/2023 INSC 0258/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION                                                                                                               CIVIL APPEAL NO.1335 OF 2010 M/s Reckitt Benckiser (India) Ltd.          ..Appellant      VERSUS Commissioner Commercial  Taxes & Ors.       ..Respondents J U D G M E N T M. R. Shah, J. Civil Appeal No.1335 of 2010                   Page  1  of  32 1. Feeling   aggrieved   and   dissatisfied   with   the impugned  judgment   and  order  dated  17.12.2008 passed by the High Court of Kerala at Ernakulam in   OT   Appeal   No.6   of   2006   by   which   the   High Court   has   dismissed   the   said   appeal   and   has upheld   the   order   passed   by   the   Commissioner with   respect   to   the   classification   of   the   goods   in question,   the   assessee   has   preferred   the   present appeal. 2. At   the   outset,   it   is   required   to   be   noted   that   the issue   pertains   to   the   classification   of   the appellant’s   products   namely   (i)   Mosquito   Mats, Coils   and   Vaporizers;   and   (ii)   Mortein   Insect Killers;   (iii)   Harpic   Toilet   Cleaner   and   Lizol   Floor Cleaners; and (iv) Dettol Antiseptic Liquid for the purposes   of   Kerala   VAT   Act,   2003   (hereinafter referred   to   as   “KVAT   Act”).     It   was   the   case   on behalf of the appellant that the products at (i) to (iii) were classifiable under Entry No. 44(5) of the III   Schedule   to   the   Kerala   VAT   Act   as   being 'pesticides,   insecticides'   corresponding   to   HSN Civil Appeal No.1335 of 2010                   Page  2  of  32 Code   3808   and   therefore   subject   to   VAT   at   the rate   of   4%.   With   respect   to   the   product   at   (iv) hereinabove,   it   was   the   case   on   behalf   of   the appellant   that   'Dettol   Antiseptic   Liquid'   is correctly   classifiable   under   Entry   36(8)   (h)   (vi) being   medicaments   corresponding   to   HSN   Code 3004.90   of   the   III   Schedule,   and   thus   also subject to tax at the rate of 4%. 2.1 However,   the   Commissioner   of   Commercial Taxes,   rejected   the   contention   of   the   appellant holding   that   the   products   (i)   Mortein   Mosquito Coil,   Mat   and   Liquid   Vaporizer   is   classifiable under   Entry   66   of   Notification   SRO   82/06   dated 21.01.2006   issued   under   Section   6(1)(d)   of   the Kerala   VAT   Act   which   covers   "Mosquito Repellants,   electric   or   electronic   mosquito repellants, gadgets and insect  repellants, devices and parts and accessories thereof” corresponding to HSN Code 8516 79 20; (ii) Mortein Insect Killer is   subject   to   tax   at   the   rate   of   12.5%   under   the residuary   entry   i.e.   under   SL   No.103   of   the Civil Appeal No.1335 of 2010                   Page  3  of  32 Notification   SRO   82/06   on   the   ground   that   they are not  specifically   classifiable under  the Second and the Third Schedule; (iii) Harpic Toilet Cleaner and   Lizol   Floor   Cleaner   are   classifiable   under   SI No. 27(4) of the said Notification SRO 82/06; and (iv)   Dettol   Antiseptic   Liquid   is   classifiable   under Entry 103 of the said Notification SRO 82/06 i.e. residual   entry   on   the   ground   that   the   said product is not in the nature of a medicine having therapeutic   or   prophylactic   properties,   but   is used only for cleaning purposes. 2.2 The   order   passed   by   the   Commissioner   of Commercial   Taxes   holding   the   above   was   the subject   matter   of   appeal   before   the   High   Court. The   High   Court   by   the   impugned   judgment   and order   has   dismissed   the   said   appeal   confirming the   order   passed   by   the   Commissioner   of Commercial Taxes.   