Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Cellular Operators Association ... vs Union Of India And Another
2018 Latest Caselaw 1078 Del

Citation : 2018 Latest Caselaw 1078 Del
Judgement Date : 15 February, 2018

Delhi High Court
Cellular Operators Association ... vs Union Of India And Another on 15 February, 2018
$~

*       IN THE HIGH COURT OF DELHI AT NEW DELHI

+                        WRIT PETITION (CIVIL) NO. 7837/2016

                                        Reserved on : 3rd January, 2018
                                     Date of decision: 15th February, 2018

        CELLULAR OPERATORS ASSOCIATION OF INDIA AND
        OTHERS                                      ..... Petitioners
                     Through Mr. S.K. Bagaria, Sr. Advocate with Ms.
                     Manya Bhardwaj, Mr. Abhinav Agrawal, Ms.
                     Gunika Gupta and Mr. Ajeet Singh, Advocates.
                     versus

        UNION OF INDIA AND ANOTHER                 ..... Respondents

Through Ms. Suparna Srivastava, CGSC & Mr. Tushar Mathur, Advocate for UOI.

Mr. Sameer Jain, Jr. Standing Counsel for respondent No. 2-CBEC.

CORAM:

HON'BLE MR. JUSTICE SANJIV KHANNA HON'BLE MR. JUSTICE CHANDER SHEKHAR

SANJIV KHANNA, J.:

Cellular Operators Association of India, a society registered under the

Societies Registration Act, and nine others, have filed the present writ

petition for quashing of Notification No. 22/2015-CE(NT) dated 29th

October, 2015 as violating Articles 14, 19(1)(g), 265 and 300A of the

Constitution of India, and for direction that the credit accumulated on

account of Education Cess (EC, for short) and Secondary and Higher

Education Cess (SHE, for short) should be allowed to be utilised for

payment of service tax leviable and payable on telecommunication services.

2. Finance (No. 2) Act, 2004 had introduced levy of EC on excisable

goods and taxable services. SHE on excisable goods and taxable services

was imposed vide Finance Act, 2007.

3. Under the CENVAT Credit Rules, 2004 (CCR, for short), credit of

EC and SHE was admissible and could be utilised for payment of EC and

SHE respectively. In other words, CENVAT credit on EC and SHE on

inputs, capital goods and input services could be utilised and availed of for

payment of EC and SHE on manufactured goods and output services. Input

EC and SHE credit had the effect of preventing cascading effect on EC and

SHE payable down the line. It is an accepted and admitted case that benefit

of EC and SHE on inputs, etc. could not have been utilised for payment of

excise duty service tax on the output, i.e., manufactured goods or taxable

services. Thus, cross utilisation of EC and SHE towards excise duty or

service tax was impermissible and not permitted.

4. EC and SHE were abolished and were not payable on excisable goods

with effect from 1st March, 2015 vide Notification Nos. 14/2015-CE and

15/2015-CE both dated 1st March, 2015. EC and SHE were also abolished

and ceased to be payable on taxable services when Section 95 of Finance

Act (No. 2) 2004 and Section 140 of Finance Act, 2007 were omitted by

Finance Act, 2015. The omission was to take effect from 1 st June, 2015 vide

Notification No.14/2015-ST dated 19th May, 2015. As a result, levy of EC

and SHE on excisable goods was withdrawn with effect from 1 st March,

2015 and in respect of taxable services with effect from 1st June, 2015. The

petitioners do not have any grievance against the withdrawal or abolition of

levy of EC and SHE.

5. The grievance of the petitioners is, and they claim a vested right to

avail benefit of the unutilized amount of EC or SHE credit, which was

available and had not been set off as on 1st March, 2015 and 1st June, 2015

for payment of tax on excisable goods and taxable services respectively.

