REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO 5373 OF 2019 Hewlett Packard India Sales Pvt. Ltd.  (Now HP India Sales Pvt. Ltd.) … Appellant                                              VERSUS Commissioner of Customs (Import), Nhava Sheva … Respondent WITH CIVIL APPEAL NO 6715 OF 2019 Lenevo (India) Pvt. Ltd. … Appellant                                                                        VERSUS Commissioner of Customs (Import), Nhava Sheva … Respondent JUDGMENT Surya Kant, J. 1. The question that arises for our consideration pertains to correct classification   of   Automatic   Data   Processing   Machines   (hereinafter, Page  |  1 ‘ADP’)   which   are   popularly   known   as   ‘All­in­One   Integrated   Desktop Computer’   (hereinafter,   ‘Concerned   Goods’)   under   the   First   Schedule to the Central Excise Tariff Act, 1985 (hereinafter, ‘First Schedule’).  F ACTS      2. The   Appellants   imported   certain   units   of   the   Concerned   Goods and classified them under ‘Tariff Item 8471 50 00’ as per the prevalent self­assessment   procedure.   During   subsequent   examination   by   the Custom Authorities, the Concerned Goods were classified under ‘Tariff Item   8471   30   10’,   which   was   later   confirmed   by   the   Assistant Commissioner   of   Customs   and   Commissioner   of   Customs   (Appeal). These   findings   were   further   affirmed   by   the   Customs,   Excise   and Service   Tax   Appellate   Tribunal   (hereinafter,   ‘CESTAT’),   West   Zonal Bench,   Mumbai   vide   the   impugned   judgments   dated   19.12.2018   and 24.06.2019. 3.    While the rate of duty is same under both the Tariff Items, the method of computing them is different. Goods under ‘Tariff Item 8471 30   10’   attract   the   application   of   Section   4A   of   Central   Excise   Act, 1944, which valued the excisable goods on the basis of percentage of retail sale price. In contrast, a classification under ‘Tariff Item 8471 50 00’   invites   valuation   based   on   price   mechanism   under   Section   4   of Central   Excise   Act,   1944   which   would   have   effectively   reduced   the overall  liability  to pay  the  requisite duty.  This  difference in  liability  is Page  |  2 the precise reason behind the present dispute regarding classification under the correct Tariff Item which calls for adjudication.  4.  Before delving into the reasoning of the revenue authorities and CESTAT,   which   is   more   or   less   identical,   it   would   be   appropriate   to reproduce the following relevant parts of the First Schedule :­ Heading/Sub­ Heading/Tariff Item 1 (1) Description of goods 2 (2) 8471  Automatic   data   processing   machines and   units   thereof;   magnetic   or   optical readers,   machines   for   transcribing data   on   to   data   media   in   coded   form and   machines   for   processing   such data,   not   elsewhere   specified   or included 8471 30 ­   Portable   digital   automatic   data processing   machines,   weighing   not more   than   10   kg,   consisting   of   at least   a   central   processing   unit,   a 1  Additional Notes to The Customs Tariff Act 1975, sch 1 states that ­ 1(a)   “Heading”,   in   respect   of   goods,   means   a   description   in   list   of   tariff   provisions accompanied by a four­digit number and includes all sub­headings of tariff items the first four­digits of which correspond to that number.   (b)“Sub­heading” ”, in respect of goods, means a description in list of tariff provisions accompanied by a six­digit number and includes all tariff items the first six­digits of which correspond to that number.    (c)“Tariff Item” means a description in list of tariff provisions accompanied by a six­ digit   number   means   a   description   of   goods   in   the   list   of   tariff   provisions accompanying   either   eight­digit   number   and   the   rate   of   the   duty   of   excise   or   eight­ digit number with blank in the column of the rate of duty. 2  General Explanatory Notes to The Customs Tariff Act 1975, sch 1 states that ­ 1.   Where   in   column   (2)   of   this   Schedule,   the   description   of   an   article   or   group   of articles under a heading is preceded by “­”, the said article or group of articles shall be   taken   to   be   a   sub   classification   of   the   article   or   group   of   articles   covered   by   the said   heading.   