The impugned judgment and order   passed   by   the   High   Court   is   the   subject matter of the present appeal. Civil Appeal No.1335 of 2010                   Page  4  of  32 2.3 Before   we   consider   the   submissions   made   on behalf   of   the   respective   parties   the   relevant entries   relied   upon   by   the   respective   parties   are required to be referred to which are as under: “Entry 44 of the Third Schedule reads as follows: Sl. No. Description HSN Code 44 Fertilizers,   pesticides, weedicides,   insecticides, fungicides,   herbicides, rodenticides,   anti­ sprouting   products   and plant   growth   regulators, biofertilizers, micronutrients   and similar products 5 Pesticides,   weedicides, insecticides,   3808 fungicides,   herbicides, rodenticides,   anti­ sprouting   products   and plant   growth   regulators, and   similar   products other than micro products 3808 Civil Appeal No.1335 of 2010                   Page  5  of  32 (d)   Entry 36(8)(h)(vi) of the Third Schedule reads as under: Sl. No. Description HSN Code 36 Drugs,   Medicines   and Bulk   Drugs   including Ayurvedic,   Unani,   and Homoeopathic medicine   but excluding   mosquito repellants   and   those specifically   mentioned in   First   Schedule   and those   notified   under clause   (d)   of   sub­ section   (1)   of   section 6. 8 Medicaments (excluding   goods   of HSN   heading   nos. 3002,   3005,   or   3006) consisting   of   mixed   or unmixed   products   for therapeutic   or prophylactic   uses,   put up   in   measured   doses (including those in the Civil Appeal No.1335 of 2010                   Page  6  of  32 form   of   transdermal administration systems)   or   in   forms or   packings   for   retail sale h Other (vi) Medicaments   other than   those   given   in sub­entries (i) to (v) 3004.90 Entry   66   of   Notification   No.   SRO   No.   82/2006, G.O.(P) No. 4/2006/TD Dated 21 st  January 2006. LIST OF GOODS SL.NO. Description of goods HSN Code (1) (2) (3) 66 Mosquito   repellents, electric   or   electronic mosquito   repellents, gadgets   and   insect repellents,   devices and   parts   and accessories thereof 8516.79.20 Civil Appeal No.1335 of 2010                   Page  7  of  32 3. Shri   Siddharth   Bawa,   learned   counsel   has appeared on behalf of the appellant and Shri C.K. Sasi,   learned   counsel   has   appeared   on   behalf   of the respondents. 4. Learned   counsel   appearing   on   behalf   of   the appellant   has   vehemently   submitted   that   in   the facts   and   circumstances   of   the   case   the   High Court   has   materially   erred   in   not   accepting   the case on behalf of the appellant that the products item   nos.1   to   3   hereinabove   shall   be   classifiable under Entry 44(5) of III Schedule of KVAT Act. 4.1 It is submitted that the High Court has materially erred   in   accepting   the   case   on   behalf   of   the Commissioner that the aforesaid products nos. (i) to   (iii)   shall   fall   under   Item   No.66   of   SRO 82/2006   and   therefore   liable   to   be   taxed   at 12.5% 4.2 It   is   further   submitted   that   the   High   Court   has also erred in holding that the product Dettol will fall under the residual entry i.e. Sl.No.103 of SRO Civil Appeal No.1335 of 2010                   Page  8  of  32 82/2006   and   not   under   Entry   36(8)   (h)   (vi)   of   III Schedule of the KVAT Act. 4.3 Now   so   far   as   the   product   Mortein   range   & Mortein   Spray   is   concerned,   it   is   vehemently submitted   by   learned   counsel   appearing   on behalf   of   the   appellant   that   even   after introduction   of   SRO   82/2006,   Mortein   range   & Mortein   Spray   continue   to   be   classifiable   as insecticides,  as   they   are  manufactured   under   an insecticides license issued under the Insecticides Act.   It is submitted that the  Mortein  Spray  kills insects, hence even according to the respondents’ interpretation,   Mortein   Spray   cannot   fall   under Item   No.66   of   SRO/2006,   as   Item   no.66   deals only with Mosquito repellants.  4.4 In   support   of   his   submissions   learned   counsel appearing   on   behalf   of   the   appellant   has   heavily relied upon the decision of this Court in the case of   Ponds   India   Ltd.   vs.   CTT  (2008)  8   SCC   369 (Para 35).   He    has also relied upon the following Civil Appeal No.1335 of 2010                   Page  9  of  32 decisions   of   the   Allahabad   High   Court   and Karnataka High Court ;  Knight Queen Industries Pvt. Ltd. vs. State of UP, 2005 SCC Online All 1214   (Para   23   to   36);   Sl.   No.   22   @   page   282­ 297;   Order   dated   14.07.2006   passed   by   this Court   in   State   of   UP   vs.   