The contention is that EC and SHE were subsumed in the Central Excise

Duty, the general rate of which was increased from 12% to 12.5%, and

service tax, which was increased from 12.36% to 14%. Reliance is placed

upon the Budget Speech of the Finance Minister and the memorandum

explaining provisions of Finance Bill, 2015, which reads:-

―11.8. As part of the movement towards GST, I propose to subsume the Education Cess and the Secondary and Higher Education Cess in Central Excise duty. In effect, the general rate of Central Excise Duty of 12.36% including the cesses is being rounded off to 12.5%

121...... It is proposed to increase the present rate of Service Tax plus education cesses from 12.36% to a consolidated rate of 14%.‖ Education Cess and Secondary & Higher Education Cess leviable on excisable goods are being subsumed in Basic Excise duty. Consequently, ... The standard ad valorem rate of Basic Excise Duty is being increased from 12% to 12.5% and specific rates of Basic Excise Duty on petrol, diesel, cement, cigarettes & other tobacco products (other than biris) are being suitably changed....

the Service Tax rate is being increased from 12% plus Education Cesses to 14%. The ‗Education Cess' and ‗Secondary and Higher Education Cess' shall be subsumed in the revised rate of Service Tax. Thus, effective increase in Service Tax rate will be from existing rate of 12.36% (inclusive of cesses) to 14%. The new Service Tax rate shall come into effect from a date to be notified by the Central Government after the enactment of the Finance Bill, 2015. Till the time the revised rate comes into effect, the levy of ‗Education cess' and ‗Secondary and Higher Education cess' shall continue to be levied in Service Tax‖.

Reference is also made to the Explanation given by the Joint Secretary, Tax

Research Unit, Ministry of Finance, Government of India, vide letter

F.No.334/5/2015-TRU dated 28th February, 2015, which reads:-

―The rate of Service Tax is being increased from 12% plus Education Cesses to 14%. The ‗Education Cess' and ‗Secondary and Higher Education Cess' shall be subsumed in the revised rate of Service Tax.

Thus, the effective increase in Service Tax rate will be from the existing increase in Service Tax rate will be from the existing rate of 12.36% (inclusive of cesses) to 14%, subsuming the cesses‖

The contention is that EC and SHE, which were earlier imposed and

then withdrawn from 1st March, 2015 and 1st June 2015 for excisable goods

and taxable services respectively, had been subsumed and included in the

excise duty and service tax, and therefore, the amount lying in the credit

towards EC and SHE should be available for availing CENVAT credit. This

was not a case of abolition of EC and SHE, but the cesses were added and

became part of the excise duty or service tax. Reliance is placed on the

dictionary definition of the term ―subsumed‖, which means to include,

absorb in something else or incorporated into something larger or more

general. Therefore under law, unutilised EC and SHE should be allowed to

be utilised for payment of basic excise duty in excisable goods and service

tax on taxable service, for otherwise the action would be clearly arbitrary,

capricious and tantamount to lapsing of credit accrued on the input, though

higher excise duty or service tax was payable on the output. The petitioners,

it is asserted, have a vested right to claim benefit of utilization of the

unutilized credit. Reliance is placed upon the judgment of the Supreme

Court in Eicher Motors Limited and Another versus Union of India and

Others, (1999) 2 SCC 361 and Samtel India Limited versus Commissioner

of Central Excise, Jaipur, (2003) 11 SCC 324.

6. The petitioners have pointed out that the issue with regard to

utilisation of accumulated credit of EC and SHE as on 1 st March, 2015 for

excisable goods and 1st June, 2015 for taxable services was considered in the

Tariff Conference held on 28th and 29th October, 2015 and post the said

conference, Central Board of Excise and Customs had issued instructions

vide letter No. 96/85/2015-CX.I dated 7th December, 2015 stating, inter

alia,:-

―B.21 - ‗Hyderabad, Coimbatore, Vadodara, Vishakhapatnam, Delhi Zone-Cenvat Credit - Balance of Education Cess and Secondary & Higher Education Cess lying in the CENVAT Credit Account:

Issue:

Exemption from levy of Education Cess and Secondary & Higher Education Cess has been provided w.e.f. 01.03.2015 vide notification no. 14/2015-CE & 15/2015-CE both dated 01.03.2015, Sub-rule 7(b) of Rule 3 of CENVAT Credit Rules, 2004, specifies that CENVAT credit of specified duties shall be utilized for payment of those specified duties only. CENVAT Credit of Education

Cess and Secondary & Higher Education Cess can be utilized only for payment of Education Cess and Secondary & Higher Education Cess, respectively. Consequent upon grant of exemption there is issue of utilization of the accumulated credit of the past. It is suggested that an amendment to sub-rule 7(b) of Rule 3 of CENVAT Credit Rules, 2004 may be made to allow the utilization of balance CENVAT Credit of Education Cess and Secondary & Higher Education Cess towards payment of either duty of excise or Service Tax.

