//  1  // [REPORTABLE] IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.7322 OF 2021 STATE OF GUJARAT  .. Appellant Versus CADILA HEALTHCARE LTD. ..Respondent J U D G M E N T M.R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   05.07.2016   passed   by   the   High Court   of   Gujarat,   at   Ahmedabad   in   STR   No.4   of   2005   by which   the   High   Court  has   answered   the   reference   in   favour of   the   respondent   –   assessee   –   dealer   holding   that   the product   “KADIPROL”   sold   by   the   respondent   can   be categorized   as   “Poultry   Feed”   falling   under   Entry   25   of Schedule I of the Gujarat Sales Tax Act (hereinafter referred to   as   “GST   Act”)   and   not   as   a   “Drug   and   Medicine”   under //  2  // Entry 26(1) of Schedule II Part A of the GST Act, the State of Gujarat has preferred the present Appeal.   2. At   the   outset   it   is   required   to   be   noted   that   the   present proceeding   arise   out   of   the   Determination   Order   passed   by the   Deputy   Commissioner   of   Sales   Tax   under   Section   62   of the   GST   Act   by   which   the   Deputy   Commissioner   held   that the   product   in   question   –   KADIPROL   would   be   covered   as “Drug and Medicine” under Entry 26(1) of Schedule II Part A of the GST Act.   2.1 The   respondent   filed   an   application   before   the   Deputy Commissioner of Sales Tax under Section 62 of the GST Act to determine the rate of tax on “KADIPROL” sold under their invoice  dated  20.03.1989.  The  respondent also  preferred  an application   before   the   Assistant   Commissioner,   Food   and Drugs   Control   Administration   regarding   whether   the respondent   is   required   to   obtain   a   license   under   the   Drugs and   Cosmetics   Act,   1940   (hereinafter   referred   to   as   “Act, 1940”) for manufacturing the product “KADIPROL”. That, the Authority under the Act, 1940 informed the respondent that the license for manufacturing of product “KADIPROL” under the   Act,   1940   was   not   required.   However,   the   Deputy Commissioner   of   Sales   Tax,   by   his   order   dated   16.04.1990 //  3  // held   that   the   product   in   question   contains   some   preventive medicine  and  therefore,  categorized  as  “Drug   and  Medicine” as per Entry 26(1) of Schedule II Part A of the GST Act. The Tribunal upheld the order of the Deputy Commissioner. The respondent   preferred   a   Reference   Application   under   Section 69 of the GST Act before the Tribunal for referring the matter for   decision   of   the   High   Court.   The   reference   was   made   to the High Court which was numbered as Sales Tax Reference No.4 of 2005.  2.2 By   impugned   judgment   and   order,   the   High   Court   has answered   the   reference   in   favour   of   the   respondent   – assessee   and   has   held   that   the   product   “KADIPROL”   would be covered as “Poultry Feed” under Entry 25 of Schedule I of the GST Act.  2.3 Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   High   Court   holding   that the   product   “KADIPROL”   manufactured   by   the   respondent would   be   covered   by   Entry   25   of   Schedule   I   of   the   GST   Act as   “Poultry   Feed”,   the   State   of   Gujarat   has   preferred   the present Appeal. 3. Ms. Aastha Mehta, learned  Counsel has appeared on behalf //  4  // of   the   appellant   –   State   of   Gujarat   and   Ms.   Kavita   Jha, learned Counsel has appeared on behalf of the respondent – assessee.  4. Ms.   Aastha   Mehta,   learned   Counsel   appearing   on   behalf   of the   appellant   –   State   of   Gujarat   has   submitted   that   in   the facts   and   circumstances   of   the   case,   the   High   Court   has committed   grave   error   in   overturning   the   findings   given   by the   Tribunal   and   the   Deputy   Sales   Tax   Commissioner holding  that the product “KADIPROL” can  be categorized  as “Drug and Medicine”.  4.1 It is submitted that the High Court has not given any reason whatsoever to overturn the findings given by the Tribunal as well as the Deputy Sales Tax Commissioner. It is submitted that both the authorities below in fact considered the expert literature   on   the   subject   which   ought   not   to   have   been brushed   aside   by   the   High   Court   without   giving   any independent reasoning. 4.2 It is submitted that the composition of “KADIPROL” for every 100   gm   was   (a)   Emporium   (Amprolium)   Hydrochloride   –   25 gm and (b) Vitamin K3 – 250 gm. //  5  // 4.3 It   is   submitted   that   the   same   product   was   used   to   provide protection  against  coccidiosis due to  anti­coccodial  property of emporium. It is submitted that the presence of Vitamin K in “KADIPROL” prevents loss of blood  by ensuring  adequate availability   of   prothrombin   and   thus   supplements   the   anti­ coccidial   action   for   emporium.   It   is   submitted   that   product also   eliminates   subclinical  coccidian  infection   and  improves the   health   of   the   blood.   