Knight   Queen Industries   Pvt.   Ltd.;   Sl.   No.   23   @   page   298­ 300;   Ashok   Agencies   vs.   State   of   Karnataka 2008   SCC   Online   Kar   141   (Para   8   to   12);   Sl. No. 24 @ page 301­307; State of Karnataka vs. Godrej  Consumer  Products  Ltd.  (2014) 80 Kar LJ 328 (Para 15); Sl. No. 25 @ page 308­313. 4.5 It   is   submitted   by   learned   counsel   appearing   on behalf of the appellant that it is a case on behalf of the respondents that from 21.01.2006 Mortein range   and   Mortein   Spray   would   fall   under   Sl. No.66   (mosquito   repellant),   which   is   the   specific entry   and   subject   to   VAT   at   12.5%   and insecticide   (Entry   44(5)   of   the   III   Schedule)   is   a general entry.   Civil Appeal No.1335 of 2010                   Page  10  of  32 It   is   submitted   that   therefore   the   issue   of classification   between   two   competing   entries   i.e. Entry   44(5)(insecticide)   and   Sl.   No.66   (mosquito repellant)   introduced   w.e.f.   21.01.2006.     It   is submitted   that   therefore   according   to   Revenue, the   judgment   of   the   High   Court   with   respect   of Mortein   repellant   /Moretin   range   shall   not   be applicable,   as   the   entries   under   the   other   VAT Acts,   do   not   have   a   specific   entry   for   “mosquito repellents”. 4.6 It is submitted that however the appellant rightly relied   upon   Entry   44(5)   of   the   said   Schedule claiming the tax at 4%. 4.7 So far as the product Harpic & Lizol is concerned, it   is   the   case   on   behalf   of   the   appellant   that   the State   of   Kerala   issued   a   notification   dated 24.10.2006   retrospectively   effective   from 07.01.2006   omitting   HSN   Code   3808   from   Entry 44(5) of III Schedule of KVAT Act.  It is submitted that Harpic & Lizol would still continue to fall in Entry 44(5) even after deletion of HSN Code 3808, Civil Appeal No.1335 of 2010                   Page  11  of  32 as   they   are   disinfectants   under   the   Drugs   & Cosmetics   Act/Rules   and   manufactured   under the   licence   granted   as   a   disinfectant,   under   the said   act.     In   support   of   the   above,   he   has   relied upon   the   decision   of   this   Court   in   the   case   of Ponds   India   Ltd.   (supra)   and   Bombay Chemicals   Pvt.   Ltd.   vs.   CCE   1995   Supp.   (2) SCC 646  and the decision of the Andhra Pradesh High   Court   in   the   case   of   Reckitt   Benckiser India   Ltd.   vs.   State   of   Andhra   Pradesh   in   Tax Revision Case No.10 of 2007. 4.8 Now so far as the product Dettol is concerned, it is   the   case   on   behalf   of   the   appellant   that   the Dettol   is   an   antiseptic   liquid,   manufactured under   a   Drug   License   and   it   prevents   infection. It   is   submitted   that   it   is   considered   as   an essential drug and hence its price was controlled under  DPCO and the MRP of Dettol continues to be monitored under DPCO, 2013. Civil Appeal No.1335 of 2010                   Page  12  of  32 4.9 It is submitted that  Dettol falls under  HSN  3004 90 specifically incorporated in Entry 36(8)(h)(vi) of Schedule   III,   therefore   Dettol   is   classifiable   as   a drug/medicine   under   Entry   36(8)(h)(vi)   of Schedule   III.     It   is   submitted   that   in   Note   23   of the   Rules   of   interpretation   under   Entry   36   of Schedule   III,   the   only   exclusion   is   dietary   food, diabetic   food,   food   supplements,   medicated soaps, blood albumin etc. are not excluded. 4.10 It   is   further   submitted   that   most   importantly HSN Code was not deleted from Entry 36(8)(h)(vi) of   Schedule   III,   even   though   by   virtue   of notification   K.G.   Ext.NO.1670   dated   24.10.2006 (retrospectively   effective   from   01.07.2006),   HSN Code   was   deleted   in   Entry   44(5)   of   Schedule   III under which the appellant has classified Mortein range,   Mortein   spray,   Harpic   &   Lizol.     It   is submitted   that   therefore   the   Dettol   continue   to fall under Entry 36(8)(h)(vi). 