Discussion & Decision The conference after discussion and briefing from the officers from the Board noted that it was Government's conscious policy ‗decision to withdraw the Education Cess and Secondary & Higher Education Cess. It is a policy decision to not allow utilization of accumulated credit of education cess and secondary and higher education cess after these Cesses have been phased out. As these Cesses have been phased out and no new liability to pay such Cess arises, no vested right can be said to exist in relation to the accumulated credit of the past.

The rule and notifications as they exist need to be followed and do not need any amendment.‖ It is submitted that the aforesaid reasoning is fallacious and contrary to law

in view of the admission that EC and SHE were subsumed in the increased

or higher excise duty and service tax rates applicable, which coincide with

the withdrawal of EC and SHE.

7. In support of the said contention, reference was made by the

petitioners to the amended CC Rules, i.e., CENVAT Credit Rules, 2004,

which partially permit utilization of EC and SHE by adding six provisos in

Rule 3, sub-rule (7) in clause (b), which reads as under:-

―Cenvat Credit Rules, 2004-Second Amendment of 2015 In exercise of the powers conferred by Section 37 of the Central Excise Act, 1944 (1 of 1944) and Section 94 of the Finance Act, 1994 (32 of 1994), the Central Government hereby makes the following rules further to amend the CENVAT Credit Rules, 2004, namely:-

1. (1) These rules may be called the CENVAT Credit (Second Amendment) Rules, 2015.

(2) They shall come into force from the date of their publication in the Official Gazette.

2. In the CENVAT Credit Rules, 2004 (hereinafter referred to as the said rules), in rule 3, in sub-rule (7), in clause (b), after the second proviso, the following shall be substituted, namely:- ―Provided also that the credit of Education Cess and Secondary and Higher Education Cess paid on inputs or capital goods received in the factory of manufacture of final product on or after the 1st day of March, 2015 can be utilized for payment of the duty of excise leviable under the First Schedule to the Excise Tariff Act:

Provided also that the credit of balance fifty per cent Education Cess and Secondary and Higher Education Cess paid on capital goods received in the factory of manufacture of final product in the financial year 2014-15 can be utilized for payment of the duty of excise specified in the First Schedule to the Excise Tariff Act:

Provided also that the credit of Education Cess and Secondary and Higher Education Cess paid on input services received by the manufacturer of final product on or after the 1st day of March, 2015 can be utilized for payment of the duty of excise specified in the First Schedule to the Excise Tariff Act.‖

―Cenvat Credit Rules, 2004-Fifth Amendment of

In exercise of the powers conferred by Section 37 of the Central Excise Act, 1944 (1 of 1944) and Section 94 of the Finance Act, 1994 (32 of 1994), the Central Government hereby makes the following rules further to amend the CENVAT Credit Rules, 2004, namely:-

1. (1) These rules may be called the CENVAT Credit (Fifth Amendment) Rules, 2015. (2) They shall come into force on the date of their publication in the Official Gazette.