It   is   submitted   that   therefore   the predominant purpose for which the product in question was used   by   persons   rearing   poultry   is   to   eliminate   subclinical coccidian infection. It is submitted that the indirect effect of the   said   drug   is   only   consequential   and   may   be   to   improve the   health   of   the   poultry   or   help   in   growth   of   poultry.   It   is submitted   that   however   that   does   not   dilute   the   main purpose   of   the   ingredients,   the   composition   as   well   as   the purpose   for   which   it  was   administered.   It   is   submitted   that therefore   the   product   would   fall   under   Entry   26(1)   of Schedule II Part A of the GST Act as “Drug and Medicine”. 4.4 It is further submitted on behalf of the State that a drug can be   administered   either   for   prevention   or   treatment   of disease.   The   Deputy   Sales   Tax   Commissioner   considering the   expert   literature   specifically   held   that   the   drug   is   to //  6  // ensure   that   an   infectious   disease   does   not   spread   and   was administered   to   the   poultry   feed   as   a   “preventive   measure”. It   is   submitted   that   if   the   nutrition   is   not   for   predominant purpose, then the product cannot be ‘poultry feed’. 4.5 It   is   submitted   that   the   Tribunal   considered   the   decision   of the High Court in the case of State of Gujarat vs. M/s. Pfizer (India)   Ltd.   in   Sales   Tax   Reference   No.38   of   1980   in   which the   High   Court   held   that   if   main   purpose   is   medicinal   and not   nutrition,   then   even   if   there   is   some   indirect   help   in increasing   production   of   eggs,   the   product   would   not   be called “poultry feed”. It is submitted that in the present case the   Tribunal   specifically   held   that   the   product   is   a   “non­ nutritional additive” which as per the existing literature falls within   the   category   of   “Drug”.   It   is   submitted   that   even   in the   case   of   M/s.   Pfizer   (India)   Ltd.   (Supra),   one   of   the products   which   had   Terramycin   and   was   used   for   the purpose   of   preventing   or   treating   diseases   was   held   to   be   a “drug”.   It   is   submitted   that   in   the   case   of   M/s.   Pfizer   Ltd. (Supra), it was specifically held that the product which does not   have   any   nutritional   value   as   predominant   use   cannot be   a   poultry   feed.   It   is   submitted   that   while   deciding   the reference   in   the   case   of   M/s.   Pfizer   (India)   Ltd.   (Supra),   the //  7  // High Court also considered its earlier decision in the case of Glaxo   Laboratories   (India)   Ltd.   vs.   State   of   Gujarat [(1979)   43   STC   386   (Guj)] .   It   is   submitted   that   neither Pfizer judgment nor Glaxo judgment of the High Court have held   that   non­nutritional   additives   would   be   considered   as “poultry feed”. 4.6 It is submitted that the view taken by the High Court relying on the decision in case of M/s. Pfizer (India) Ltd. (Supra) has widened   the   ambit   of   “poultry   feed”   so   as   to   restrict   the meaning  of  Entry  “Drug   and  Medicine”.  It  is  submitted  that no   Entry   under   the   Schedule   can   be   interpreted   so   broadly so   as   to   include   even   products   which   have   medicinal properties. It is submitted that since the product is sought to be  exempted under  Entry  25, the meaning  given to “poultry feed” cannot be widened and has to be construed strictly. It is   submitted   that   such   an   interpretation   gives   undue   and subjective   power   on   dealers   to   use   any   product   as   “poultry feed” thereby getting exemption of tax. 4.7 It   is   submitted   that   in   the   case   of   Eskayef   Limited   vs. Collector   of   Central   Excise   [(1990   4   SCC   680] ,   it   is   held by   this   Hon’ble   Court   that   the   products   “Neftin­50   and //  8  // Neftin­200”   which   are   used   for   prevention   and   treatment   of ailments   such   as   “coccidiosis”   and   “histomonoiasis”   in poultry   cannot   be   considered   as   ‘poultry   feed’   and   ought   to be   categorized   as   a   “drug”.   It   is   submitted   that   in   the   said decision   it   is   specifically   held   that   merely   because   these products   can   be   used   for   improving   egg   production   and increase   in   growth   rate   of   broilers   would   not   in   any   way detract   from   the   fact   that   said   products   are   medicine.   It   is submitted that in the present case also, “KADIPROL” is used for the purpose of prevention and treatment, with an indirect positive consequence for the health of the poultry. 