Where,   however,   the   description   of   an   article   or   group   of   articles   is preceded   by   “­­”,   the   said   article   or   group   of   articles   shall   be   taken   to   be   a   sub­ classification   of   the   immediately   preceding   description   of   the   article   or   group   of articles   which   has   “­”.   Where   the   description   of   an   article   or   group   of   articles   is preceded by  “­­­” or  “­­­­”, the  said article  or group  of articles  shall be  taken to  be a sub­classification   of   the   immediately   preceding   description   of   the   article   or   group   of articles which has “­” or “­­”. Page  |  3 keyboard and a display 8471 30 10 ­­­ Personal computer 8471 30 90 ­­­  Other  ­ Other   automatic   data   processing machines 8471 41 ­­   Comprising   in   the   same   housing   at least a central  processing  unit and  an input   and   output   unit   whether   or   not combined 8471 41 10 ­­­  Micro computer 8471 41 20 ­­­  Large or main frame computer 8471 41 90 ­­­  Other 8471 49 00 ­­   Other,   presented   in   the   form   of systems 8471 50 00 ­   Processing   units   other   than   those of   subheading   8471   41   or   8471   49, whether   or   not   containing   in   the same   housing   one   or   two   of   the following   types   of   unit:   storage units, input units, output units (Emphasis Applied)  5. Since,   the   reasoning   confirming   the   classification   under   ‘Tariff Item 8471 30 10’ by the adjudicating authorities including CESTAT is identical,   hence,   it   would   be   sufficient   to   discuss   the   key   findings   of the impugned decisions in brevity. These observations are :­ a)   The Concerned Goods weighed less than 10 kilogram  and were easily   carried   from   one   place   to   another.   In   this   respect   the   CESTAT relied   on   dictionary   meaning   of   the   word   ‘portable’   to   hold   that   the goods were rightly classified under ‘Tariff Item 8471 30 10”; b) The   absence   of   in­built   power   source   does   not   render   the Concerned Goods as non­portable; Page  |  4 c)  The dimensions of the Concerned Goods as well as the fact that it was not foldable did not impact the element of portability;  d)   The Concerned goods had a display unit, a touch screen which could   function   as   a   keyboard   and   thus   it   fulfilled   the   description mentioned under ‘Tariff Item 8471 30 10’ . B. C ONTENTIONS      6. We   have   heard   learned   counsel   for   the   parties   and   perused   the documents produced on record. It must be noted that both sides have not   disputed   the   findings   of   the   adjudicating   authorities   except   in respect   of   the   aspect   of   portability   of   Concerned   Goods.   Hence,   the only   limited   question   that   falls   for   consideration   before   us   in   these proceedings   is   whether   the   Concerned   Goods   are   ‘portable’   or   not under ‘Tariff Item 8471 30 10’. 7. Mr. V Lakshmikumaran, learned counsel for the Appellants, has made   four   key   contentions.   Firstly ,   that   ‘Tariff   Item   8471   30   10’ pertains   to   class   of   ADPs   which   are   popularly   known   as   laptops   or notebooks. He has highlighted that the classification under ‘Tariff Item 8471   30   10’     involves   an   element   of   ‘functionality’   which   is   not applicable in the present case as Concerned Goods are not capable of functioning   without   an   external   source   of   power.   Secondly,   he contended   that   Concerned   Goods   have   been   wrongly   held   to   be ‘portable’ by the CESTAT on the sole aspect that their weight was less than   10   kilograms.   He   argued   that   mere   weight   cannot   be   the   sole Page  |  5 consideration for deciding whether any good is ‘portable’ or not, and it is   necessary   to   consider   additional   aspects   such   as   functionality   and ease   of   transportability   which   is   suitable   for   a   mobile   lifestyle   of   the user.   Thirdly,   he   urged   that   the   CESTAT   erroneously   relied   on   the general   definition   of   ‘portable’   given   in   dictionaries   and   instead   the same   should   have   been   defined   in   relation   to   the   class   of   goods,   i.e. ADPs.   