2. In the CENVAT Credit Rules, 2004 (hereinafter referred to as the said rules), in rule 3, in sub-rule (7), in clause (b), after the fifth proviso, the following proviso shall be inserted, namely:- ―Provided also that the credit of Education Cess and Secondary and Higher Education Cess paid on inputs or capital goods received in the premises of the provider of output service on or after the 1 st day of June, 2015 can be utilized for payment of service tax on any output service:

Provided also that the credit of balance fifty per cent Education Cess and Secondary and Higher Education Cess paid on capital goods received in the premises of the provider of output service in the

financial year 2014-15 can be utilized for payment of service tax on any output service:

Provided also that the credit of Education Cess and Secondary and Higher Education Cess paid on input service in respect of which the invoice, challan or Service Tax Certificate for Transportation of Goods by Rail (referred to in rule 9), as the case may be, is received by the provider of output service on or after the 1st day of June, 2015 can be utilized for payment of service tax on any output service.‖ It is accordingly submitted that the respondents themselves in some cases

have permitted credit of EC and SHE and utilization of accumulated credit

for payment of excise duty and service tax.

8. The respondents have contested the petition on several grounds and,

inter alia, asserted that credit of EC and SHE towards payment of excise

duty or service tax is not a vested right. The effect of the legislation

withdrawing EC and SHE was to abolish the cess, though while presenting

the Bill, etc. and giving reasons for increase in the excise duty and service

tax, it was stated that EC and SHE would not be henceforth levied and

would get subsumed in the higher rate of tax. Cross-utilization of EC and

SHE credit was never permitted and allowed under the earlier provisions.

The two notifications incorporating provisos (3) to (8) to Rule 3, sub-rule (7)

in clause (b) have a very limited application as they apply to cases of excise

duty where capital goods or inputs or input services on which EC and SHE

had been paid were received by the purchaser/manufacturer of the final

product on or after 1st day of March, 2015 or were manufactured after 1st day

of March, 2015. In case of service tax, credit of EC and SHE was given

where inputs or capital goods were received by the provider of output

services on or after 1st day of June, 2015 or where credit of EC and SHE

paid on input service in respect of invoice, bill, challan or service tax

certificate or transportation of goods by levy was received by the provider of

output service on or after 1st day of June, 2015. Credit of balance fifty

percent of EC and SHE paid on capital goods received in the factory of a

manufacturer of final product in the financial year 2014-15 for payment of

excise duty and service tax was also provided. These, as elucidated and

explained, were new benefits and concessions granted, as cross utilization

was earlier not permitted and allowed. Any new concession or benefit

given, would not in law on stand-alone basis, confer a legal right to claim

vested right to a concession or benefit which has not been granted. Of

course, this amended provisions can be relied as a secondary fact to support

the main argument that EC and SHE were subsumed.

9. The first aspect to be examined is the statutory effect of withdrawal of

EC and SHE on excisable goods and taxable services with effect from 1st

March, 2015 and 1st June, 2015 respectively, pursuant to the Finance Act,

2015. By Notification No. 14/2015-CE dated 1st March, 2015, the Central

Government in public interest had granted exemption to all goods falling in

the First Schedule of the Central Excise Tariff Act, 1885 from whole of EC

leviable thereon under Section 93 of the Finance (No.2) Act, 2004.

Similarly, vide Notification No.15/2015-CE dated 1st March, 2015, the

Central Government in public interest had exempted all goods falling in the

First Schedule of the Central Excise Tariff Act, 1985 from whole of SHE

leviable under Section 138 of the Finance Act, 2007. In respect of taxable

services, the Finance Act, 2015 had omitted Section 95 of the Finance (No.

2) Act, 2004, which imposed EC on taxable services, vide Section 153 and

Section 140 of Finance Act, 2007 and SHE on taxable services vide Section

159, with effect from the date as notified by the Central Government in the

Official Gazette. These exemptions and omissions were given effect from

1st March, 2015 for excisable goods and 1st June, 2015 for taxable services,

as mentioned earlier.

10. Omission of a provision signifies deletion of that provision and is

normally not treated as different from repeal. The repeal/omission in the

present case was not made retrospectively, but applied prospectively.

