998 and as extended by another  Circular dated 5.11.1999, issued by the   Board.     He also came to a conclusion that since there was no sale of the goods but only return of the goods after job work,   it   was   not   a   sale   and,   as   such,   contrary   to   the 9 provisions   of   the   EXIM   Policy.       He,   therefore,   vide   order dated   23.6.2003   confirmed   the   demand   for Rs.11,56,08,497/­   along   with   interest.     He   also   imposed penalty   of   Rs.50   lakhs   on   UFAC.       He   further   held,   that   the goods   i.e.   15792.85   MTs   of   Silicon   Manganese   valued   at Rs.32,31,30,000/­   were   liable   for   confiscation.     However, since   the   said   goods   were   not   available   for   confiscation, redemption   fine   of   Rs.50   lakhs   in   lieu   of   confiscation   was imposed.   Two   more   similar   orders   confirming   demand   as raised   under   subsequent   show   cause   notices   were   also passed   vide   order   dated   23.6.2003   and   15.3.2004.     In   the second   order   dated   23.6.2003   being   Order­in­Original   No.21 of 2003,   personal penalty of   Rs. 5 lakh   was also imposed on the Chairman of UFAC, Dhunjishaw M. Naterwala.      11. Being   aggrieved   thereby,   the   UFAC   as   well   as   the Chairman   of   UFAC ,   Dhunjishaw   M.   Naterwala   preferred appeals before the learned CESTAT.   12. The   Commissioner   (Appeals)   had   set   aside   the demand raised by the Revenue in respect of duty free carbon 10 paste   procured   by   UFAC   under   the   CT­3   certificate   in   terms of   Notification   No.1/95­CE   dated   4.1.1995   for   use   in   the conversion   process   of   Manganese   ore.     Being   Aggrieved thereby,   the   Revenue   filed   appeal   before   the   CESTAT   being Appeal   No.E/1607/2006.     By   the   impugned   judgment   dated 21.10.2005,   the   demand   orders   against   UFAC   were   reversed by   the   CESTAT.     Also,   the   CESTAT   dismissed   the   Revenue’s Appeal   No.   E/1607/2006   by   order   dated   7.7.2006,   referring to   its   order   and   judgment   dated   21.10.2005   in   UFAC’s appeal,   Hence, the present appeals.   13. We   have   heard   Shri   K.   Radhakrishnan,   learned Senior   Counsel   appearing   for   the   appellant­   Revenue   and Shri   M.H.   Patil,   learned   counsel   appearing   on   behalf   of   the respondent – UFAC.    14. The   main   contention   raised   by   Shri   Radhakrishnan, learned   Senior   Counsel   on   behalf   of   the   Revenue   is   that,   in view of proviso to sub­section (1) of Section 3 of the Act, the duty   which   is   liable   to   be   levied   and   collected   on   any excisable   goods   manufactured   by   a   100%   EOU   and   brought 11 to any other place in India shall be leviable as per the duties of Customs, which are leviable under the Customs Act, 1962 on   like   goods   produced   and   manufactured   outside   India,   if imported   into   India.     It   is   contended,   that   the   proviso   to Section   5A   of   the   said   Act   specifically   provides,   that   no exemption   granted   under   Section   5A   shall   apply   to   the excisable   goods   which   are   produced   or   manufactured   by   a 100%   EOU   and   brought   to   any   other   place   in   India.     He further   submits,   that   in   the   transaction   between   the   UFAC and   TISCO,   there   is   no   transfer   of   property   in   goods   to   the UFAC   and,   as   such,   it   cannot   be   considered   to   be   a   sale under Section 4 of the Sale of Goods Act, 1930.   The learned Senior   Counsel   therefore   submits,   that   the   order   passed   by the   CESTAT   deserves   to   be   set   aside   and   the   orders­in­ original   passed   by   the   Commissioner   (Appeals)   need   to   be maintained.    15. It   is   further   contended   by   Shri   Radhakrishnan, learned Senior Counsel, that the words “allowed to be sold in India” in clause (ii) of proviso to sub­section (1) of Section 5A 12 of   the   Act   have   been   substituted   by   words   “brought   to   any other place in India” with effect from 11.5.2001.  He therefore submits,   that   in   view   of   change   in   law   from   11.5.2001,   the statutory force of the said Exemption Notification is lost from 11.5.2001.     In   his   submission,   the   said   Exemption Notification   would   stand   impliedly   repealed   with   effect   from 11.5.2001.     He   relies   on   the   judgments   of   this   Court   in   the cases of (1)  M. Karunanidhi  vs.  Union of India & Anr. 1 ; (2) Dharangadhra   Chemical   Works   vs.   Dharangadhar Municipality   and   Anr. 2 ;   and   (3)   Ratan   Lal   Adukia   vs. Union of India 3 .  He further submits, that the terms “allowed to be sold in India” and “brought to any other place in India” have   been   considered   by   this   Court   in   the   cases   of   Siv Industries   Ltd.   vs.   Commissioner   of   Central   Excise   & Customs 4  and  Sarla Performance Fibers Limited and ors. vs.  Commissioner of Central Excise, Surat­II 5  and as such, 1 (1979) 3 SCC 431 2 (1985) 4 SCC 92 3 (1989) 3 SCC 537 4 (2000) 3 SCC 367 5 (2016) 11 SCC 635 13 the   UFAC   would   be   liable   to   pay   duty   as   if   the   goods   were imported into India.  16. Shri   M.H.   Patil,   on   the   contrary   submits,   that   the case   of   the   present   appellant   is   covered   by   paragraph   9.9(b) of the EXIM Policy and not by   paragraph 9.17(b)   of the EXIM Policy.  He further submits, that all the transactions made by UFAC   were   made   only   after   the   valid   permissions   were granted   by   the   Joint   Development   Commissioner,   SEEPZ. Learned   counsel   further   submits,   though   initially   vide Circular   dated   14.9.1998   (No.67/98­Cus)   the   permission   to undertake   job   work   to   EOU/EPZ   from   the   DTA   units   was restricted only to units in textile, readymade garments, agro­ processing   and   granite   sectors   and   subsequently   vide Circular dated 5.11.1999   (No.74/99­Cus)   it was extended to certain   other   units;   by   a   subsequent   Circular   dated 22.5.2000 (No.49/000­Cus), the said facility was extended to all the sectors.  He submits, that this fact has not been taken into   consideration   by   the   Authority   passing   the   Orders­in­ Original.     It   is   submitted   that   the   Sponsoring   Authority   i.e. 14 the   Development   Commissioner,   SEEPZ   had   clarified   the position that the activity which was carried out by the UFAC was permissible under  paragraph 9.9(b)  of the EXIM Policy.   17. To counter the submission that there is no transfer of property   in   goods,   Shri   Patil   submits,   that   the   ‘sale’   and ‘purchase’ in the present case will have to be construed with reference   to   the   definition   of   ‘sale’   and   ‘purchase’   under   the Central   Excise   Act   and   not   under   the   Sale   of   Goods   Act, 1930.   Lastly, Shri Patil submits, that UFAC is entitled to the benefits   of   said   Exemption   Notification   and,   as   such,   the findings   as   recorded   by   the   learned   CESTAT   warrant   no interference.  18. We   shall   first   deal   with   the   submission   of   Shri   K. Radhakrishnan,   learned   Senior   Counsel   appearing   for   the Revenue,   to   the   effect   that   since   in   the   transaction   between UFAC   and   TISCO   there   is   no   transfer   of   property   in   goods, the same cannot be termed as ‘sale’ and therefore would not be covered under paragraph 9.9 (b) of the EXIM Policy.   Shri 15 Radhakrishnan, in that respect, would rely on the provisions of the Sale of Goods Act, 1930.  19. We   do   not   find   any   merit   in   the   submission   of   Shri Radhakrishnan in this regard.  It will be relevant to note that clause   (h)   of   Section   2   of   the   Central   Excise   Act,   1944 specifically   defines   the   terms   ‘sale’   and   ‘purchase’.     Section 2(h) of the Act reads thus: “2(h) “sale”   and   “purchase”,   with   their grammatical   variations   and   cognate expressions,   mean   any   transfer   of the   possession   of   goods   by   one person   to   another   in   the   ordinary course of trade or business for cash or   deferred   payment   or   other valuable consideration;” 20. The perusal of the definition makes it clear that when there   is   a   transfer   of   possession   of   goods   in   the   ordinary course   of   trade   or   business   either   for   cash   or   for   deferred payment or any other valuable consideration, the same would be   covered   by   the   terms   ‘sale’   and   ‘purchase’   within   the meaning   of   the   Central   Excise   Act,   1944.     Undisputedly,   in the   present   case,   there   is   a   transfer   of   Manganese   Ore   by 16 TISCO   to   UFAC   for the purposes of processing the same and converting it into  Silicon Manganese.  Undisputedly, the same is also for a valuable consideration.    21. In   this   respect,   it   will   be   apposite   to   refer   to   the judgment   of   this   Court   in   the   case   of   Commissioner   of Central   Excise,   New   Delhi   vs.   Connaught   Plaza Restaurant Private Limited, New Delhi 6   wherein this Court observed thus:   “46.   We   are   unable   to   persuade   ourselves   to agree with the submission. It is a settled principle in   excise   classification   that   the   definition   of   one statute   having   a   different   object,   purpose   and scheme   cannot   be   applied   mechanically   to another   statute.   As   aforesaid,   the   object   of   the Excise   Act   is   to   raise   revenue   for   which   various goods   are   differently   classified   in   the   Act.   The conditions   or   restrictions   contemplated   by   one statute   having   a   different   object   and   purpose should   not   be   lightly   and   mechanically   imported and   applied   to   a   fiscal   statute   for   non­levy   of excise   duty,   thereby   causing   a   loss   of   revenue. [See   Medley   Pharmaceuticals   Ltd.   v.   CCE   and Customs   [(2011) 2 SCC 601] (SCC p. 614, para 31) and   CCE   v.   Shree   Baidyanath   Ayurved   Bhavan Ltd.   [(2009) 12 SCC  419] ]  The provisions of  PFA, dedicated   to   food   adulteration,   would   require   a technical   and   scientific   understanding   of   “ice­ cream” and thus, may require different standards for   a   good   to   be   marketed   as   “ice­cream”.   These provisions   are   for   ensuring   quality   control   and 6 (2012) 13 SCC 639 17 have  nothing   to  do  with   the  class of   goods which are subject to excise duty under a particular tariff entry   under   the   Tariff   Act.   These   provisions   are not   a   standard   for   interpreting   goods   mentioned in the Tariff Act, the purpose and object of which is completely different.” 22. This   Court   has   held,   that   it   is   a   settled   principle   in excise classification that the definition of one statute having a different   object,   purpose   and   scheme   cannot   be   applied mechanically   to   another   statute.   It   has   further   been   held, that   the   conditions   or   restrictions   contemplated   by   one statute   having   a   different   object   and   purpose   should   not   be lightly   and   mechanically   imported   and   applied   to   a   fiscal statute.    23. It is also equally well settled that the first principle of interpretation   of   plain   and   literal   interpretation   has   to   be adhered to.  We are therefore of the considered view, that the narrower   scope   of   the   term   ‘sale’   as   found   in   the   Sale   of Goods Act, 1930 cannot be applied in the present case.   The term ‘sale’ and ‘purchase’ under the Central Excise Act, 1944, if   construed   literally,   it   would   give   a   wider   scope   and   also 18 include   transfer   of   possession   for   valuable   consideration under the definition of the term ‘sale’.    24. The   next   issue   that   requires   consideration   is   as   to whether   under   the   EXIM   Policy,   UFAC   was   entitled   to   carry out   the   job­work   for   TISCO   and   whether   it   was   entitled   to exemption   from   payment   of   duty   under   the   Exemption Notification.   25. It   will   be   relevant   to   refer   to   the   relevant   clauses   of Chapter   9   of   the   EXIM   Policy.     As   per   para   9.1   of   the   said EXIM   Policy,   units   undertaking   to   export   their   entire production   of   goods   may   be   set   up   under   the   EOU   Scheme. As   per   para   9.9,   the   entire   production   of   EOU   units   is required to be exported subject to the following: “(a) Unless specifically prohibited in the LOP/LOI, rejects   may   be   sold   in   the   Domestic   Tariff   Area (DTA),   on   prior   intimation   to   the   Customs authority.     Such   sales   shall   be   counted   against DTA sale entitlement under paragraph 9.9(b) of the Policy.   Sale of rejects shall be subject to payment of duties as applicable to sale under para 9.9(b). (b) DTA   sale   upto   50%   of   the   FOB   value   of exports   may   be   made   subject   to   payment   of applicable duties and fulfilment of minimum NFEP prescribed in Appendix 1 of the Policy…..” 19 26. It will also be relevant to refer to para 9.17 (b) of the EXIM Policy, which reads thus: “(b) EOU/EPZ   units   may   undertake   job­work   for export,   on   behalf   of   DTA   units,   with   the permission of Assistant Commissioner of Customs, provided   the   goods   are   exported   direct   from   the EOU/EPZ units.   For such exports, the DTA units will   be   entitled   for   refund   of   duty   paid   on   the inputs by way of Brand Rate of duty drawback.” 27. It can therefore be seen, that under para 9.9(a) of the EXIM Policy, EOU is entitled to sell the rejects in the DTA on prior   intimation   to   the   Customs   authorities.     Such   sales   are to be counted against DTA sale entitlement under paragraph 9.9(b) of the EXIM Policy.  The sale of rejects shall be subject to   payment   of   duties   as   applicable   to   sale   under   paragraph 9.9(b) of the EXIM Policy.   28. Under paragraph 9.9(b) of the EXIM Policy, DTA sale upto   50%   of   the   FOB   value   of   exports   is   also   permitted subject   to   payment   of   applicable   duties   and   fulfilment   of minimum   Net   Foreign   Exchange   earning   as   a   Percentage   of exports (NFEP)  as prescribed in Appendix­1 of the Policy.   20 29. Under   paragraph   9.17   (b),   the   EOU/EPZ   units   are also   entitled   to   undertake   job­work   for   export,   on   behalf   of DTA units, with the permission of Assistant Commissioner of Customs,   provided   the   goods   are   exported   direct   from   the EOU/EPZ   units   and   for   such   exports,   the   DTA   units   will   be entitled for refund of duty paid on the inputs by way of Brand Rate of duty drawback.   30. It can thus clearly be seen, that paragraph 9.9(b) and paragraph   9.17(b)   of   the   EXIM   Policy   operate   in   totally different fields.    Under paragraph 9.9 (b), an EOU is entitled to sell upto 50% of the FOB value of exports to DTA subject to payment   of   applicable   duties   and   fulfilment   of   minimum NFEP   as   prescribed   in   Appendix­I   of   the   Policy,   whereas under   paragraph   9.17(b),   an   EOU   is   entitled   to   undertake job­work   for   export,   on   behalf   of   DTA   units,   with   the permission   of   Assistant   Commissioner   of   Customs,   provided the   goods   are   exported   direct   from   the   EOU/EPZ   units.     In such   type   of   exports,   the   DTA   units   would   be   entitled   for 21 refund   of   duty   paid   on   the   inputs   by   way   of   Brand   Rate   of duty drawback.   31. The order­in­original states that since the UFAC has not   exported   the   final   product   of   Manganese   raw   material received   by   it   from   TISCO,   it   had   violated   the   provisions   of paragraph   9.17   (b)   and   9.9(b)   of   the   EXIM   Policy.     We   will have to examine the correctness of the said finding.  For that, it   will   also   be   relevant   to   examine   as   to   whether   under paragraph   9.9   (b)   of   the   EXIM   Policy,   an   EOU   is   entitled   to carry a job­work on behalf of another unit in DTA.   32. The order­in­original refers to Circular No.67/98­cus dated 14.9.1998 and Circular No.74/99­cus dated 5.11.1999. However,   the   Commissioner,   it   appears,   that   while   passing the   order   has   not   noticed   the   subsequent   Circular No.49/2000­Cus dated 22.5.2000.   It will be relevant to refer to paragraph 10 and 11 of the said Circular dated 22.5.2000. “10. Under para 9.17(d), the EOU/EPZ units in specific   sectors   were   allowed   to   undertake   job work   for   export   on   behalf   of   DTA   units.   This paragraph   has   been   amended   to   extend   this facility  to all sectors. It has also  been provided 22 that DTA units shall be entitled to brand rate of duty draw back.  11.     The   EOU   /EPZ   units   in   textiles,   ready made   garments   and   granite   sectors   were allowed to undertake job work on behalf of DTA units   by   Board’s   Circular   69/98­Cus.,   dated 14 th   September   1998.   This   facility   was subsequently   extended   to   the   EOU/EPZ   units in   aquaculture,   animal   husbandry,   hardware, software   sector   vide   Board’s   Circular   No. 74/99­Cus., dated 5 th  Nov., 1999.     Now, it has been decided to extend this facility to EOU/EPZ units   in   all   sectors.   Further,   it   has   been decided  that  the  DTA  units  shall   be  entitled  to avail   of   the   brand   rate   of   duty   drawback   for such job­work undertaken by EOUs/EPZ units concerned.   Board’s   Circulars   67/98­Cus., dated   14­9­1998   and   74/99­Cus.,   dated         5­ 11­1999 stand modified to the above extent .” (emphasis supplied)  33. In   view   of   paragraph   10   of   the   Circular   dated 22.5.2000,   the   facility   of   undertaking   job­work   by   EOU/EPZ units   which   was   restricted   to   specific   sectors   has   been amended   and   the   said   facility   has   been   extended   to   all sectors.     It   has   also   been   provided,   that   DTA   units   shall   be entitled   to   brand   rate   of   duty   draw   back.       Similarly, paragraph   11   of   the   Circular   dated   22.5.2000   also   provides, that   the   facility   which   was   given   to   EOU/EPZ   to   undertake 23 job­work   on   behalf   of   DTA   units   in   textiles,   readymade garments   and   granite   sectors   which   was   subsequently extended   to   the   EOU/EPZ   units   in   aquaculture,   animal husbandry,   hardware   and   software   sectors   vide   Circular dated   5.11.1999,   was   extended   to   EOU/EPZ   units   in   all sectors.  It has further been provided, that DTA units shall be entitled  to  avail of the brand rate of  duty  drawback for  such job­work undertaken by EOUs/EPZ units concerned.   It also provides,   that   earlier   circulars   issued   by   the   Board   stood modified to the said extent.   34. We find, that failure on the part of the Commissioner, who passed the order­in­original, to notice the Circular dated 22.5.2000   has   resulted   in   passing   an   erroneous   order.       It also appears, that after the show cause notice was issued to UFAC, the Commissioner had sought a clarification from the Sponsoring   Authority   i.e.   the   Development   Commissioner, SEEPZ   vide   communication   dated   6.11.2001.     It   will   be relevant   to   refer   to   the   communication   dated   28.11.2001 addressed   by   Joint   Development   Commissioner   to   the 24 Additional Commissioner (CIU), Office of the Commissioner of Customs  and  Central   Excise,  Nagpur,  relevant  part  of  which reads thus:. “Sub:   Manufacture   of   goods   of   DTA   Unit   by   an EOU   on   conversion   basis   –   Provisions   of   Para 9.17(b)   of   the   EXIM   Policy   1997­2002   – Correspondence   regarding.   M/s   Universal Ferro Ltd., Tumsar ********* Kindly   refer   to   letter   C.No. II(39)/25/CIU/2001,   dated   6 th   November,   2001, addressed   to   Development   Commissioner,   SEEPZ SEZ.   Ministry of Commerce has clarified that the EXIM   Policy   permits   the   kind   of   operation   being undertaken   by   the   unit   and   it   should   be permitted.”  35. UFAC   had   also   sought   a   clarification   to   this   effect from the Sponsoring Authority.   It will be relevant to refer to the communication dated 23.10.2001, addressed by the Joint Development   Commissioner,   SEEPZ,   relevant   part   of   which reads as under:   “Kindly   refer   to   your   query   regarding   DTA sale. The position clarified to Central Excise, Nagpur, is as follows: ­ ‘The   general   question   raised   was whether   while   selling   in   DTA   under   DTA 25 sale permission  issued in  terms of  Para  9.9 (b)   of   the   EXIM   Policy,   a   unit   can   take supply   of   raw   material   from   a   Company   in the DTA and give back the finished product (its   approved   as   per   LOP   and   also   covered by the DTA sale permission). The unit is free to procure raw material in   terms   of   Para   9.2   of   Policy.   The   raw material   is   meant   for   production   either export   or   clearance   under   valid   DTA permission.   The   unit   may   convert   the   RM into   its   approved   product   and   clear   the same   against   valid   DTA   sale   permission (under   para   9.9(b)   after   paying   applicable duty   on   assessable   value   of   finished product,   i.e.   value   of   RM   +   conversion charges.   There   is   no   bar   on   this   activity under the EXIM Policy. ’” (emphasis supplied) 36. It   is   not   in   dispute   that   all   transactions   between UFAC   and   TISCO   have been entered into after the necessary permission   was   obtained   from   the   Development Commissioner.       As   a   matter   of   fact,   the   order­in­original itself mentions thus:   “The  M/s. UFAC   was  a  100%  EOU  engaged  in  the manufacture   of   Ferro   Manganese   &   Silico Manganese and clearances thereof for export as well as   in   DTA   on   payment   of   Central   Excise   duty.   The unit   was   also   doing   job   work   for   M/s   TISCO   in respect   of   Silico   Manganese   on   the   basis   of Memorandum of Agreement dated 28.12.99 entered into with M/s. TISCO. These clearances of the goods 26 manufactured   on   the   basis   of   job   work   had   been effected   on   payment   of   duty   vide   Notification no.8/97­Central   Excise   dated   1.3.97   against permission   for   DTA   sales   granted   by   the Development   Commissioner   SEEPZ,   Mumbai   from time to time.” 37. It   could   thus   be   clearly   seen,   that   the   Original Authority   itself   has   found   that   clearance   of   the   goods manufactured  on   the  basis  of  job­work had  been  effected  on payment of duty vide Exemption Notification of 1997 against permission   for   DTA   sales   granted   by   the   Development Commissioner, SEEPZ, Mumbai from time to time.   38. The   combined   reading   of   paragraph   9.9(b)   of   the EXIM Policy , the Circulars issued by the Board, particularly, the   Circular   dated   22.5.2000   and   reply   to   the   query   of   the Customs   Authorities   by   the   Development   Commissioner, SEEPZ   would   clearly   show,   that   the   UFAC   was   entitled   to carry out the job­work on behalf of  TISCO  on payment of duty as provided under  Exemption Notification  of 1997.   39. In this respect, it will also be apposite to refer to the Circular   dated   6.5.2003   (No.38/2003­Cus)   issued   by   the 27 Board which would further  clarify   the position,  relevant  part of which reads thus:     “I   am   directed   to   say   that   cases   have   been brought to the notice of the Board that in case of stock transfer of goods to a DTA unit, EOUs were not   being   allowed   the   benefit   of   payment   of concessional   duty   under   notification   No.   2/95   – Central   Excise,   dated   4­1­1995   even   though   the EOU   had   a   valid   DTA   sale   permission   and   had earned   the   DTA   sale   entitlement   as   provided under   paragraph   6.8   of   the   Exim   Policy   2002­ 2007   (Paragraph   9.9   of   the   Exim   Policy   1997­ 2002)   and   fulfil   other   conditions   specified   in aforesaid notification. The benefit of concessional rate of duty was being denied on the ground that stock transfer of goods is not a sale and thus, not eligible   for   concessional   rate   of   duty   in   terms   of the above notification.  2.     The   matter   has   been   examined   by   the Board.   Notification   2/95   –   C.E.,   dated   1­4­1995 provided   for   50%   exemption   on…..   “ goods allowed   to   be   sold   in   India   under   and   in accordance   with   the   provisions   of   sub­ paragraphs   (a),   (b),   (d)   and   (h)   of   para   6.8 (earlier   para   9.9)   of   the   Exim   Policy ”….   The notification,   therefore,   allowed   concessional   duty only   when   goods   were   sold   into   DTA   in accordance   with   para   6.8   (or   9.9)   of   the   policy. What is covered in para 6.8 (or  9.9) of the policy has   been   clarified   by   Ministry   of   Commerce   in Appendix   14­IH   of   the   Handbook   of   procedures, 2002   –   2007   (Appendix   42   of   the   Hand   Book   of Procedures   Vol   –   I   –   1997   ­   2002)   that   it   covers any   clearance   to   another   DTA   unit.   Thus   it   is 28 not open to the Department to interpret the Exim Policy   in   any   other   manner   than   what   has   been mentioned in Appendix 14 – IH (or 42). The word DTA   sale   has   been   loosely   used   in   the   Exim Policy   and   there   is   no   definition   of   DTA   sale   in the Policy. Appendix 14­IH (or 42) clarifies that it not   only   covers   transfers   through   sales   to   DTA units  but  also  through   other   means.  It  would  be illogical   to   contend   that   the   concession   is available   if   the   goods   are   transferred   on   sale   to an independent unit but it would not be available when   removed   on   stock   transfer   to   another division / unit of the same company.”  40. We   will  now   deal   with   the   next   submission   made  by Shri K. Radhakrishnan, learned Senior Counsel, to the effect that   under   proviso   to   sub­section   (1)   of   Section   3   of   the Central Excise Act, 1944, an  EOU  is liable to pay duty on the goods   brought   to   a   DTA,   as   if   the   goods   were   produced   and manufactured outside India and were imported into India as per  the   provisions   of  the  Customs Act,  1962 and   that  under Section   5A   of   the   Central   Excise   Act,   1944,   the   Central Government has  no power  to grant exemption from  payment of duty to an  EOU .  29 41. To consider the submission, it will be relevant to refer to the relevant part of Sections 3 and 5A of the Central Excise Act, 1944, which read thus:  “3.   Duty specified in the Fourth Schedule to be   levied .­(1)   There   shall   be   levied   and collected in such manner as may be prescribed a   duty   of   excise   to   be   called   the   Central   Value Added   Tax   (CENVAT)   on   all   excisable   goods (excluding   goods   produced   or   manufactured   in special  economic  zones)  which  are produced  or manufactured in India as, and at the rates, set forth in the Fourth Schedule: Provided   that   the   duty   of   excise   which   shall be   levied   and   collected   on   any   excisable   goods which   are   produced   or   manufactured   by   a hundred   per   cent   export­oriented   undertaking and   brought   to   any   other   place   in   India,   shall be   an   amount   equal   to   the   aggregate   of   the duties   of   customs   which   would   be   leviable under   the   Customs   Act,   1962   (52   of   1962)   or any other law for the time being in force, on like goods   produced   or   manufactured   outside   India if   imported   into   India,   and   where   the   said duties   of   customs   are   chargeable   by   reference to their value, the value of such excisable goods shall,   notwithstanding   anything   contained   in any   other   provision   of   this   Act,   be   determined in   accordance   with   the   provisions   of   the Customs Act, 1962 and the Customs Tariff Act, 1975 (51 of 1975).” *** 5A.   Power   to   grant   exemption   from   duty   to excise .­(1)   If   the   Central   Government   is 30 satisfied   that   it   is   necessary   in   the   public interest   so   to   do,   it   may,   by   notification   in   the Official   Gazette,   exempt   generally   either absolutely   or   subject   to   such   conditions   (to   be fulfilled   before   or   after   removal)   as   may   be specified   in   the   notification,   excisable   goods   of any specified description from the whole or any part of the duty of excise leviable thereon: Provided   that,   unless   specifically   provided   in such   notification,   no   exemption   therein   shall apply to excisable goods which are produced or manufactured­ (i) In   a   free   trade   zone   or   a   special economic   zone   and   brought   to   any   other place in India; or (ii) by   a   hundred   per   cent   export­oriented undertaking  and brought to any other  place in India. Explanation­In this proviso, “free trade zone”, “special economic Zone” and “hundred per cent export­oriented   undertaking”   shall   have   the same   meanings   as   in   Explanation   2   to   sub­ section (1) of Section 3.” 42. A   perusal   of   sub­section   (1)   of   Section   3   of   the   Act would show, that sub­section (1) of Section 3 provides for levy and   collection   of   duty   of   excise   in   such   manner   as   may   be prescribed   to   be   called   the   Central   Value   Added   Tax (CENVAT)   on   all   excisable   goods,   which   are   produced   or 31 manufactured   in   India   as,   and   at   the   rates,   set   forth   in   the Fourth   Schedule.     However,   the   said   sub­section   (1)   of Section   3   excludes   the   applicability   thereof,   to   the   goods produced   or   manufactured   in   special   economic   zones.     The proviso to sub­section (1) of Section 3 of the Act is applicable to the excisable goods, which are produced or  manufactured by a 100% export­oriented undertaking when such goods are brought to any other place in India.  It provides, that in such a   case,   an   amount   equal   to   the   aggregate   of   the   duties   of customs   which   would   be   leviable   under   the   Customs   Act, 1962   or   any   other   law   for   the   time   being   in   force,   on   like goods   produced   or   manufactured   outside   India   if   imported into   India   and   where   the   said   duties   of   customs   are chargeable   by   reference   to   their   value,   the   value   of   such excisable goods shall, notwithstanding anything contained in any  other  provision of this Act, be determined in accordance with   the   provisions   of   the   Customs   Act,   1962   and   the Customs Tariff Act, 1975.   32 43. Relying on the proviso to sub­section (1) of Section 3 of   the   Act,   it   is   the   contention   of   Shri   Radhakrishnan   that since   UFAC   has   supplied   the   goods   to   TISCO,   which   is   any other place in India, it will be liable to pay the import duty as if the goods were imported in India.  44. However,  for   considering  the   said  submission,  it   will also   be   necessary   to   refer   to   Section   5A   of   the   Act,   which   is already   reproduced   above.     Sub­Section   (1)   of   Section   5A   of the   Act   provides,   that   if   the   Central   Government   is   satisfied that it is necessary in the public interest so to do, it may, by notification   in   the   Official   Gazette,   exempt   generally   either absolutely or subject to such conditions, to be fulfilled before or   after   removal,   as   may   be   specified   in   the   notification, excisable goods of any specified description from the whole or any   part   of   the   duty   of   excise   leviable   thereon.     The   proviso thereto   provides,   that   unless   specifically   provided   in   such notification,   no   exemption   therein   shall   apply   to   excisable goods   which   are   produced   or   manufactured   in   a   free   trade zone   or   a   special   economic   zone   and   brought   to   any   other 33 place   in   India;   or   by   a   hundred   per   cent   export­oriented undertaking and brought to any other place in India.   45. It   is   the   submission   of   Shri   Radhakrishnan   that   a combined reading of proviso to sub­section (1) of Section 3 of the Act and proviso to sub­section (1) of Section 5A of the Act, would   not   entitle   the   Central   Government   to   grant   any exemption   to   an  EOU   when   it   brings   the   goods   to   any   other place   in   India   (i.e.   DTA)   and   the   duty   that   would   be   leviable would be as if the said goods were imported in India.   46. We   are   of   the   considered   view,   that   if   such   an interpretation   is   accepted,   the   words   “unless   specifically provided in such notification” in sub­section (1) of Section 5A will have to be ignored and the said words would be rendered otiose.  It is a settled principle of law that while interpreting a provision   due   weightage   will   have   to   be   given   to   each   and every word used in the statute. 47. In this respect, we may gainfully refer to the following observations   of   the   Constitution   Bench   of   this   Court   in   the case of  Hardeep Singh  vs.  State of Punjab and others 7 : 7 (2014) 3 SCC 92 34 “42.   To   say   that   powers   under   Section   319 CrPC   can   be   exercised   only   during   trial   would be reducing the impact of the word “inquiry” by the court. It is a settled principle of law that an interpretation   which   leads   to   the   conclusion that   a   word   used   by   the   legislature   is redundant,   should   be   avoided   as   the presumption   is   that   the   legislature   has deliberately and consciously used the words for carrying   out   the   purpose   of   the   Act.   The   legal maxim   a   verbis   legis   non   est   recedendum   which means,   “from   the   words   of   law,   there   must   be no departure” has to be kept in mind. 43.   The   court   cannot   proceed   with   an assumption   that   the   legislature   enacting   the statute has committed a mistake and where the language   of   the   statute   is   plain   and unambiguous,   the   court   cannot   go   behind   the language of the statute so as to add or subtract a word playing the role of a political reformer or of   a   wise   counsel   to   the   legislature.   The   court has   to   proceed   on   the   footing   that   the legislature intended what it has said and even if there   is   some   defect   in   the   phraseology,   etc.,   it is   for   others   than   the   court   to   remedy   that defect.   The   statute   requires   to   be   interpreted without doing any violence to the language used therein.   The   court   cannot   rewrite,   recast   or reframe the legislation for the reason that it has no power to legislate. 44.   No word in a statute has to be construed as   surplusage.   No   word   can   be   rendered ineffective   or   purposeless.   Courts   are   required 35 to   carry   out   the   legislative   intent   fully   and completely.   While   construing   a   provision,   full effect   is   to   be   given   to   the   language   used therein,   giving   reference   to   the   context   and other provisions of the statute. By construction, a   provision   should   not   be   reduced   to   a   “dead letter”   or   “useless   lumber”.   An   interpretation which   renders   a   provision   otiose   should   be avoided   otherwise   it   would   mean   that   in enacting   such   a   provision,   the   legislature   was involved   in   “an   exercise   in   futility”   and   the product   came   as   a   “purposeless   piece”   of legislation   and   that   the   provision   had   been enacted   without   any   purpose   and   the   entire exercise   to   enact   such   a   provision   was   “most unwarranted   besides   being   uncharitable”. (Vide   Patel   Chunibhai   Dajibha   v.   Narayanrao Khanderao   Jambekar   [AIR   1965   SC 1457]   ,   Martin   Burn   Ltd.   v.   Corpn.   of Calcutta   [AIR   1966   SC   529]   ,   M.V. Elisabeth   v.   Harwan   Investment   and   Trading   (P) Ltd.   [1993   Supp   (2)   SCC   433   :   AIR   1993   SC 1014]   ,   Sultana   Begum   v.   Prem   Chand Jain   [(1997) 1 SCC 373] ,   State of Bihar   v.   Bihar Distillery  Ltd.   [(1997) 2 SCC  453 : AIR 1997  SC 1511]   ,   Institute   of   Chartered   Accountants   of India   v.   Price   Waterhouse   [(1997)   6   SCC   312] and   South   Central   Railway   Employees   Coop. Credit   Society   Employees'   Union   v.   Registrar   of Coop.   Societies   [(1998)   2   SCC   580   :   1998   SCC (L&S) 703 : AIR 1998 SC 703] .)” 48. We therefore find, that the interpretation as sought to be   placed   by   Shri   Radhakrishnan   would   render   the   term 36 “unless   specifically   provided   in   such   notification”   in   sub­ section   (1)   of   Section   5A   otiose   or   useless.     Such   an interpretation   would   not   be   permissible.     We   find,   that   the harmonious   construction   of   sub­Section   (1)   of   Section   5A   of the Act and the proviso thereto would be, that an EOU which brings the   excisable  goods  to   any   other   place  in   India  would not be entitled for a general exemption notification unless it is so specifically provided in such a notification.   49. In   this   respect,   it   will   be   relevant   to   refer   to Exemption   Notification   of   1997   as   amended   by   Notification No.21/97­C.E. dated 11.4.1997, relevant part of which reads thus:  “Effective   rate   of   duty   on   certain   goods produced   in   FTZ   or   EOU.   –   In   exercise   of   the powers conferred by sub­section (1) of section 5A of   the   Central   Excise   Act,   1944   (1   of   1944),   the Central   Government,   being   satisfied   that   it   is necessary   in   the   public   interest   so   to   do,   hereby exempts   the   finished   products,   rejects   and waste   or   scrap   specified   in   the   Schedule   to   the Central   Excise   Tariff   Act,   1985   (5   of   1986)   and produced   or   manufactured,   in   a   hundred   per cent   export­oriented   undertaking   or   a   free   trade zone   wholly   from   the   raw   materials   produced   or manufactured in India, and allowed to be sold in India   under   and   in   accordance   with   the 37 provisions   of   sub­paragraphs   (a),   (b),   (c),   (d)   and (f)   of   paragraph   9.9   or   of   paragraph   9.20   of   the Export   and   Import   Policy,   1 st   April,   1997   –   31 st March, 2002, from so much of the duty of excise leviable   thereon   under   section   3   of   the   Central Excise   Act,   1944   (1   of   1944),   as   is   in   excess   of an   amount   equal   to   the   aggregate   of   the duties   of   excise   leviable   under   the   said Section   3   of   the   Central   Excise   Act   or   under any   other   law   for   the   time   being   in   force   on like   goods,   produced   or   manufactured   in   India other   than   in   a   hundred   percent   export­oriented undertaking or a free trade zone, if sold in India.” 50. The   bare   reading   of   the   aforesaid   Notification   would amply make it clear, that the Central Government after being satisfied that it was necessary in the public interest so to do, thereby exempted the finished products, rejects and waste or scrap which was produced or manufactured in a hundred per cent   export­oriented   undertaking   or   a   free   trade   zone   wholly from   the   raw   materials   produced   or   manufactured   in   India and allowed to be sold in India under and in accordance with the   provisions   of   sub­paragraphs   (a),   (b),   (c),   (d)   and   (f)   of paragraph 9.9 or of paragraph 9.20 of the EXIM Policy, from so much of the duty of excise leviable thereon under Section 3   of   the   Central   Excise   Act,   1944,   as   is   in   excess   of   an 38 amount equal to the aggregate of the duties of excise leviable under   the   said   Section   3   of   the   Central   Excise   Act   or   under any   other   law   for   the   time   being   in   force   on   like   goods, produced or  manufactured in  India other  than  in a  hundred per   cent   export­oriented   undertaking   or   a   free   trade   zone,   if sold in India.   51. It   could   thus   be   seen,   that   the   said   notification specifically provides grant of exemption to the EOUs from the payment   of   duties,   which   are   in   excess   of   what   is   leviable under   sub­section   (1)   of   Section   3  of   the   Central  Excise   Act, 1944   on   like   goods,   produced   or   manufactured   in   India.     In our   considered   view,   since   the   said   Exemption   Notification specifically   mentions,   that   the   goods   produced   or manufactured by an 100% EOU, which are allowed to be sold in   India   in   accordance   with   para   9.9(b)   of   the   EXIM   Policy, the   proviso   would   be   inapplicable   thereby,   requiring   the duties   to   be   paid,   as   are   required   to   be   paid   under   sub­ Section (1) of Section 3 of the said Act.  The conditions which 39 can   be   culled   out   for   enabling   to   get   the   benefit   of   the   said Exemption Notification are as under: (i) The   finished   products,   rejects   and   waste   or   scrap specified   in   the   Schedule   to   the   Central   Excise   Tariff Act,   1985   should   be   produced   or   manufactured   in   the 100% export­oriented undertaking or a free trade zone; (ii) The   said   finished   products   should   be   manufactured wholly   from   the   raw   materials   produced   or manufactured in India; (iii) They   are   allowed   to   be   sold   in   India   under   and   in accordance   with   the   provisions   of   sub­paragraphs   (a), (b), (c), (d) and (f) of paragraph 9.9 or of paragraph 9.20 of the EXIM Policy. 52. Undisputedly,   in   the   present   case,   the   transaction between   UFAC   and   TISCO   satisfies   all   the   three   conditions. The   goods   are   produced   and   manufactured   by   UFAC,   an 100%   export­oriented   unit;   they   are   manufactured   wholly from   the   raw   materials   produced   or   manufactured   in   India and,   thirdly,   they   have   been   allowed   to   be   sold   in   India   in 40 accordance   with   the   provisions   of   paragraph   9.9(b)   of   the EXIM Policy . 53. We   will   now   consider   the   submission   of   Shri Radhakrishnan,   learned   Senior   Counsel,   that   in   view   of substitution   of   the   words   “allowed   to   be   sold   in   India”   by “brought   to   any   other   place   in   India”,   the   said   Exemption Notification shall stand impliedly overruled/repealed.   54. No   doubt,   that   the   reliance   placed   by   the   learned Senior   Counsel   on   the   judgments   of   this   Court   to   the   effect that   if   there   are   inconsistencies   in   two   statutes,   the   later would  prevail  is well  placed.   This  Court  in   Deep   Chand   vs. State   of   Uttar   Pradesh 8   has   laid   down   the   following principles to ascertain whether there is repugnancy or not: “(1) Whether   there   is   direct   conflict between the two provisions;  (2) Whether   the   legislature   intended   to lay   down   an   exhaustive   code   in respect   of   the   subject   matter replacing the earlier law; (3) Whether   the   two   laws   occupy   the same field.” 8 AIR 1959 SC 648 41 The   said  view  has   been   consistently   followed   by  this Court in catena of judgments.  55. We   do   not   find,   that   there   would   be   any   conflict   in the   amended   provisions   of   clause   (ii)   of   the   proviso   to   sub­ section   (1)   of   Section   5A   of   the   Act   and   the   said   Exemption Notification.     In   any   case,   by   the   2001   Amendment,   the legislature has  not  laid down any  exhaustive  code in  respect of the subject matter in replacing the earlier law.   It appears, that the said Amendment has been incorporated to bring the said   clause   (ii)   of   sub­Section   (1)   of   Section   5A   in   sync   with the words used in clause (i) of the proviso to sub­section (1) of Section   5A   of   the   Act   and   the   words   used   in   the   proviso   to sub­section   (1)   of   Section   3   of   the   Act.     In   that   view   of   the matter,   we   find,   that   the   said   contention   is   without substance.  56. Insofar   as   the   reliance   placed   by   the   learned   Senior Counsel   on   the   judgment   of   this   Court   in   the   case   of   Siv Industries   Ltd.   (supra)   so   as   to   distinguish   the   terms “allowed to be sold in India” and “brought to any other place 42 in India” is concerned, we find, that the said judgment would rather   support   the   case   of   the   respondent   –   Assessee.     It would   be   relevant   to   refer   to   the   following   observation   in paragraph 18 of the said judgment, which reads thus: “Thus   it   is   apparent   that   debonding   and permission to sell in India are two different things   having   no   connection   with   each other.   It   also   becomes   apparent   that   in view   of   the   EOU   Scheme   as   modified   from time   to   time   and   corresponding amendments   to   Section   3   of   the   Act   the expression   “allowed   to   be   sold   in   India”   in the   proviso   to   Section   3(1)   of   the   Act   is applicable only to sales made up to 25% of production by 100% EOU in DTA and with the   permission   of   the   Development Commissioner.   No   permission   is   required to   sell   goods   manufactured   by   100%   EOU lying with it at the time approval is granted to debond.” 57. It   is   to   be   noted   that   the   case   that   fell   for consideration before this Court was with regard to debonding. What this Court has held is, that no permission is required to sell   goods   manufactured   by   100%   EOU   lying   with   it,   at   the time   approval   is   granted   to   debond.     It   has   been   held,   that the expression “allowed to be sold in India” in the proviso to 43 Section 3(1) of the Act was applicable only to sales made upto 25%   of   production   by   100%   EOU   in   DTA   and   with   the permission of the Development Commissioner.  Admittedly, in the   present   case,   the   sales   made   by   UFAC   to   TISCO   are within   the   permissible   limits   and   with   the   permission   of   the Development Commissioner. 58. The   view   taken   by   this   Court   in   the   case   of   Sarla Performance Fibers Limited  (supra) is a similar view, taken following   the   decision   of   this   Court   in   Siv   Industries   Ltd. (supra). As such, the said judgment also is of no assistance to the case of the appellant.  59. In   that   view   of   the   matter,   we   do   not   find,   that   the CESTAT has  committed  any  error   in reversing  the  orders­in­ original   passed   by   the   Commissioner.     The   appeals   are, therefore, dismissed.  …....................CJI.                              [S.A. BOBDE] ......................J.                                                          [B.R. GAVAI] 44 ......................J.                                                          [SURYA KANT] NEW DELHI; MARCH 06, 2020