In   this   respect,   he   pointed   out   that   the   relevant   ‘Sub­Heading 8471   30’   which   entails   the   condition   of   being   ‘portable’   in   the description of goods was preceded by a single ‘­’ and consequently all the   goods   under   the   said   sub­heading   should   be   taken   as   a   sub classification   of   the   goods   covered   by   the   ‘Heading   8471’.   Finally,   to buttress   the   aforementioned   arguments,   he   highlighted   that   the Concerned   Goods   are   not   considered   as   ‘portable’   by   the   European Commission’s classification and are also not covered by the ‘Tariff Item 8471   30   10’     as   per   the   World   Customs   Organization’s   Harmonized System  Explanatory  Notes  (hereinafter,  ‘HSN’).  We  must  also  bring   to the   fore   and   appreciate   the   efforts   of   learned   counsel   for   the Appellants   who   physically   demonstrated   by   setting   up   one   of   the sample   units   of   the   Concerned   Goods   to   showcase   the   aspects   of portability involved in present matter. 8. On the contrary, Mr. Arjit Prasad, learned senior counsel for the Respondent   while   supporting   the   observations   in   the   impugned decisions,   put   forth   two   counter   arguments.   Firstly ,   that   since   the Page  |  6 word   ‘portable’   is   nowhere   defined   in   the   statute,   it   should   be interpreted   on   the   principle   of   general   parlance.   In   other   words,   he submitted   that   the   dictionary   meaning   of   the   word   ‘portable’   is sufficient to resolve the dispute regarding its interpretation.   Secondly , he   maintained   that   the   legislature’s   intention   was   crystal   clear   in qualifying   the   term   ‘portable’   by   providing   the   condition   in   the description that any ADP less than 10Kgs would automatically become portable.   In   furtherance   of   this   argument,   he   relied   on   the Constitution   Bench   decision   of   this   Court   in   Mathuram   Agrawal   v State   of   MP 3   to   urge   that   the   intention   of   the   legislature   has   to   be discerned   from   the   plain   and   unambiguous   meaning   of   the   language used   in   a   taxation   statute   and   any   other   interpretation   is impermissible.  9. We now examine these contentions of both parties. A NALYSIS    10. Before   we   ponder   over   the   question   whether   the   Concerned Goods   are  ‘portable’   or  not,   it  would  be  appropriate   to  highlight  their key characteristics which are as follows :­ a) The central processing unit is embedded within the display unit;  b) The   display   unit  is  generally   a  touch  screen  which   can   be   used as   an   input   unit   also,   such   as   in   the   capacity   of   a   keyboard   or   a mouse; 3    Mathuram Agrawal v State of MP  (1999) 8 SCC 667, para 12. Page  |  7 c) The units generally come along with in­built speakers as well as ports   for   further   connectivity   including   a   port   for   establishing   links with internet network; d) The   diagonal   length   of   the   display   is   at   the   minimum   of   18.5 inches.   It   may   be   clarified   that   presently   certain   models   of   the Concerned   Goods   even   exceed   this   aspect   by   having   the   display’s diagonal   length   as   wide   as   25   inches   while   still   being   weighed   under 10 kilograms; 4   e) It needs a constant source of external power source to function; f) It   is   non­foldable   and   cannot   be   carried   around   in   the   usual laptop bags because of its dimensions; g) The Concerned Goods for efficient functioning need to remain in a vertical state and to be tethered to  a stand which is provided along with it or requires support of something else such as a wall. It must be noted that the user guides brought on record in respect of one of the models   of   the   Concerned   Goods   indicate   that   any   other   method   of usage including horizontal  use was harmful and could cause damage to the Concerned Goods. 11. The   first   aspect   which   we   will   address   is   with   respect   to   the issue   of   constant   source   of   power   and   whether   the   same   is   a necessary   characteristic   to   treat   goods   as   ‘portable’.   In   this   respect, the Appellants argued that ‘Tariff Item  8471 30 10’ is only applicable 4 It must be noted that in respect of current market trends, generally the largest display for laptops/notebooks is around 17 inches.  