Manufacturers and output service providers were entitled to take benefit of

EC and SHE credit on the EC and SHE payable on manufactured goods and

output services on or before the cut off date, i.e., 1 st March, 2015 in case of

manufactured goods and 1st June, 2015 in case of taxable services. They

have not been allowed to take credit after the said two dates for the simple

reason that EC and SHE ceased to be applicable and were no longer payable

after the said dates. The provisos added to Rule 3, sub-rule (7) in clause (b)

are really in the nature of concessions confined to a limited and narrow set

of cases and are not of general application. Noticeably, they expand the

scope and give benefit of utilization of accumulated EC and SHE against

payment of excise duty and service tax, which was not the position prior to

1st March, 2015 and 1st June, 2015, respectively. It is also easily apparent as

to why the said benefit or concession was granted. These cases certainly fall

in a distinct and separate class. The said classification would not fall foul of

vice of discrimination. Article 14 is not offended. In fact the petitioners do

not challenge and question the provisos, albeit seek additional benefit and

concession beyond those granted, even though they were never available

earlier.

11. It is in the aforesaid context and background that the petitioners have

harped and heavily relied upon the word ―subsumed‖ used in the speech of

the Finance Minister while presenting the Budget Speech, as also in the

explanation memorandum to the Finance Bill, 2015 and the TRU letter. It

would not be correct to understand and interpret the word ―subsumed‖ used

as asserted by the petitioners. A Finance Bill or a Budget has financial and

tax implications. It is an economic, political and policy statement. Interplay

of politics and economics gets reflected in the statement made and relied.

Raising or increasing taxes often meets resistance, and on most occasions

has to be justified and explained. The statements and explanations given in

the present context would show that the Government had decided to increase

excise duty and service tax marginally and at the same time had decided to

withdraw or abolish EC and SHE. Any exercise of increasing taxes and

withdrawing a cess or a tax is undertaken keeping in mind several aspects.

This can include revenue collection in the form of increased taxes on one

hand, and withdrawal or reduction of cess or another tax so as to curtail the

adverse impact due to increase. Budgets do, and are, a balancing exercise.

We would not read and hold that EC and SHE for excisable goods and

taxable services had continued and were applicable even after 1st March,

2015 or 1st June, 2015 respectively, in the manner that they got included in,

and formed a part of, the higher tax rate applicable to excise duty and

service tax. Noticeably, the service tax rate had gone up by 2%, from 12%

to 14%, with the intent to increase it further in view of implementation of

the General Goods and Services Tax in future. In the case of excise duty,

the increase was only marginal, from 12% to 12.50%. Pertinently, no

statement or assertion was made that the benefit of unutilized EC and SHE

credit would be given against excise duty and service tax. The use of the

words ―subsumed‖ with reference to the two cesses could well indicate that

there would not be an increased tax burden being put on the payers or the

consumers, as EC and SHE were being withdrawn. Noticeably, the two

cesses and the excise duty and the service tax were always treated as

different and separate and cross-utilization was never permitted.

12. It is no doubt true that the two cesses, in the present case, were in the

nature of taxes and not fee, but it would be incorrect and improper to treat

the two cesses as excise duty or service tax. They were specific cesses for

the objective and purpose specified. A Constitution Bench of five Judges in

Hingir-Rampur Coal Company Limited and Others versus State of Orissa

and Others, (1961) 2 SCR 537 had elucidated that a cess can be in the form

of a tax or a fee, though both are compulsory extraction of money. In case

of a fee, there is an element of quid pro quo, while in tax this is not required,

even if the tax being collected is used to constitute a specific fund, which

does not become part of the Consolidated Fund, and its application can be

regulated and confined to its purpose.

13. More relevant and important for the present context and issue would

be the judgment of the Supreme Court in B.K. Industries and Others versus

Union of India and Others, 1993 Supp (3) SCC 621, wherein validity of

levy of cess under Vegetable Oil Cess Act, 1983 was challenged. The cess

was levied for the purpose of National Oil-seeds and Vegetable Oils

Development Board Act, 1983 and was in addition to excise duty leviable

under the Central Excise Act or law for the time being in force. In the

Budget Speech delivered on 28th February, 1986 for the year 1986-87, it was

decided to dispense with the cess on vegetable oil. It was also stated in the

Budget Speech that cess collected since 1st April, 1986 would be refunded.