4.11 It is further submitted that the active ingredients of   Dettol   are   Chloroxylenol   IP,   Terpineol   BP, Civil Appeal No.1335 of 2010                   Page  13  of  32 Alcohol   Absolute   IP   (denatured)   and   it   is   an antiseptic   having   germicidal   properties;   it   kills germs,   bacteria   and   it   prevents   infection therefore   it   is   applied   on   wounds,   cuts,   grazes, bites   and   stings   and   is   used   in   hospitals   for surgical   use,   medical   use   and   midwifery,   due   to therapeutic & prophylactic properties. 4.12 It is submitted that this Court in the case of  ICPA Health   Products   (P)   Ltd.   vs.   CCE,   Vadodara (2004)   4   SCC   481   has   held   that   the   said products   are   used   for   disinfecting   the   skin   prior to   surgery.     It   is   submitted   that   as   per   Concise Oxford   Dictionary,   9 th   Edition   the   term “prophylactic” would mean, “intending to prevent diseases,   a   preventive   medicine   or   course   of action”.     It   is   submitted   that   as   the   aforesaid products   are   used   as   a   cleanser   for   cleaning   of wounds   and   abrasions   and   minor   cuts   and   to disinfect   the   skin   prior   to   surgery,   they   have therapeutic   and   prophylactic   properties.     It   is submitted   that   applying   the   legal   principles Civil Appeal No.1335 of 2010                   Page  14  of  32 enunciated by this Court qua Dettol, the Dettol is a drug/medicine. 4.13 It is further submitted that this Court in the case of   Sujanil   Chemo   Industries   vs.   CCE   & Customs,   Pune   (2005)   4   SCC   189   (para   6)   in the context of Licel used for killing lice in human hair   has   held   that   any   medicine   which   kills disease   or   is   a   palliative   or   curative   is therapeutic.   It   is   submitted   that   Licel   cures   the infection   of   lice   in   human   hair   and   is   thus therapeutic.     It   is   submitted   that   applying   the same the Dettol is also a medicament. 4.14 It   is   submitted   that   in   the   case   of   Ponds   India Ltd. (supra)  in respect of the classification under the   Trade   Tax/VAT   Laws   this   Court   has   taken into   consideration   the   definition   of   ‘Drug’   as defined   under   the   Drugs   &   Cosmetics   Act,   1940 and the fact that the product is sold under a drug licence   since   drug   or   medicine   is   not   defined under   the   Trade   Tax/VAT   Laws.     It   is   submitted Civil Appeal No.1335 of 2010                   Page  15  of  32 that   the   Dettol   is   manufactured   under   a   drug licence   issued   under   the   Drugs   &   Cosmetics Rules   and   its   price   has   been   regulated   by   the National   Pharmaceutical   Pricing   Authority   under Drug   Price   Control   Orders   issued   from   time   to time including DPCO, 2013. 4.15 It   is   submitted   that   Rule   123   of   the   Drugs   & Cosmetics   Rules   provides   for   certain   exceptions to   the   drugs   falling   under   Schedule   K   to   the extent   provided   therein.     Entry   39   deals   with Liquid   Antiseptics   for   household   use.     The appellant submits that Dettol being an antiseptic falls   under   Entry   39   of   Schedule   K   provided under Rule 123 of the Drugs & Cosmetics Rules. It   is   submitted   that   this   Court   in   the   case   of Ponds   India   Ltd.   (supra)   has   considered   the aforesaid   aspect   and   had   held   that   Vaseline White   Petroleum   Jelly   to   be   a   drug   as   it   falls under   Entry   28   of   Schedule   K   provided   under Rule 123 of the Drugs & Cosmetics Act/Rules. Civil Appeal No.1335 of 2010                   Page  16  of  32 4.16 It   is   further   submitted   that   the   impugned judgment   fails   to   consider   the   well   settled principles of classification which are fundamental to   any   matter   relating   to   classification   under   a taxing statute namely viz. (a) plain meaning to be given to the taxing provision; (b) burden to prove classification   in   a   particular   entry   is   always   on the   Revenue;   (c)     any   ambiguity   has   to   be resolved in favour of the assessee and in case of a reasonable   doubt,   the   construction   most beneficial   to   the   assessee   must   be   adopted;   (d) specific   entry   would   override   a   residuary   entry; and (e) resort to residuary entry is to be taken as a last measure, only when by liberal construction the   specific   entry   cannot   cover   the   goods   in question. 