Page  |  8 to   laptops/notebooks   and   that   the   applicable   sub­heading   HSN indicated this. The relevant part of the same reads as follows – “Subheading 8471.30 This   subheading   covers   portable   automatic   data   processing machines   weighing   not   more   than   10   kg.   These   machines, which   are   equipped   with   a   flat   screen,   may   be   capable   of operating   without   an   external   source   of   electric   power   and often   have   a   modem   or   other   means   for   establishing   a   link with a network.” (Emphasis Applied) 12. While   it   appears   well   settled   that   the   HSN   is   to   be   normally taken   as   a   safe   guide   for   classifying   goods   under   the   First   Schedule because   it   is   based   on   an   internationally   recognized   ‘harmonized nomenclature’ 5 ,   a   bare   reading   of   the   explanatory   note   applicable   to the   sub­heading   clearly   lays   out   the   fact   that   there   is   no   mandatory condition for being operable without any external source of power. We are   thus   unable   to   agree   with   the   Appellants   that   only   ADPs   with   a built­in   power   source   is   necessarily   required   to   be   classified   under ‘Tariff Item 8471 30 10’. In other words, no element of ‘functionality’ is contemplated   for   the   purpose   of   classifying   the   Concerned   Goods   as ‘portable’.  13. The   second   aspect   deals   with   the   question   as   to   whether   mere factum   of   weighing   less   than   10   kilograms   would   be   sufficient   to classify   the   Concerned   Goods   as   ‘portable’   or   not.   In   this   respect,   it may be seen that the CESTAT vide its impugned order(s) has relied on 5   Collector of Central Excise, Shillong v Wood Craft Products Limited  (1995) 3 SCC 454. Page  |  9 the dictionary meaning which defined ‘portable’ as ­ “ that can be easily carried   and   not   permanently   fixed   in   a   place ”.   It   then   went   on   to conclude   that   the   dimensions   of   the   Concerned   Goods   were   not   a concern as long as it could be easily lifted and moved. As noted above, a similar argument has been raised by learned senior counsel for the Respondent before us also. 14. At   the   outset,   we   must   note   that   the   adjudicating   authorities while   coming   to   their   respective   conclusions,   especially   the Commissioner of Customs (Appeal) have extensively referred to online sources   such   as   Wikipedia   to   support   their   conclusion.   While   we expressly acknowledge the utility of these platforms which provide free access to knowledge across the globe, but we must also sound a note of caution against using such sources for legal dispute resolution. We say so for the reason that these sources, despite being a treasure trove of   knowledge,   are   based   on   a   crowd­sourced   and   user­generated editing model that is not completely dependable in terms of academic veracity and can promote misleading information as has been noted by this   court   on   previous   occasions   also. 6   The   courts   and   adjudicating authorities should rather make an endeavor to persuade the counsels to place reliance on more reliable and authentic sources. 15. Moving   forward,   we   must   now   address   the   issue   at   hand, namely, the interpretation of the word ‘portable’ and more so when the 6   Commissioner of Customs, Bangalore v Acer India (P) Ltd.  (2008) 1 SCC 382, para 17. Page  |  10 reasoning  of  the  CESTAT  solely   hinges  on   the  aspect  of  weight.  Such an approach is apparently erroneous because despite the fact that the ‘portable’   was   not   defined   under   the   statute,   it   was   incorporated   in ‘Sub­Heading 8471 30’ and was preceded by a single ‘­’, which meant that classification of goods under the same would be taken as a sub­ classification of the ‘Heading 8471’.  16. In other words,  ‘portable’ should have been defined in reference to   the   ADPs   instead   of   relying   on   dictionary   meaning   which   contains all kinds of hues of associated meanings as held by this Court in  CCE v   Krishna   Carbon   Paper   Co. 7 .   The   cited   decision   also   explains   the correct approach to be taken in case when a word is to  be defined in context of any entry under the First Schedule. It thus holds that :– “10.   