However, the cess was withdrawn vide repeal Act, effective from 1st April,

1987. Relying upon the aforesaid speech on the Floor of the House, the

submission was that the statement made constitutes an enforceable right and

vegetable oil cess paid between 1st March, 1986 and 31st March, 1987, when

the repeal Act was made effective, should be refunded. Plea of enforceable

right was rejected in the following words:-

―9. We find it difficult to agree. It is not brought to our notice that the budget proposals contained in the Finance Minister's speech were accepted by the Parliament. The cess having been imposed by a Parliamentary enactment could be rendered inoperative only by a Parliamentary enactment. Such repealing enactment came only in the year 1987 with effect from April 1, 1987. Not only that. The repealing Act expressly provided in Section 13 that the cess due before the date of said repeal, but not collected, shall be collected according to law as if the Cess Act is not repealed. This provision amounts to a positive affirmation of the intention of the Parliament to keep the said imposition alive and effective till the date of the repeal of the Cess Act. In the face of the said statutory provisions, no rights can be founded -- nor can the levy of the cess be said to have been dispensed with -- by virtue of the alleged decision referred to in the Finance Minister's speech or on account of the letter dated August 11, 1986. The Finance Minister's speech is not law. The Parliament may or may not accept his proposal.

Indeed, in this case, it did not accept the said proposal immediately but only a year later. It is only from the date of the repeal that the said levy becomes inoperative.‖ We did not go as far in the present case for the explanation and reasons

elucidated and given in paragraph 11 above. Use of the word "subsumed" in

the context of the present case does not help and assist the petitioners in the

manner asserted. No promise and statement that cross utilization of EC and

SHE would be permitted was made. The petitioners seek an addition and

expansion to what was stated and intended.

14. In Shashikant Laxman Kale and Another versus Union of India

and Another, (1990) 4 SCC 366, constitutional validity of clause (10-C) of

Section 10 of the Income Tax Act was challenged, as benefit under the said

Section was not available to employees of private sector on voluntary

retirement. Reliance was placed upon the Explanatory notes appended to

the Statement of Objects and Reasons of the Bill. The Supreme Court held

that the petitioner therein could not draw support from the heading in the

explanatory note and explanatory memorandum would usually not be an

accurate guide of the final enactment. Distinction was drawn between

purpose and object of a legislation and the legislative intention, which was

significant, and it was emphasized that usually it was not permissible to use

these external aids, yet it was permissible to look into historical facts and

surrounding circumstances for ascertaining the evil sought to be remedied.

The Court, while examining the latter aspect, can look into the entire gamut

of material for determining the purpose and object of the legislation. It need

not be restricted to the explanatory memorandum. Thus, it is permissible to

look into the object and reasons of the bill for the limited purpose of

appreciating the background and antecedent factual matrix leading to the

legislation, not as the sole material, but with other material and external aids.

Significantly, it was observed:-

―23. A catch phrase possibly used as a populist measure to describe some provisions in the Finance Bill in the explanatory memorandum while introducing the Bill in the Parliament can neither be determinative of, nor can it camouflage the true object of the legislation. It is not unlikely that the phrase ‗welfare measures' was used to emphasise more on the effect of the provisions thereunder on the tax prayer for populism.‖

15. In Tarlochan Singh Flora versus Wakom (Heathrow) Ltd., [2006] EWCA Civ 1103, Brooke LJ, succinctly elucidated the legal position regarding explanatory notes after referring to the earlier case law as under :-

The use that courts may make of explanatory notes as an aid to construction was explained by Lord Steyn in R (Westminster City Council) v National Asylum Support Service [2002] 1 WLR 2956 , paras 2-6; see also R (S) v Chief Constable of the South Yorkshire Police [2004] 1 WLR 2196 , para 4. As Lord Steyn says in the National Asylum Support Service case, explanatory notes accompany a Bill on introduction and are updated in the light of changes to the Bill made in the parliamentary process. They are prepared by the government department responsible for the legislation. They do not form part of the Bill, are not endorsed by Parliament and

cannot be amended by Parliament. They are intended to be neutral in political tone; they aim to explain the effect of the text and not to justify it.