4.17 It   is   further   submitted   that   the   Gawahati   High Court as well as the Rajasthan High Court in the case   of   Reckitt   Benckiser   India   Ltd.   vs. Assistant   Commercial   Taxes   Officer   &   Ors., STR­11/2012   have   held   Dettol   to   be   a   drug Civil Appeal No.1335 of 2010                   Page  17  of  32 under   the   respective   entries   of   Assam   VAT   Act and   Rajasthan   VAT   Act   and   have   rejected   the submission   of   the   Revenue   in   those   States   that the   Dettol   falls   under   the   residuary   entry.     It   is submitted   that   the   SLPs   against   the   decision   of the   Rajasthan   High   Court   by   the   Revenue   have been dismissed by this Court. 5. Making   above   submissions   and   relying   upon   the above decisions, it is prayed to allow the present appeal. 6. While   opposing   the   present   appeal   Shri   Sasi, learned   counsel   appearing   on   behalf   of   the Revenue   has   vehemently   submitted   that   the product   Mortein   range   and   Mortein   Spray   would not   be   classifiable   under   Entry   No.   44(5)   as insecticides   as   contended   on   behalf   of   the appellant.  It is submitted that “Mortein Mosquito coil,   mat   and   liquid   vaporizer”   cannot   be classifiable   as   an   insecticide   and   the   same   is unsustainable   in   view   of   the   decision   of   this Court   in   the   case   of   Sonic   Electrochem   vs. Civil Appeal No.1335 of 2010                   Page  18  of  32 STO,   (1998)   6   SCC   397   wherein   this  Court   has held   that   the   product   ‘Jet   Mat’   which   is   a   trade name   containing   ‘d­Allethrin   4%’   and   is commercially known as “Mosquito Repellent Mat” is   a   mosquito   repellent   notwithstanding   the   fact that it not only repels the mosquitoes but also is capable of killing the mosquitoes and it is difficult to   hold   that   it   is   an   insecticide.     It   is   submitted that the product “Mortein Mosquito Coil, mat and liquid   vaporizer”   would   definitely   come   under Entry 66 “Mosquito Repellent”. 6.1 It   is   submitted   that   the   appellant   –   assessee   is relying   Entry   44(5)   in   support   of   their   case products   Mortein   range   and   Mortein   Spray   shall fall   as   insecticides   under   Entry   44(5).     It   is submitted   that   Entry   44   related   to   products which   are   used   in   agricultural   operations.     It   is submitted that all the products in that Entry are used   in   the   agricultural   field   in   relation   to growing   of   agricultural   products   and   controlling Civil Appeal No.1335 of 2010                   Page  19  of  32 of   pets,   insecticides   etc.   which   attacked   the plants. 6.2 It   is   submitted   that   the   product   such   as   Harpic Toilet   Cleaner   and   Lizol   Floor   Cleaner   are   not used   in   relation   to   controlling   pets   and insecticides   in   the   agricultural   field.     It   is submitted   that   the   name   of   these   products contains   the   words   “Toilet   Cleaner   and   Floor Cleaner”.   It is submitted that the use of “Harpic Toilet   Cleaner”   and   “Lizol   Floor   Cleaner”   is exclusively   for   cleaning   of   toilet   and   floor respectively   and   therefore   cannot   be   treated   as insecticide. 6.3 It  is  submitted  that   so  far  as  the  reliance  placed upon   the   decision   of   this   Court   in   the   case   of Bombay   Chemicals   Pvt.   Ltd.   (supra)   is absolutely   misplaced  and   shall  not   be   applicable in   the   facts   of   the   instant   case.     It   is   submitted that   in   the   case   of   Bombay   Chemical   Pvt.   Ltd. (supra)   this   Court   was   dealing   with   Entry Civil Appeal No.1335 of 2010                   Page  20  of  32 “Insecticides,   Pesticides,   Weedicides   and Fungicides   etc.”   under   the   Central   Exercise   Salt Act, 1944.   It is submitted that the said Entry is different from Entry 44 of the KVAT Act which are products exclusively dealing with the products in agricultural operations. 6.4 Now so far as the product Dettol antiseptic liquid is   concerned,   it   is   submitted   that   the   same cannot   be   classified   as   an   item   used   for Medicament for therapeutic or prophylactic uses. It   is   submitted   that   a   medicament   is   an   item used for therapeutic or prophylactic treatment for prevention  and  cure  of  diseases.     It  is  submitted that   the   High   Court   has   specifically   found   that the   appellant   has   no   case   that   Dettol   is   able   to prevent   or   cure   any   disease   and   therefore   has rightly held the Dettol is not a medicament.   It is submitted   that   therefore   the   Dettol   would   fall under residuary Entry. 7. Making above submissions it is prayed to dismiss the present appeal. Civil Appeal No.1335 of 2010                   Page  21  of  32 8. We have heard the learned counsel appearing on behalf of the respective parties at length. 9. So   far   as   the   product   Mosquito   Mats,   Coils   and Vaporizers   and   Mortein   Insect   Killers   are concerned,   it   is   the   case   on   behalf   of   the appellant   that   the   said   products   would   fall   in Entry   44(5)   of   III   Schedule   of   KVAT   Act   and would fall under HSN Code 3808.  Therefore, it is the   case   on   behalf   of   the   appellant   that   the aforesaid   products   shall   be   classifiable   as insecticides   under   Entry   44(5)   and   therefore chargeable to tax at 4%.   It is the case on behalf of   the   appellant   that   as   the   aforesaid   products are   manufactured   under   the   licence   granted under the Insecticides Act and therefore the said products   can   be   said   to   be   insecticides classifiable under Entry 44(5).  The aforesaid has no substance.  It is required to be noted that HSN Code   3808   has   been   deleted   from   Entry   44(5) Civil Appeal No.1335 of 2010                   Page  22  of  32 w.e.f.   01.07.2006   and   from   21.01.2006   the aforesaid   products   would   fall   under   Sl.   No.66 namely ‘Mosquito repellant’, which is the specific entry   and   subject   to   VAT   at   12.5%.     The insecticides   under   Entry   44(5)   therefore   can   be said   to   be   a   general   entry.     Once   there   is   a specific entry  the ‘Mosquito Repellant’, thereafter one   is   not   required   to   go   to   the   definition   under another Act namely Insecticides Act.   Sl.No.66 of Notification SRO 82/06 dated 21.01.2006 issued under Section 6(1)(d) of the Kerala VAT Act which covers "Mosquito Repellants”. 9.1 Even   otherwise   it   is   required   to   be   noted   that Entry 44(5) which includes insecticides relates to products   which   are   used   in   agricultural operations.     All   the   products   in   the   Entry   are used   in   the   agricultural   field   in   relation   to growing   of   agricultural   products   and   controlling of   pets,   insecticides   etc.   which   are   attacking   the plants.  Therefore, in view of the specific Entry 66 of   Notification   SRO   82/06   dated   21.01.2006   the Civil Appeal No.1335 of 2010                   Page  23  of  32 aforesaid   products   namely   Mosquito   Repellants, electric or electronic mosquito repellants, gadgets and   insect   repellants,   devices   and   parts   and accessories   thereof   are   rightly   classified   as Mosquito   repellants.   Now   so   far   as   the   reliance placed upon the decision of this Court in the case of   Bombay   Chemicals   Pvt.   Ltd.   (supra)   is concerned,   the   said   decision   shall   not   be applicable to the facts of the case on hand while dealing with the specific entries under KVAT Act. It   was   a   case   under   the   Central   Excise   Act   and the Entry corresponding to the Excise Act.  In the present   case   under   the   KVAT   Act   there   is   a specific   Entry   Mosquito   repellant   so   far   as   the product electric or electronic mosquito repellents, gadgets   and   insect   repellents,   devices   and   parts and   accessories   thereof   are   concerned   and therefore   the   said   specific   entry   shall   be applicable   in   any   case,   the   same   cannot   be   said to be insecticides. We are in complete agreement with   the   view   taken   by   the   High   Court   that Civil Appeal No.1335 of 2010                   Page  24  of  32 Mosquito Mats, Coils and Vaporizers and Mortein Insect   Killers   products   shall   not   be   classifiable under Entry 44(5) as insecticides.  