The   trade   meaning   is   one   which   is   prevalent   in   that particular trade where the goods is known or traded.  If special type   of   goods   is   subject­matter   of   a   fiscal   entry   then   that entry   must   be   understood   in   the   context   of   that   particular trade,   bearing in  mind  that   particular   word.   Where,  however, there is no evidence either way then the definition given and the meaning following ( sic   flowing) from particular statute at particular time would be the decisive test.” 8 (Emphasis Applied) 17. In our considered opinion, the word ‘portable’ should have been interpreted   in   the   context   of   ADPs.   In   this   regard,   relevant   technical and   commercial   literature   has   been   perused   by   us.   On   a   minute 7   CCE v Krishna Carbon Paper Co.  (1989) 1 SCC 150, para 6. 8  ibid, para 10. Page  |  11 analysis   thereof,   we   deem   it   appropriate   to   extract   the   following relevant material:­ The   Institute  of  Electrical  and   Electronics  Engineers   defines   ‘portable computer’ as ­ “A   personal   computer   that   is   designed   and   configured   to permit transportation as a piece of handheld luggage” 9 The Dictionary of Computer and Internet Terms  defines it as ­ “able to be carried around. A portable computer is larger than a laptop computer, but is still easily movable” 10 The   Oxford   Dictionary   of   Computer   Science   defines   ‘portable’   in respect of computers as ­ “A   computer   that   can   be   simply   carried   from   one   place   to another   by   one   person.   They   cannot   necessarily   be   used   in transit. Examples include laptop computers.” 11 The   Microsoft   Computer   Dictionary   also   provides   a   definition   along with   an   illustrative   chart   depicting   various   types   of   ‘portable computers’ – “Any   computer   designed   to   be   moved   easily.   Portable computers can be characterized by size and weight.” 12   Type Approximate weight Power source Comments 9   The Institute of Electrical and Electronics Engineers,   IEEE Standard Computer Dictionary (1990) 155. 10   Douglas   A.   Downing   and   others,   Dictionary   of   Computer   and   Internet   Terms   (10th   edn, Barron’s Educational Series 2009) 374. 11   Andrew   Butterfield   and   Gerard   Ekembe   Ngondi   (eds),   Oxford   Dictionary   of   Computer Science  (7th edn, OUP 2016). 12  Alex Blanton (ed),  Microsoft Computer Dictionary  (5th edn, 2002) 412­413. Page  |  12 Transportable 15–30 lb. House current Sometimes   called luggable;   usually has   floppy   and hard   drives; standard   CRT screen. Laptop 8–15 lb. House current   or batteries Can   be   held   on the   lap;   usually has   a   floppy drive;   uses   flat LCD   or   plasma screen. Ultralight 2–8 lb. Batteries   or transformer pack Easy to carry in a briefcase; sometimes   uses RAM   drive   or EPROM instead of floppy   or   hard drive;   thinner models are known as   notebook computers. Handheld Less   than   2 lb. Batteries   or transformer pack Also   called palmtop   or   palm­ sized; can be held in one hand. 18. On   a   conjoint   reading   of   the   relevant   material   and   inputs,   it   is explicitly   clear  that  weight  cannot  be the  sole  factor  to   determine  the factum   of   portability.   Instead,   the   essential   ingredients   to   logically establish whether an ADP is ‘portable’ are twofold. The first ingredient is   their   ability   to   be   carried   around   easily   which   includes   all   aspects Page  |  13 such as weight and their dimensions. We must hasten to add that in appropriate cases, this assessment would also take into consideration the   necessary   accessories   which   are   required   for   safe   and   efficient usage   such   as   mounted   stands   or   any   power   adapters.   The   second ingredient   is   that   the   ADP   must   be   suitable   for   daily   transit   of   a consumer  and would include aspects such as durability to withstand frequent   commute   and   damage   protection.   An   example   of   the   same would   be   the   availability   of   protection   cases   which   allows   users   to carry   the  ADPs  in  hand  or  possibility   of  carrying  the  same  in  normal briefcases or shoulder bags. 19. On   applying   these   core   ingredients   to   the   characteristics   of Concerned   Goods,   there   is   no   room   to   doubt   that   they   are   not ‘portable’.   Firstly,   the   dimensions   of   the   Concerned   Goods   make   it illogical   and   unviable   for   daily   transit.   While   it   is   true   that classification   of   the   goods   must   not   be   usually   made   on   the advertisement material of the manufacturer, the user guides produced before   us   showcase   that   placing   the   product   in   other   than   the specified   orientation   could   lead   to   damage   to   the   Concerned   Goods. The user guides also emphatically highlight that the Concerned Goods were   meant   to   be   used   at   a   fixed   place   and   contained   specifications that made them ideal for being mounted on a wall. 20. Secondly ,   the   inability   of   the   consumer   to   carry   these   goods around   in   the   absence   of   any   protective   case   or   any   covering   bags, Page  |  14 which   makes   the   Concerned   Goods   vulnerable   to   damage   during transit.   As   noted   in   the   literature   relied   upon   before   us,   the   weight was   not   the   sole   consideration   for   being   considered   as   ‘portable’.   For example,   there   used   to   be   computers   which   are   now   no   longer   in common use which were popularly known as ‘luggable’. They used to weigh more than 10 kilograms. These old predecessors of laptops were designed at the relevant time to be portable and used to fold up neatly in one box with a handle. Despite their weight and the size comparable to   small   suitcase,   they   could   still   be   transported,   albeit   without   a wagon.    21. Furthermore, we must also use this opportunity to highlight the impact of technological advancement on law. It’s a matter of fact that at the time when the relevant entries of the First Schedule came into effect,   weight   was   definitely   an   important   criterion   for   deciding whether   any   ADPs   was   ‘portable’.   Scientific   progress   has   greatly reduced the weight associated with high performance in the context of ADPs.   It   is   not   surprising   that   the   advent   of   LED   technology,   faster microchips,   etc.   has   made   it   possible   for   mobile   phones   to   have performance   specifications   which   merely   a   decade   ago   was   possible only on high end laptops. We must therefore be cognizant of such an impact on the consumer’s understanding of any good or trade.    Page  |  15 22. Keeping   in   view   the   applicable   understanding   of   the   element   of ‘portable’   as   understood   in   common   parlance   used   in   the   trade   of ADPs, we must hold that the Concerned Goods are not portable for the reasons that­   Firstly , the diagonal dimension of the Concerned Goods being minimum of the length of 18.5 inches and the same needs to be transported along with the power cable as well as the applicable stand in   most   cases   if   it   is   to   be   mounted   and;   secondly   there   being   no protective   case   designed   by   the   markets   for   daily   transport   for   these Concerned   Goods.   Such   requirements   make   the   Concerned   Goods unable to be carried around easily during daily transit. We, thus, hold that the Concerned Goods are not ‘portable’. 23. It goes without saying that since the customs authorities wanted to   classify   the   goods   differently,   the   burden   of   proof   to   showcase   the same was on them, which they failed to discharge. 13   Hence under the prevalent   self­assessment   procedure,   the   classification   submitted   by the Appellants must be accepted.    C ONCLUSION        24. In light of the abovementioned discussion, we allow the appeals and   set   aside   the   impugned   orders   which   classified   the   Concerned Goods   under   ‘Tariff   Item   8471   30   10’.   It   is   directed   that   valuation   of the   Concerned   Goods   for   levy   of   the   duty   be   determined   under   the 13   Dabur India Ltd. v CCE, Jamshedpur  (2005) 4 SCC 9. Page  |  16 initially declared ‘Tariff Item 8471 50 00’. All necessary consequences shall follow. 25. The appeals are disposed of along with any pending applications in the above terms.  ………..………………… J. (SURYA KANT) ………………………….. J. (VIKRAM NATH) NEW DELHI DATED:17.01.2023 Page  |  17