The text of an Act does not have to be ambiguous before a court may be permitted to take into account explanatory notes in order to understand the contextual scene in which the Act is set: see the National Asylum Support Service case, para 5. In so far as this material casts light on the objective setting or contextual scene of the statute, and the mischief to which it is aimed, it is always an admissible aid to construction. Lord Steyn, however, ended his exposition of the value of explanatory notes as an aid to construction by saying [2002] 1 WLR 2956 , para 6:

―What is impermissible is to treat the wishes and desires of the Government about the scope of the statutory language as reflecting the will of Parliament. The aims of the Government in respect of the meaning of clauses as revealed in explanatory notes cannot be attributed to Parliament. The object is to see what is the intention expressed by the words enacted.‖

16. The decision in the case of Eicher Motors Limited and Another

(supra) is distinguishable, for in the said case, what was subject matter of

challenge was Rule 57-F(4-A), which had stipulated that unutilized credit as

on 16th March, 1995 lying with the manufacturers of tractors under Heading

87.01 or motor vehicles 87.02 and 87.04 or chassis of tractors or motor

vehicles under Heading 87.06 shall lapse and shall not be allowed to be

utilized for payment of duty on excisable goods. The proviso, however, had

stipulated that nothing shall apply to the credit of duty, if any, in respect of

inputs lying in stock or contained in finished products lying in stock as on

16th March, 1995, thereby creating an anomalous situation. Credit of tax

paid on inputs and even finished products was available, but not in respect

of the sold products. This was clearly taking away a vested right in the form

of an amendment to the Rule. There was lapse of credit, which could not be

utilized, though the tax/duty had not been withdrawn. The Supreme Court

noticed that the credit attributable to inputs had already been used in

manufacture of final products that had been cleared, and this alone was

sought to be lapsed, notwithstanding the fact that the right had become

absolute. On a holistic reading of the entire scheme, it was observed that

when acts have been done by the parties concerned on the strength of the

Rules, incidence following thereto must take place in accordance with the

scheme or the Rules, otherwise it would affect the rights of the assessees.

Further, right had accrued on the date when the assessee had paid tax on the

raw materials or inputs and the same would continue till the facility

available thereto got worked out or until the goods existed. As noticed

above, tax/duty had not been withdrawn. Lastly and more importantly,

Section 37 of the Central Excise Tariff Act, 1985 did not enable the

authorities to make the Rule impugned therein. The legal ratio in Eicher

Motors Limited and Another (supra) was followed in Samtel India Limited

(supra) wherein amended Rule 57-F(17) of the Central Excise Rules, 1944

was challenged. The Rules had postulated lapsing of credit in case of

manufactured goods falling under sub-heading 8540.12, though the proviso

had provided for credit of duty in respect of inputs lying in stock or

contained in finished goods lying in stocks. It was held that the said scheme

of credit of input tax, in view of amended provision, could not be made

applicable to goods which had already come into existence and under which

the assessee had claimed credit facility. As noticed above, in the present

case, credit of EC and SHE could be only allowed against EC and SHE and

could not be cross- utilized against the excise duty or service tax. In fact,

what the petitioners seek is an amendment of the scheme to allow them to

take cross utilization of the unutilized EC and SHE upon the two cesses

being withdrawn against excise duty and service tax, though this was not the

position even earlier. Both EC and SHE were withdrawn and abolished.

They ceased to be payable. In these circumstances, it is not possible to

accept the contention that a vested right or claim existed and legal issue is

covered against the respondents by the decision in Eicher Motors Limited

and Another (supra) and Samtel India Limited (supra). The said decisions

are distinguishable and inapplicable.