9.2 Now   so   far   as   the   products   Harpic   and   Lizol   is concerned,   it   is   the   case   on   behalf   of   the appellant   that   the   same   is   classifiable   under Entry   44(5)   of   III   Schedule   of   KVAT   Act   ­   HSN Code   3808   and   the   said   products   are   also classifiable as insecticides.  9.3 However,   it   is   required   to   be   noted   that   after introduction of SRO 82/06 w.e.f. 22.01.2006 the Harpic and Lizol would fall under Sl. No. 27(4) of SRO 82/06.  Sl. No.27(4) thus is a specific entry. 9.4 Even the High Court has also considered the use of the aforesaid two products.   The aforesaid two products   are   used   for   cleaning   the   floor   and toilet.  As noted by the High Court and even from the   product   description   and   the   nature   of   use stated in   the   products,   the   said   two   items   are essentially   used   as   stain   removers   and deodorants.     Merely   because   they   kill   germs   as Civil Appeal No.1335 of 2010                   Page  25  of  32 well,   the   same   cannot   be   said   to   be   insecticides classifiable   under   Entry   44(5).     What   is   required to   be   considered   is   the   dominant   use   which   is cleaning   and   removal   of   stains   of   floor   and   the toilet.   Thereafter,   the   same   shall   not   fall   under Entry   44(5)   –   HSN   Code   No.3808   as   insecticides or   disinfectant.     Entry   27(4)   of   SRO   No.   82   of 2006   is   with   respect   to   stain   busters,   stain removers,   abir,   blue   and   all   kinds   of   cleaning powder   and   liquids   including   floor   and   toilet cleaning.     In   that   view   of   the   matter   Entry   27(4) being   a   specific   entry   the   same   shall   be applicable and the aforesaid two products namely Harpic   and   Lizol   shall   not   be   classifiable   under general   Entry   44(5)   and   in   any   case   the   same cannot   be   classifiable   under   Entry   44(5)   as insecticides.   We are in complete agreement with the   view   taken   by   the   High   Court   that   the product Harpic and Lizol shall not be classifiable under Entry 44(5) and shall be classifiable under Civil Appeal No.1335 of 2010                   Page  26  of  32 Entry 27(4) of SRO 82/2006 chargeable to tax at 12.5%. 9.5 However,   so   far   as   the   product   Dettol   is concerned,   it   is   the   case   on   behalf   of   the appellant   that   Dettol   is  an   Antiseptic   Liquid   and therefore is classifiable as a drug/medicine under Entry 36(8)(h)(vi). The active ingredients of Dettol are   Chloroxylenol   IP,   Terpineol   BP,   Alcohol Absolute   IP   (denatured)   and   it   is   an   antiseptic having   germicidal   properties   and   it   kills   germs, bacteria   and   it   prevents   infection   therefore   it   is applied on wounds, cuts, grazes, bites and stings. It   is   also   used   in   hospitals   for   surgical   use   and medical use. 9.6 Thus   the   Dettol   is   used   as   an   antiseptic   liquid and is used in hospitals for surgical use, medical use   and   midwifery ,   due   to   therapeutic   & prophylactic properties .   Therefore, the same can be said to be an item of medicament to be treated as a drug and medicine.  Here also the dominant use is a relevant consideration. Civil Appeal No.1335 of 2010                   Page  27  of  32 9.7 In   the   case   of   Ponds   India   Ltd.   (supra)   this Court   has   held   that   while   deciding   the   issue whether   any   particular   item   would   be   covered under   relevant   entry   or   classification,   different tests   viz.   the   dictionary   meaning,   technical meaning,   user’s   point   of   view,   popular   meaning etc. are to  be applied.   In paragraphs 35 & 38 it is observed and held as under: “35…..while   interpreting   an   entry   in   a taxing statute, the court’s role would be to consider   the   effect   thereof   upon considering   the   same   from   different angles.     Different   tests   are   laid   down   for interpretation   of   an   entry   in   a   taxing statute,   namely,   dictionary   meaning, technical   meaning,   user’s   point   of   view, popular meaning, etc.” XXX XXX XXX “38. Whether a product would be a drug or a   cosmetic   sometimes   poses   a   difficult question   and,   thus,   answer   thereto   may not   be   easy.     For   the   said   purpose,   the court may not only be required to consider the   contents   thereof,   but   also   the   history of   the   entry,   the   purpose   for   which   the product   is   used,   the   manner   in   which   it Civil Appeal No.1335 of 2010                   Page  28  of  32 has   been   dealt   with   under   the   relevant statute   as   also   the   interpretation   thereof by the implementing authorities.” 9.8 Thus,   as   per   the   settled   position   of   law   while considering   a   particular   entry   the   principles   of classification   which   are   fundamental   to   any matter   relating   to   classification   under   the   taxing statute are: (a)   plain   meaning   to   be   given   to   the   taxing provision;  (b)   burden   to   prove   classification   in   a   particular entry is always on the Revenue;  (c)   any ambiguity has to be resolved in favour of the   assessee   and   in   case   of   a   reasonable   doubt, the   construction   most   beneficial   to   the   assessee must be adopted;  (d)   specific   entry   would   override   a   residuary entry; and  (e)   resort   to   residuary   entry   is   to   be   taken   as   a last   measure,   only   when   by   liberal   construction the   specific   entry   cannot   cover   the   goods   in question. Civil Appeal No.1335 of 2010                   Page  29  of  32 9.9 At   this   stage   it   is   required   to   be   noted   that   the Guwahati   High   Court   and   the   Rajasthan   High Court have held the Dettol to be a drug under the respective   entries   of   Assam   VAT   Act   and Rajasthan   VAT   Act   and   have   rejected   the submission   of   the   Revenue   that   the   Dettol   falls under   the   residuary   entry.     It   is   to   be   noted against the decision of the Rajasthan High Court, the   Revenue   had   preferred   the   SLPs   before   this Court which are dismissed by this Court. 9.10 In   view   of   the   above   and   considering   the dominant use of Dettol and the active ingredients of   Dettol   referred   to   hereinabove   and   that   the Dettol   is   used   as   an   antiseptic   and   is   used   in hospitals   for   surgical   use,   medical   use   and midwifery   due   to   therapeutic   &   prophylactic properties the same would fall under Entry   36(8) (h) (vi) as claimed by the appellant and would not fall   under   the   residuary   entry   as   claimed   by   the Revenue.   To that extent the impugned judgment Civil Appeal No.1335 of 2010                   Page  30  of  32 and   order   passed   by   the   High   Court   deserves   to be quashed and set aside. 10. In   view   of   the   above   and   for   the   reason   stated above,   present   appeal   succeeds   in   part.     The impugned   judgment   and   order   passed   by   the High   Court   in   so   far   as   the   products   Mosquito Mats,   Coils   and   Vaporizers   and   Mortein   Insect Killers;   Harpic   Toilet   Cleaner   and   Lizol   Floor Cleaners   is   hereby   confirmed.     So   far   as   the impugned   judgment   and   order   passed   by   the High   Court   with   respect   to   Dettol   Antiseptic Liquid is concerned, the impugned judgment and order passed by the High Court is set aside and it is   held   that   the   product   Dettol   would   fall   under Entry 36(8) (h)(vi) of Schedule III of the KVAT Act and shall be liable to be taxed at 4%. Present   appeal   is   accordingly   partly   allowed   to the   aforesaid   extent.     However,   in   the   facts   and Civil Appeal No.1335 of 2010                   Page  31  of  32 circumstances of the case there shall be no order as to costs.   …………………………………J.             (M. R. SHAH) …………………………………J.                                  (KRISHNA MURARI) New Delhi,  April 10, 2023 Civil Appeal No.1335 of 2010                   Page  32  of  32