4.8 Making   above   submissions   and   relying   upon   above decisions, it is prayed to allow the present appeal and quash and   set   aside   the   impugned   judgment   and   order   passed   by the   High   Court   and   restore   the   decisions   of   the   Sales   Tax Tribunal   as   well   as   the   Deputy   Sales   Commissioner   and   to hold   that   the   product   “KADIPROL”   can   be   categorized   as “Drug and Medicine” under Entry 26(1) of Schedule II Part A of the GST Act and not as “poultry feed” falling under Entry 25 of Schedule I of the GST Act.   5. Present   appeal   is   vehemently   opposed   by   Ms.   Kavita   Jha, //  9  // learned Counsel appearing for the respondent.  5.1 Ms.   Jha,   learned   Counsel   appearing   for   the   respondent   – dealer   –   assessee   has   submitted   that   as   such   as   on   date there is no existing demand on the respondent pertaining to the   issue   and   even   all   the   assessments   under   the   GST   Act are   also   closed   with   respect   to   the   respondent.   It   is submitted   that   therefore   as   such   the   issue   involved   in   the present appeal would be academic. 5.2 Making   submissions   on   merits,   learned   Counsel   appearing for   the   respondent   has   vehemently   submitted   that   in   the facts and circumstances of the case, the High Court has not committed any error in categorizing the product “KADIPROL” as   “poultry   feed”   under   Entry   25   of   Schedule   I   of   the   GST Act. It is submitted that while holding so the High Court has taken   into   consideration   the   fact   that   over   a   period   of   time concept of “poultry feed” has changed considerably. 5.3 It   is   submitted   that   the   words   “poultry   feed”   has   acquired definite connotation in livestock farming and so also has the concentrates and whereas the feed simpliciter is essential for the maintenance of poultry, the concentrates i.e. vitamins in the   food   stuff   enable   the   poultry   to   maintain   energy;   to //  10  // perform   the   vital   process   of   life   and   provide   the   material   to replace   the  essential   tissues;  breakdown   of   which   occurs   in the   body   continuously.   It   is   submitted   that   the   ration   of poultry   may   be   divided   for   convenience   into   two   parts:   (1) maintenance   ration,   viz.   the   portion   of   the   died   which   just enables   the   poultry   at   rest   to   carry   on   the   essential processes of life, such as breathing and circulation of blood, without   either   gain   or   loss   of   weight;   and   (2)   feed   supplied over and above the maintenance requirement for augmenting the production for growth or fattening; or for augmenting egg laying capacity. 5.4 It   is   submitted   that   in   the   present   days   when   the maintenance of the poultry has become so costly, the poultry is   not   kept   in   a   farm   in   a   state   of   non­production.   It   is submitted   that   to   make   the   poultry   financially   viable,   it   is but necessary to  supply a balanced poultry feed to increase the production of eggs or fat and growth if the poultry is kept for   consumption   of   its   meat.   It   is   submitted   that   over   a period of time, when the concept of poultry feed has changed considerably,   it   does   not   mean   food   for   poultry   in conventional   sense.   It   consists   not  only   of   concentrates   but even additives, like vitamins, minerals and antibodies which //  11  // are   essential   for   better   development   of   poultry   etc.   which   is purpose   of   having   a   good   yield   from   such   activities.   In support   of   above   submissions,   reliance   is   placed   on   the following decisions. (1)  Glaxo Laboratories (India) Limited vs. State of Gujarat (1979) 43 STC 386 (Guj) (2)  Glindia Ltd. vs. Union of India 1989 (22) ECC 311 (3) State of Gujarat vs. Pfizer Ltd. (1991) 82 STC 374 (Guj) (4) Sun   Export   Corporation   vs.   Collector   of   Customs,       Bombay (1997) 6 SCC 564 (5) M/s.   Golden   Streak   Drug   &   Pharmaceuticals   Ltd.,     Lucknow  vs. Commissioner Trade Tax Lucknow 2017­TIOL­2502­HC­ALL­CT 5.5 It   is   submitted   that   the   product   “KADIPROL”   is   added   to “poultry   feed”   so   as   to   make   good   deficiency   of   Vitamin   K. The product “KADIPROL” is aimed at preventing loss of blood in the intestine by enhancing clotting time of blood in birds. It is submitted that the  said product is  an essential  poultry feed   supplement   and   is   liable   to   be   classified   as   “poultry feed” under Entry 25 of Schedule I of the GST Act. 5.6 It   is   further   submitted   by   Ms.   Jha,   learned   Counsel appearing   for   the   respondent   that   this   Court   has //  12  // consistently taken the view that in determining the meaning of an article in a tariff schedule, one principle which is fairly well­settled   is   that   those   words   and   expressions   should   be construed in the sense in which they are understood in the trade   by   the   dealer   and   the   consumer.   It   is   submitted   that therefore   while   considering   a   particular   product   /   article,   a common   parlance   test   is   to   be   applied.   In   support   of   above submissions,   reliance   is   placed   on   the   decisions   of   this Court   in   the   case   of   Collector   of   Central   Excise,   Kanpur vs.   Krishna   Carbon   Paper   Co.   [(1989)   1   SCC   150]   and Plasmac   Machine   Manufacturing   Company   Private Limited   vs.   Collector   of   Central   Excise,   Bombay   [(1992) 84 STC 107 (SC) : [1990] Supp 3 SCR 384] . 5.7 It   is   submitted   that   in   the   present   case,   poultry   rearing industry, poultry feed concentrates like “KADIPROL” are not bought   as   “Drug   and   Medicine”,   but   infact   the   same   is bought   as   “poultry   feed”.   It   is   submitted   that   even   the respondent is marketing its product “KADIPROL” as “not for medicinal   use”.   It   is   submitted   that   therefore   applying common parlance test also, the product “KADIPROL” is to be considered as “poultry feed”. //  13  // 5.8 It is submitted that the subsequent decision of this Court in the   case   of   Commissioner   of   Customs   (Import)   Mumbai vs.  Dilip  Kumar  and  Company  and  Ors.  [(2018) 9  SCC  1] by   which   this   Court   overruled   the   decision   of   this   Court   in the   case   of   Sun   Export   Corporation   vs.   Collector   of Customs,   Bombay   [(1997)   6   SCC   564]   to   the   extent wherein   Sun   Export   Case   held   that   in   case   of   ambiguity, benefit   of   exemption   notification   should   go   to   the   assessee, shall not be applicable to the facts of the case on hand. It is submitted   that   in   the   present   case,   it   is   not   the   case   of respondent that the product “KADIPROL” was covered within the   ambit   of   any   exemption   notification   and   therefore,   in case of ambiguity, the benefit should go to the respondent. It is   submitted   that   present   case   pertains   to   the   classification of the product “KADIPROL” which is poultry feed supplement as to whether the same is classifiable as “poultry feed” or as “Drug and Medicine”. 5.9 It   is   further   submitted   by   Ms.   Jha,   learned   Counsel appearing   for   the   respondent   that   even   under   the   Gujarat Value   Added   Tax   Act,   2003   (hereinafter   referred   to   as “Gujarat   VAT   Act”),   sale   and   purchase   of   “poultry   feed”   are //  14  // exempt   from   tax   under   Entry   48   Schedule   I   of   the   Gujarat VAT   Act.   It   is   submitted   that   even   under   the   Gujarat   VAT Act,   food   and   dietary   supplements   are   specifically   excluded within the ambit of Drug and Medicine. It is submitted that thus, the same reflects intention of the legislature that entry “Drug   and   Medicine”   will   not   imbibe   food   and   dietary supplements   within   its   ambit.   It   is   submitted   that   by drawing   an   analogy   in   the   present   case   as   well,   it   can   be argued   that   even   “poultry   feed”   supplements   like “KADIPROL”   will   not   be   covered   within   the   ambit   of   “Drug and   Medicine”   under   Entry   26(1)   of   Schedule   II   of   the   GST Act. Making above submissions, it is prayed to dismiss  the present appeal.  6. Heard   learned   Counsel   appearing   for   the   respective   parties at length. 7. Having heard the learned counsel appearing on behalf of the respective   parties   and   having   perused   the   order   passed   by the learned Tribunal as well as the impugned judgment and order   passed   by   the   High   Court,   it   is   noticed   that   the product in question was sold in a sachet/packet of 100 gm. //  15  // It was not meant to be given as a food to the poultry.  It was required   to   be   mixed   with   the   feed   given   to   the poultry/birds.     It cannot be directly  fed and/or  given  to the birds.  Therefore, there is some merit in the contention of the Revenue   that   the   impugned   judgment   and   order   does   not deal   with   the   reasoning   given   by   the   Tribunal.     It   merely quotes   and   relies   upon   the   two   decisions   in   the   case   of Glaxo   Laboratories   (India)   Ltd.   (supra)   and   M/s.   Pfizer (India)   Ltd.   (Supra)   without   a   detailed   and   an   in­depth examination of the facts as found.   Therefore, usually in the aforesaid background, we would have remitted the matter to the   High   Court   for   a   fresh   decision.     However,   we   are   not inclined to pass an order of this nature as it is accepted that the  issue  in  question   is  of  academic  interest  and  even  if  we decide the appeal in favour of the Revenue, it would not have any revenue implication as there are no tax dues.   8. In view of the above facts and as the issue in question is in the academic interest and as there is no revenue implication as   there   are   no   tax   dues   and   therefore   there   is   zero   tax effect,   we   close   the   present   proceedings   keeping   the   larger question   on   the   Common   Parlance   Test   open,   to   be considered in an appropriate case in a like matter.  //  16  // With this, the present appeal stands disposed of.  …………………………… ..J.      [M.R. SHAH] …………………………… ..J.     [SANJIV KHANNA] New Delhi, July  11, 2022