17. The decision in Eicher Motors Limited and Another (supra) was

distinguished in the case of Osram Surya (P) Ltd. Versus Commissioner of

Central Excise, Indore, 2002 (142) ELT 5 (SC), wherein proviso to Rule 57

introducing six months time limit for claiming MODVAT credit benefit was

challenged. Arguments predicated on vested right being annulled and

reduced to nothing were rejected, recording as under -

"7. Having heard the arguments of the parties and after considering the Rule in question, we think that by introducing the limitation in the said proviso to the Rule, the statute has not taken away any of the vested rights which had accrued to the manufacturers under the Scheme of MODVAT. That vested right continues to be in existence and what is restricted is the time within which the manufacturer has to enforce that right. The appellants, however, contended that imposition of a limitation is as good as taking away the vested right. In support of their argument, they have placed reliance on a judgment of this Court in Eicher Motors Ltd. v. Union of India (1999) 2 SCC 361 wherein this Court had held that a right accrued to an assessee on the date when it paid the tax on the raw materials or the inputs would continue until the facility available thereto gets worked out or until those goods existed. In that background, this Court held

that by Section 37 of the Act, the authorities concerned cannot make a rule which could take away the said right on goods manufactured prior to the date specified in the rule concerned. In the facts of Eicher case (1999) 2 SCC 361 it is seen that by introduction of Rule 57-F(4-A) to the Rules, a credit which was lying unutilized on 16-3- 1995 with the manufacturer was held to have lapsed. Therefore, that was a case wherein by introduction of the Rule a credit which was in the account of the manufacturer was held not to be available on the coming into force of that Rule, by that the right to credit itself was taken away, whereas in the instant case by the introduction of the second proviso to Rule 57-G, the credit in the account of a manufacturer was not taken away but only the manner and the time within which the said credit was to be taken or utilized alone was stipulated. It is to be noted at this juncture that the substantive right has not been taken away by the introduction of the proviso to the Rule in question but a procedural restriction was introduced which, in our opinion, is permissible in law. Therefore, in our opinion, the law laid down by this Court in Eicher case (1999) 2 SCC 361 does not apply to the facts of these cases. This is also the position with regard to the judgment of this Court in CCE v. Dai Ichi Karkaria Ltd.(1999) 7 SCC 448

8. It is vehemently argued on behalf of the appellants that in effect by introduction of this Rule, a manufacturer in whose account certain credit existed, would be denied of the right to take such credit consequently, as in the case of Eicher (1999) 2 SCC 361 a manufacturer's vested right is taken away, therefore, the Rule in question should be interpreted in such a manner that it did not apply to cases where the credit in question had accrued prior to the date of introduction of this proviso. In our opinion, this argument is not available to the appellants because none has questioned the legality or the validity of the Rule in question, therefore, any argument which in effect questions the validity of the Rule, cannot be permitted to

be raised. The argument of the appellants that there was no time whatsoever given to some of the manufacturers to avail the credit after the introduction of the Rule also is based on arbitrariness of the Rule, and the same also will have to be rejected on the ground that there is no challenge to the validity of the Rule.

9. Without such a challenge, the appellants want us to interpret the Rule to mean that the Rule in question is not applicable in regard to credits acquired by a manufacturer prior to the coming into force of the Rule. This we find difficult because in our opinion the language of the proviso concerned is unambiguous. It specifically states that a manufacturer cannot take credit after six months from the date of issue of any of the documents specified in the first proviso to the said sub-rule. A plain reading of this sub-rule clearly shows that it applies to those cases where a manufacturer is seeking to take the credit after the introduction of the Rule and to cases where the manufacturer is seeking to do so after a period of six months from the date when the manufacturer received the inputs. This sub-rule (sic proviso) does not operate retrospectively in the sense it does not cancel the credits nor does it in any manner affect the rights of those persons who have already taken the credit before coming into force of the Rule in question. It operates prospectively in regard to those manufacturers who seek to take credit after the coming into force of this Rule. Therefore, in our opinion, the Tribunal was justified in holding that the Rule in question only restricts the right of a manufacturer to take the credit beyond the stipulated period of six months under the Rule. Therefore, this appeal will have to fail."

This decision, and the distinction drawn, supports the observations recorded

hereinabove by us in the present case.

18. For the aforesaid reasons, we do not find any merit in the present writ

petition and the same is dismissed. However, in the facts of the case, there

would not be any order as to costs.

(SANJIV KHANNA) JUDGE

(CHANDER SHEKHAR) JUDGE FEBRUARY 15, 2018 VKR

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter