Citation : 2022 Latest Caselaw 66 Kant
Judgement Date : 4 January, 2022
1
R
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 04TH DAY OF JANUARY 2022
BEFORE
THE HON'BLE MR.JUSTICE S. SUNIL DUTT YADAV
WRIT PETITION No.52371/2019 (T-RES)
C/W
WRIT PETITION No.51473/2019 (T-TAR)
WRIT PETITION No.52323/2019 (T-RES)
WRIT PETITION No.52374/2019 (T-RES)
WRIT PETITION No.651/2020 (T-RES)
WRIT PETITION No.713/2020 (T-RES)
WRIT PETITION No.2318/2020 (T-RES)
WRIT PETITION No.6114/2020 (T-RES)
WRIT PETITION No.6122/2020 (T-RES)
WRIT PETITION No.3810/2021 (T-TAR)
IN W.P. No.52371/2019
BETWEEN:
M/s.V.S.Products
A Proprietary Firm
Represented by its Proprietor
Mr. Manoj Kumar Srivastava
S/o Sitaram Srivastava,
Aged about 50 years,
R/o Plot No.21-P, 2nd Phase,
Antharasanahalli Industrial Area,
Tumkur- 572 106
(Karnataka). ... Petitioner
2
(By Sri C.S.Vaidyanathan, Senior Advocate,
Sri. K.G.Raghavan, Senior Advocate,
Ms. Ananyaa Jagirdar, Sri. Prashanth F. Goudar,
Sri. Goutham S. Bharadwaj and
Sri. Vinay Kuttappa K.S., Advocates)
AND:
1. Union of India
Represented by Joint Secretary
Ministry of Finance, Department of Revenue
Room No.46, North Block,
New Delhi - 110 001.
2. The Commissioner of Central Tax
(Earlier known as the
Commissioner of Central Excise)
Bangalore I Commissionerate
P.B.No.5400, Queens Road,
Bangalore- 560 001. ... Respondents
(By Sri M. Venkataraman, Additional Solicitor General a/w
Sri. Jeevan J. Neeralgi, Advocate)
This Writ Petition is filed under Articles 226 & 227 of
Constitution of India, praying to quash the Notification No.3 of
2019 dated 06.07.2019 issued by the first respondent, purporting
to exercise power under Section 5 (A) of the Central Excise Act,
1944, levying Central Excise on tobacco and tobacco products vide
Annexure-'A' and etc.
IN W.P. No.51473/2019
BETWEEN:
R.M.DHARIWAL (HUF)
# 13, Near to TCI-XPS Courier Depot,
Near Singasandra Bus Stop,
Bengaluru- 560 068.
Rep. by Shri. Jevan B. Sancheti
Authorised Representative ... Petitioner
3
(By Sri C.S.Vaidyanathan, Senior Advocate,
Sri. K.G.Raghavan, Senior Advocate,
Ms. Ananyaa Jagirdar, Sri. Prashanth F. Goudar,
Sri. Goutham S. Bharadwaj and
Sri. Vinay Kuttappa K.S., Advocates)
AND:
1. Union of India
Represented by Joint Secretary
Ministry of Finance, Department of Revenue
Room No.46, North Block,
New Delhi - 110 001.
2. The Commissioner of Central Tax
(Earlier known as the
Commissioner of Central Excise)
Bangalore I Commissionerate
P.B.No.5400, Queens Road,
Bangalore- 560 001. ... Respondents
(By Sri M. Venkataraman, Additional Solicitor General a/w
Sri. Jeevan J. Neeralgi, Advocate)
This Writ Petition is filed under Articles 226 & 227 of
Constitution of India, praying to quash the Notification No.3 of
2019 dated 06.07.2019 issued by the first respondent, purporting
to exercise power under Section 5 (A) of the Central Excise Act,
1944, levying Central Excise on tobacco and tobacco products vide
Annexure-'A' and etc.
IN W.P. No.52323/2019
BETWEEN:
Everest Industries, LLP
A Limited Liability Partnership
Registered under the provisions of
Limited Liability Partnership Act, 2008
Having its registered office at:
Manikchand House, Plot No.100-101,
D Kennedy Road, Pune- 411 001.
and Having its Principal place of Business at:
4
# 13, Near to TCI-XPS Courier Depot,
Hosur Main Road, Singasandra,
Bengaluru- 560 068.
Represented by Shri. Jevan B. Sancheti
Authorised Representative ... Petitioner
(By Sri C.S.Vaidyanathan, Senior Advocate,
Sri. K.G.Raghavan, Senior Advocate,
Ms. Ananyaa Jagirdar, Sri. Prashanth F. Goudar,
Sri. Goutham S. Bharadwaj and
Sri. Vinay Kuttappa K.S., Advocates)
AND:
1. Union of India
Represented by Joint Secretary
Ministry of Finance, Department of Revenue
Room No.46, North Block,
New Delhi - 110 001.
2. The Commissioner of Central Tax
(Earlier known as the
Commissioner of Central Excise)
Bangalore I Commissionerate
P.B.No.5400, Queens Road,
Bangalore- 560 001. ... Respondents
(By Sri M. Venkataraman, Additional Solicitor General a/w
Sri. Jeevan J. Neeralgi, Advocate)
This Writ Petition is filed under Articles 226 & 227 of
Constitution of India, praying to quash the Notification No.3 of
2019 dated 06.07.2019 issued by the first respondent, purporting
to exercise power under Section 5 (A) of the Central Excise Act,
1944, levying Central Excise on tobacco and tobacco products vide
Annexure-'A' and etc.
IN W.P. No.52374/2019
BETWEEN:
Fast Track Packers Private Limited
5
A Private Limited Company
Registered under Companies Act, 1956,
Having its registered office at
Plot No.94C, Situated in Survey No.23,
Part of Nagenahalli village,
Vasanthanagara Industrial Area,
Kora Hobli, Tumkur, Karnataka- 572 138.
Rep. by its Manager
Authorised Representative ... Petitioner
(By Sri C.S.Vaidyanathan, Senior Advocate,
Sri. K.G.Raghavan, Senior Advocate,
Ms. Ananyaa Jagirdar, Sri. Prashanth F. Goudar,
Sri. Goutham S. Bharadwaj and
Sri. Vinay Kuttappa K.S., Advocates)
AND:
1. Union of India
Represented by Joint Secretary
Ministry of Finance, Department of Revenue
Room No.46, North Block,
New Delhi - 110 001.
2. The Commissioner of Central Tax
(Earlier known as the
Commissioner of Central Excise)
Bangalore I Commissionerate
P.B.No.5400, Queens Road,
Bangalore- 560 001. ... Respondents
(By Sri M. Venkataraman, Additional Solicitor General a/w
Sri. Jeevan J. Neeralgi, Advocate)
This Writ Petition is filed under Articles 226 & 227 of
Constitution of India, praying to quash the Notification No.3 of
2019 dated 06.07.2019 issued by the first respondent, purporting
to exercise power under Section 5 (A) of the Central Excise Act,
1944, levying Central Excise on tobacco and tobacco products vide
Annexure-'A' and etc.
6
IN W.P.No.651/2020
BETWEEN:
Maa Sharda Tobacco Private Limited
A Private Limited Company registered
Under the Companies Act, 1956
Having its Factory Premises at:
51/1A4, Hdpura village,
Dasanapura Hobli, Bengaluru- 562 123.
Rep. by its Director Mr.Hari Bushan Bajpai ... Petitioner
(By Sri C.S.Vaidyanathan, Senior Advocate
Sri. K.G.Raghavan, Senior Advocate
Ms. Ananyaa Jagirdar, Sri. Prashanth F. Goudar,
Sri. Goutham S. Bharadwaj and
Sri. Sumanth M.S., Advocates)
AND:
1. Union of India
Represented by Joint Secretary
Ministry of Finance,
Department of Revenue
Room No.46, North Block,
New Delhi - 110 001.
2. The Commissioner of Central Tax
(Earlier known as the
Commissioner of Central Excise)
Bangalore I Commissionerate
P.B.No.5400, Queens Road,
Bangalore- 560 001. ... Respondents
(By Sri M. Venkataraman, Additional Solicitor General a/w
Sri. Jeevan J. Neeralgi, Advocate)
This Writ Petition is filed under Articles 226 & 227 of
Constitution of India, praying to quash the Notification No.3 of
2019 dated 06.07.2019 issued by the first respondent, purporting
to exercise power under Section 5 (A) of the Central Excise Act,
1944, levying Central Excise on tobacco and tobacco products vide
Annexure-'A' and etc.
7
IN W.P.No.713/2020
BETWEEN:
Thrishul Zarda Pouches,
Having its factory premises at
Sy.No.2, Katha No.54, Megalahalli Road,
Bommenahalli - 577 520,
Chitradurga (T) & (D),
Rep. by its Authorised Signatory
Mr.Rajashekhar Narajji ... Petitioner
(By Sri C.S.Vaidyanathan, Senior Advocate
Sri. K.G.Raghavan, Senior Advocate
Ms. Ananyaa Jagirdar, Sri. Prashanth F. Goudar,
Sri. Goutham S. Bharadwaj and
Sri. M.S. Manvi Bhandari, Advocates)
AND:
1. Union of India
Ministry of Finance
Department of Revenue
Room No.46, North Block,
New Delhi - 110 001.
Represented by its Joint Secretary
2. The Commissioner of Central Tax
(Earlier known as the
Commissioner of Central Excise)
Bangalore I Commissionerate
P.B.No.5400, Queens Road,
Bangalore- 560 001. ... Respondents
(By Sri M. Venkataraman, Additional Solicitor General a/w
Sri. Jeevan J. Neeralgi, Advocate)
This Writ Petition is filed under Articles 226 & 227 of
Constitution of India, praying to quash the Notification No.3 of
2019 dated 06.07.2019 issued by the first respondent, purporting
to exercise power under Section 5 (A) of the Central Excise Act,
1944, levying Central Excise on tobacco and tobacco products vide
Annexure-'A' and etc.
8
IN W.P.No.2318/2020
BETWEEN:
Habson Food and Products
Having its registered office at
No.83, Near Prestige School,
Virgo Nagar PO, Rampura,
Bengaluru- 560 049.
Rep. by its Proprietor
Mr. Mohamed Inayathulla ... Petitioner
(By Sri C.S.Vaidyanathan, Senior Advocate
Sri. K.G.Raghavan, Senior Advocate
Ms. Ananyaa Jagirdar, Sri. Prashanth F. Goudar,
Sri. Goutham S. Bharadwaj and
Sri. Vinay Kuttappa K.S., Advocates)
AND:
1. Union of India
Ministry of Finance, Department of Revenue
Represented by Joint Secretary
Room No.46, North Block,
New Delhi - 110 001.
2. The Commissioner of Central Tax
(Earlier known as the
Commissioner of Central Excise)
Bangalore I Commissionerate
P.B.No.5400, Queens Road,
Bangalore- 560 001. ... Respondents
(By Sri M. Venkataraman, Additional Solicitor General a/w
Sri. Jeevan J. Neeralgi, Sri K.V. Aravind and
Ms. Vanita K.R., Advocates for R1 & R2)
This Writ Petition is filed under Articles 226 & 227 of
Constitution of India, praying to quash the Notification No.3 of
2019 dated 06.07.2019 issued by the first respondent, purporting
to exercise power under Section 5 (A) of the Central Excise Act,
1944, levying Central Excise on tobacco and tobacco products vide
Annexure-'A' and etc.
9
IN W.P.No.6114/2020
BETWEEN:
Jalaram Industries,
Having its registered office at
120/4, Alur Road, Bangalore- 562 162.
Represented by its Partner ... Petitioner
(By Sri C.S.Vaidyanathan, Senior Advocate,
Sri. K.G.Raghavan, Senior Advocate,
Sri. Prashanth F. Goudar, Sri. Goutham S. Bharadwaj
and Ms. Ananyaa Jagirdhar, Advocates)
AND:
1. Union of India
Represented by Joint Secretary
Ministry of Finance, Department of Revenue
Room No.46, North Block,
New Delhi - 110 001.
2. The Commissioner of Central Tax
(Earlier known as the
Commissioner of Central Excise)
Bangalore I Commissionerate
P.B.No.5400, Queens Road,
Bangalore- 560 001. ... Respondents
(By Sri M. Venkataraman, Additional Solicitor General a/w
Sri. Jeevan J. Neeralgi, Advocate)
This Writ Petition is filed under Articles 226 & 227 of
Constitution of India, praying to quash the Notification No.3 of
2019 dated 06.07.2019 issued by the first respondent, purporting
to exercise power under Section 5 (A) of the Central Excise Act,
1944, levying Central Excise on tobacco and tobacco products vide
Annexure-'A' and etc.
IN W.P. No.6122/2020
BETWEEN:
Harsh International Flavour
10
Tobacco Private Limited
Having its registered office at
20/9, Alur Road, Bangalore- 562 162.
Represented by its Authorised Signatory ... Petitioner
(By Sri C.S.Vaidyanathan, Senior Advocate,
Sri. K.G.Raghavan, Senior Advocate,
Ms. Ananyaa Jagirdar, Sri. Prashanth F. Goudar,
Sri. Goutham S. Bharadwaj and
Sri. M.S. Nalin Talwar, Advocates)
AND:
1. Union of India
Represented by Joint Secretary
Ministry of Finance
Department of Revenue
Room No.46, North Block,
New Delhi - 110 001.
2. The Commissioner of Central Tax
(Earlier known as the
Commissioner of Central Excise)
Bangalore I Commissionerate
P.B.No.5400, Queens Road,
Bangalore- 560 001. ... Respondents
(By Sri M. Venkataraman, Additional Solicitor General a/w
Sri. Jeevan J. Neeralgi, Advocate)
This Writ Petition is filed under Articles 226 & 227 of
Constitution of India, praying to quash the Notification
No.3 of 2019 dated 06.07.2019 issued by the first respondent,
purporting to exercise power under Section 5 (A) of the Central
Excise Act, 1944, levying Central Excise on tobacco and tobacco
products vide Annexure-'A' and etc.
IN W.P.No.3810/2021
BETWEEN:
M/s. Dinesh Fragrance
11
Having its registered office at
No.17/5, Behind Bharath Benz Showroom,
Budihal, Bengaluru- 562 123.
Rep. by its Aurthorised Signatory ... Petitioner
(By Sri C.S.Vaidyanathan, Senior Advocate
Sri. K.G.Raghavan, Senior Advocate
Ms. Ananyaa Jagirdar, Sri. Prashanth F. Goudar,
Sri. Goutham S. Bharadwaj and
Sri. Shamanth M.S., Advocates)
AND:
1. Union of India
Represented by Joint Secretary
Ministry of Finance, Department of Revenue
Room No.46, North Block,
New Delhi - 110 001.
2. The Commissioner of Central Tax
(Earlier known as the
Commissioner of Central Excise)
Bangalore I Commissionerate
P.B.No.5400, Queens Road,
Bangalore- 560 001.
3. Assistant Commissioner of Central Tax
North West Division-3,
Bengaluru North-West Commissionerate,
2nd Floor, South Wing,
BMTC Bus Stand Complex,
Shivajinagar, Bengaluru- 560 051. ... Respondents
(By Sri M. Venkataraman, Additional Solicitor General a/w
Sri Madanan Pillai, CGC for R1;
Sri. Jeevan J. Neeralgi, Advocate for R2 & R3)
This Writ Petition is filed under Articles 226 & 227 of
Constitution of India, praying to quash the Notification No.3 of
2019 dated 06.07.2019 issued by the first respondent, purporting
to exercise power under Section 5 (A) of the Central Excise Act,
1944, levying Central Excise on tobacco and tobacco products vide
Annexure-'A' and etc.
12
These Writ Petitions having been heard and reserved on
05.10.2021 and coming on for pronouncement of orders, this day,
the Court made the following:
ORDER
S. SUNIL DUTT YADAV. J
This Order has been divided into the following Sections to facilitate analysis:
A. Power under Article 246 r/w Entry 84 list I post, the GST Regime and Introduction of Article 246A of the Constitution of India
B. Taxing of taxable event, Aspect Theory and Subsumation of manufacture in Supply
i) Subsumation of manufacture in the Concept of Supply
ii) Taxing of Taxable event
iii) Aspect Theory
C. Legality of levy of NCCD as per Section 136 of the Finance Act, 2001
D. NCCD as a surcharge and Article 271
E. Levy of NCCD during the period of Exemption of Excise Duty
F. Levy of basic excise duty and NCCD is violative of Article 14 of the Constitution of India
I PREAMBLE
1. The petitioners are stated to be manufacturers of
Tobacco and Tobacco products and are registered in terms of
Rule 9 of the Central Excise Registration Rules, 2002 ("the
Rules, 2002" for short). Subsequent to coming into force of
the Goods and Services Tax ("GST" for short) regime, the
petitioners have registered themselves under Rule 10 (1) of
the Central Goods and Services Tax Rules, 2017 ("CGST
Rules" for short).
2. The petitioners in W.P.No.52374/2019,
52323/2019, 51473/2019, 6114/2020, 6122/2020,
2318/2020, 651/2020 and 713/2020 have sought for the
following reliefs:
a) Setting aside of the Notification No.3/2019 dated
06.07.2019 issued by the first respondent-Union of India
whereby Central Excise Duty has been levied on tobacco and
tobacco products.
b) Declaration that the Repeal and Saving provision as
contained in Section 174 of the Central Goods and Services
Act, 2017 ("CGST Act" for short) insofar as it seeks to save
the operation of the Central Excise Act, 1994 qua tobacco
and tobacco products as unconstitutional and bad in law.
c) Declaration that Section 136 of the Finance Act,
2001 under which there is levy and collection of National
Calamity Contingent Duty (hereinafter referred to as
"NCCD") as unconstitutional.
d) In the alternative and without prejudice to the relief
at prayer (c), have sought for declaration that Section 136 of
the Finance Act, 2001 under which there has been a levy and
collection of NCCD has been impliedly repealed with effect
from 01.07.2017 i.e., the date on which CGST Act, 2017 has
come into effect.
e) Consequential to the prayers above, have sought for
refund of the NCCD collected by the respondents with effect
from 01.07.2017 till date.
3. In W.P.No.3810/2021, apart from the above
prayers, petitioner has sought for quashing of show-cause
notice dated 29.09.2020.
II. CONTENTIONS OF PETITIONERS:
Issue for Consideration:
4. The petitioners have put forth the following issues
for consideration (as per submissions of petitioner filed on
05.10.2021) :
1) Whether after coming into force of the Constitution
(101st Amendment) Act, with effect from 01.07.2017 the levy
of basic excise duty and NCCD is constitutionally valid?
2) Whether simultaneous levy of GST under Article
246A of the Constitution of India and levy of basic Excise
duty and NCCD under Article 246 qua tobacco and tobacco
products is legally permissible?
3) Whether such simultaneous levies would be
consistent with purposive and harmonious construction of the
Constitution?
Propositions relied on by the Petitioners:
5. In support of the aforesaid issues raised,
petitioners have relied on the following propositions:
i) The introduction of the Constitution (101st
Amendment) Act, 2016 and consequent enactment of the
four GST Acts with effect from 01.07.2017 was to avoid
cascading effect of taxes and providing for a Common
National Market for Goods and Services.
ii) The Goods and Services Tax is a single tax which
subsumes various existing taxes levied at each stage of the
supply chain starting from manufacture or import till the last
retail level. Reliance is placed on the Statement of Objects of
various Acts.
iii) Upon coming into force of the GST regime, all goods
and services were subjected to the Goods and Service Act
except (a) supply of alcoholic liquor for human consumption
in respect of which the legislative power continues in Article
246 read with Entry 51 of List II of the Seventh Schedule;
(b) goods with respect to which levy of GST has been
deferred viz., petroleum crude, high speed diesel, motor
spirit (commonly known as petrol, natural gas and aviation
turbine fuel). In the interregnum, old regime of indirect taxes
qua such products continues.
iv) Article 246A contains a non-obstante clause while
conferring power on the Parliament and legislature of the
State to make laws with respect to goods and services. As
Article 246A is carved out of Article 246, there is a
denudation of power under Article 246.
Article 246A being a sui generis power exhaustive of
taxes on all aspect and facets of supply of goods including
tobacco and tobacco products, overrides the taxing power of
legislature referable to Article 246 in light of the
non-obstante clause in Article 246.
v) Article 248 which provided for residuary power of
legislation including the power to impose a tax not
mentioned in the concurrent or State List stands curtailed, as
the same has been amended by 101st Constitutional
Amendment whereby Article 248 has been amended and
begins with the phrase "subject to Article 246-A, ........."
vi) The levy of basic excise duty by virtue of amended
Section 3 of the Central Excise Act at the rates set forth in
the Fourth Schedule to the Central Excise Act, 1944 despite
being subjected to various indirect taxes under the GST
regime is unconstitutional. Once the Central Excise Tariff
Act, 1985 stood repealed by Section 174 of the CGST Act,
the reference to the Central Tariff Act, 1985 in the Seventh
Schedule of the Finance Act, 2001 is otiose.
vii) The levy of surcharge under Article 271 is to be
restricted to goods and services which are excluded under
Article 246A and as tobacco products fall within the ambit of
Article 246A recourse to Article 271 to justify surcharge and
sustain NCCD is impermissible.
viii) The Union cannot levy any tax, cess or surcharge
in the form of basic excise duty or NCCD on a facet of supply
(that is manufacture) on tobacco products beyond the GST
framework and scheme envisaged under Article 246A, 269A,
270 and 279A.
ix) The scheme envisaged by the Constitution provides
for levy of surcharge/tax only pursuant to the
recommendation by the GST Council which consequentially
would determine apportionment between the Union and the
States. The effect of levy of basic excise duty and NCCD
which is exclusively retained by the Union and not subjected
to apportionment between the States and the Union is
violative of the Constitutional Scheme.
x) The levy of excise duty and consequential NCCD
despite the same being taxed under the GST regime is a
colourable exercise of power and falls foul of the
constitutional mandate.
xi) The mere mention of tobacco and tobacco products
in Entry 84 of List I of the Seventh Schedule to levy excise
duty and NCCD is based on a false premise as entries in the
Seventh Schedule are not powers of legislation but only fields
of legislation.
xii) The continuation of tobacco and tobacco products in
Entry 84 post the 101st Constitutional Amendment is violative
of the Constitutional Scheme as set out in Article 246, 246A,
265, 269A, 270, 271 and 279A.
xiii) The levy of basic excise duty and NCCD which is a
duty of excise on tobacco and tobacco products is violative of
Article 14 on the following grounds:
a) Unreasonable Classification:
Twin tests are required to be satisfied viz.,
(i) Classification must be made on the basis of an
"intelligible differentia";
(ii) The intelligible differentia must have a rational
nexus with the object sought to be achieved by the legal
provision.
All goods were subject to excise duty in the erstwhile
indirect tax regime (i.e., pre-GST regime) and were
subjected to tax on two taxable events i.e., manufacture and
sale and after coming into force of the GST regime, tobacco
products are subjected to indirect taxes under the pre-GST
regime (i.e., under the Excise Act) and GST regime as well.
The singling out of tobacco products for such taxation
vis-à-vis other goods which are subjected to tax only under
GST regime does not have any legal justification for such
hostile and discriminatory treatment.
b) Manifest Arbitrariness:
The levy of excise duty and levy of NCCD has elements
of caprice, irrationality and lacks adequately determining
principles rendering the levy bad as being manifestly
arbitrary.
xiv) The phrase "adequately determining principle" has
been held to be "principle which is in consonance with the
constitutional values". In the present case, the levy of excise
duty by recourse Notification No.3/2019 dated 06.07.2019 to
sustain excise duty is violative of the constitutional scheme
and consequently illegal and ought to be set aside as being
manifestly arbitrary.
xv) Once it is prima-facie shown that the classification
is arbitrary and violative of Article 14 there is a duty on the
revenue to justify reasonableness of the said classification
and there has been no attempt by the respondent to justify
classification either by way of an affidavit or pleadings.
xvi) There has been a subsumation of the two taxable
events of "manufacture and sale" as was recognized in the
pre-GST regime into one taxable event of supply in the GST
regime.
(xvii) The contention of the Revenue that the two
taxable events of "manufacture and supply" continue to co-
exist in the GST regime qua tobacco products is liable to be
rejected and accordingly the levy and collection of basic
excise duty or NCCD after 1st July, 2017 simultaneous with
the levy of GST on tobacco products is unconstitutional.
(xviii) The construction of a taxing entry must be made
in a manner so as to avoid overlapping and if GST is leviable
by virtue of Article 246A exclusivity of such legislative power
must be maintained and permitting levy of excise duty and
NCCD on tobacco products must be avoided.
(xix) In light of Article 279A (4) (f) which provides for
the Goods and Services Tax Council to make
recommendation to the Union and the States regarding
special rate or rates to raise additional resources during
natural calamity or disaster would indicate a scheme and
recourse to raising of resources by way of NCCD which is in
the nature of a duty of excise is violative of the constitutional
framework.
(xx) The Aspects Theory cannot be made applicable in
relation to the interpretation of the powers of legislation
under Article 246, 246A as the same pertains to fields of
distribution of legislative powers between Federal and
Provincial Governments.
(xxi) The issue of simultaneous levy under Article 246
and 246A of the Constitution was not dealt with in the
judgment of Unicorn Industries v. Union of India
reported in (2020) 3 SCC 492 and no reliance can be
placed in the said judgment by the Revenue.
(xxii) For the period of 2017 to 2019 when excise duty
was not levied on tobacco products, there cannot be any levy
of NCCD and the same is unconstitutional.
III CONTENTIONS OF RESPONDENTS:
6. The contention of the respondents are as follows:
i) Except for alcoholic liquor for human
consumption, petroleum and petroleum products, stamp
duty, tobacco and tobacco products and opium, all other
goods are liable only to Goods and Services Tax under Article
246A of the Constitution.
ii) Tobacco and tobacco products are subject to the
following taxes/levies:
a) GST under Article 246A
b) Compensation Cess under Article 270
c) Surcharge in the nature of NCCD under Article 271
d) Excise duty under Entry 84 List I r/w Article 246
Reliance is placed on the observations of the Apex
Court in Union of India and Others v. VKC Footsteps
(decision dated 13.09.2021 in Civil Appeal
No.4810/2021) wherein it is observed that with the
enactment of the 101st Constitutional Amendment, Entry 84
of the Union List has been restructured to incorporate duties
of excise on Tobacco and tobacco products.
iii) The Courts while interpreting the GST regime has
to keep in mind that the Parliament had to make balances to
accommodate the interest of the States and that the area of
GST Law is such that judicial interpretation cannot be ahead
of policy making.
iv) Though GST has subsumed majority of goods and
services into its ambit, a complete subsumation of goods into
GST remains a constitutional goal for the GST Council to
achieve under Article 279A.
v) Considering the nature of both the Federal
partners and the complexity involved certain goods are kept
outside the ambit of GST and certain goods such as tobacco,
tobacco products and opium are subject to both GST and
other taxes. The constitutional competence cannot be
questioned as to whether goods are liable to GST and other
taxes/levies and such question cannot be raised when there
is no express bar.
vi) The source of power and field of legislation is
available for imposition of excise duty under Article 246 r/w
Entry 84 of List I while GST can also be imposed under
Article 246A.
vii) The exercise of power and its availability under
Article 246A does not denude or restrict exercise of power
under Article 246.
viii) The points of distinction between excise duty and
GST that ought to be kept in mind are:
a) Source of Power - Article 246 vis-à-vis Article 246A.
b) Field of Legislation - Entry 84 List I vis-à-vis Article
246A.
c) Taxable Event in case of Excise duty is on
manufacture. In the case of GST, it is supply of
goods or services or both.
ix) The Parliament has retained power under Article
246 to levy excise duty on tobacco products notwithstanding
that tobacco products suffer the levy of GST as the levy of
GST is on the taxable event of supply of goods or services,
whereas levy of excise duty is on taxable event of
manufacture.
x) The use of the word "notwithstanding" in Article
246A only enables the Union and the States to impose GST
on the notified goods irrespective of any other provision in
the Constitution and does not destroy or denude powers
otherwise available elsewhere in the Constitution providing
for valid imposition of taxes.
The words "subject to" employed in Article 246A is to
be read as conveying a limitation and restriction in the
exercise of power and does not in any way take away the
power available elsewhere.
xi) The two provisions can operate exclusive of each
other and remain independent without influencing the other
and the existence of one provision need not restrict or
prevent the operation of the other. Accordingly, the levy of
excise duty under Entry 84 of List I read with Article 246 is
independent and can co-exist without influencing or being
impacted by the levy of GST on the very same goods namely
tobacco products under Article 246A.
xii) Article 246A contains source of power and field of
legislation and provides for simultaneous power of taxation
insofar as GST is concerned, but Article 246 read with Entry
84 of List I confers sole power on the Union.
xiii) As per the Aspect Doctrine, the same transaction
may involve two or more taxable events in different aspects
and accordingly, there is no illegality in the levy of GST as
well as excise duty on the same product.
xiv) Selecting Objects to the Tax, determining the
quantum of tax, legislating the conditions for the levy and
the socio-economic goals which a tax must achieve are the
matters of legislative policy.
xv) The statement of objects and reasons cannot be
read in isolation.
xvi) The taxable event for levy of GST under Article
246A is supply while the taxable event for levy of excise duty
under Article 246 r/w Entry 84 List I is manufacture.
xvii) The exemption of excise duty as per the
Notification does not have the effect of granting exemption of
NCCD unless the same is made clear by way of a notification.
IV. CONSIDERATION:
A. POWER UNDER ARTICLE 246 R/W ENTRY 84 LIST I post the GST REGIME AND INTRODUCTION OF ARTICLE 246A OF THE CONSTITUTION OF INDIA :
The introduction of levy of Central Excise on tobacco
and tobacco products by virtue of Notification of 2019 has
resulted in levy of a nominal duty of Central Excise. Such
imposition is eventually traceable to the power under Article
246 with the field of legislation specified in Entry 84 of List I.
By virtue of the Constitution (101st Amendment) Act,
2016 there has been amendment to the Seventh Schedule
insofar as Entry 84 has been substituted and the relevant
extract is reproduced as below:
"84. Duties of Excise on the following goods manufactured or produced in India, namely ......
f) tobacco and tobacco products".
Article 246A has been inserted by way of an
amendment which reads as follows:
"246A (1) Notwithstanding anything contained in articles 246 and 254, Parliament, and, subject to clause (2) the Legislature of every State, have power to make laws with respect to goods and services tax imposed by the Union or by such State.
(2) Parliament has exclusive power to make laws with respect to goods and services tax where the supply of goods, or of services, or both takes place in the course of inter-State trade or commerce."
The effect of introduction of Article 246A is conferment
of the power of simultaneous levy on goods and services in
the nature of Goods and Services Tax and the use of the
word "notwithstanding" which is a non-obstante clause does
not have the effect of abrogation of power available under
Article 246. The words "notwithstanding anything contained
in Article 246" ought to be construed as having the effect of
merely clarifying that inspite of the power under Article 246,
power under Article 246A could be exercised and that Article
246 would not be an impediment to the operation of 246A.
The observations of the Apex Court in South India
Corporation Pvt. Ltd. v. Secretary, Board of Revenue,
Trivandrum and Another reported in (1964) 4 SCR 280
draws a distinction between the expression "subject to" and
"not withstanding" and the relevant extract reads as follows:
"19. That apart, even if Article 372 continues the pre-Constitution laws of taxation, that provision is expressly made subject to the other provisions of the Constitution. The expression "subject to" conveys the idea of a provision yielding place to another provision or other provisions to which it is made subject. Further Article 278 opens out with a non obstante clause. The phrase "notwithstanding anything in the Constitution" is equivalent to saying that spite of the other articles of the Constitution, or that the other articles shall not be an impediment to the operation of Article
278......"
On the same lines is the decision of the Apex Court in
Chandravarkar Seetharathna Rao v. Ashalatha S.
Guram reported in (1986) 4 SCC 447 which reiterates the
above position while explaining that the effect of
"notwithstanding" clause would merely amount to declaring
that inspite of the provision mentioned in the non-obstante
clause the provision would have its full operation.
Para 67 of the judgment reads as follows:
67. A clause beginning with the expression "notwithstanding anything contained in this Act or in some particular provision in the Act or in some particular Act or in any law for the time being in force, or in any contract" is more often than not appended to a section in the beginning with a view to give the enacting part of the section in case of conflict an overriding effect over the provision of the Act or the contract mentioned in the non obstante clause. It is equivalent to saying that in spite of the provision of the Act or any other Act mentioned in the non obstante clause or any contract or document mentioned the enactment following it will have its full operation or that the provisions embraced in the non obstante clause would not be an impediment for an operation of the enactment. See in this connection the observations of this Court in South India Corpn. (P) Ltd. v. Secretary, Board of Revenue, Trivandrum [AIR 1964 SC 207, 215 : (1964) 4 SCR 280] .
As rightly pointed out by the respondents, the words
"subject to" if used would have had a contrary connotation
and would have the limited power of the provision.
Accordingly, use of the words "notwithstanding
anything contained in Article 246" in the present scheme
would not have the effect of extinguishing the exercise of
power under Article 246. Taking note of the intention as
reflected in the conscious amendment to Entry 84 of List I, it
could be construed that even post introduction of Article
246A, there would be protection and continuance of exercise
of power under Article 246. The observation of the Apex
Court in Union of India and Others v. VKC Footsteps
(decision dated 13.09.2021 in Civil Appeal
No.4810/2021) at Para 29 is apt in the present context
and is as follows:
"...... with the enactment of 101st Constitutional Amendment, Entry 84 of the Union List has been restructured to incorporate duties of excise on the following goods manufactured or produced in India namely:
a) Petroleum Crude;
b) High Speed Diesel;
c) Motor Spirit (commonly know as petrol);
d) Natural Gas;
e) Aviation Turbine Fuel;
f) Tobacco and tobacco products. "
(emphasis supplied)
The contention of the petitioner that Article 246 and
246A are not mutually exclusive and to the extent that
special power under Article 246A is exercised there is
denudation of power under Article 246 is liable to be
rejected.
The sources of power under Article 246A and 246 are in
fact mutually exclusive and could be simultaneously
exercised.
If that were to be so, the court ought not to forbid the
Union from exercising power under Article 246 which is not
otherwise prohibited.
It is to be noted that the Constitution (One Hundred
and First Amendment) Act, 2016 introduced Article 246A
which identifies the field of taxation as well as source of
power. No doubt, GST is levied on products by virtue of the
introduction of the Central Goods and Services Tax Act, 2017
pursuant to the amendment made to Article 246A of the
Constitution. But as discussed, despite Article 246A
containing a non-obstante clause, the power under Article
246 stands protected.
No doubt, it has been contended that there is a clear
distinction between source of power and field of legislation
and the entries in the lists being fields of legislation cannot
be construed as a source of power. It must be noted that
Article 246 continues to be the source of power even post-
introduction of Article 246A. The amendment to Entry 84
List I whereby field of legislation indicating levy of duty of
excise on goods manufactured or produced relating to
tobacco and tobacco products does indicate the conscious
intention to preserve the exercise of power under Article 246
even after introduction of Article 246A.
If the argument of the petitioners that post-introduction
of Article 246A and if on the product by virtue of Goods and
Services Tax Act under Article 246A GST has been
introduced, there would be no power to take recourse to
Article 246 r/w Entry 84 of List I to levy a duty of excise, it
would in effect render the restructuring of Entry 84 of List I
redundant. Such an interpretation is to be avoided.
Further, irrespective of the restructuring of Entry 84 of List I
the power under Article 246 remains unaltered. The intention
of preserving such power under Article 246 is further
reflected in the repealing and saving provision of Section 174
of the Central Goods and Services Tax Act, 2017 which saves
provisions of the Central Excise Act, 1974 in respect of goods
included in Entry 84 of the Union List of the Seventh
Schedule to the Constitution.
Section 174 (1) reads as follows:
(1) Save as otherwise provided in this Act, on and from the date of commencement of this Act, the Central Excise Act, 1944 (except as respects goods included in entry 84 of the Union List of the Seventh Schedule to the Constitution), the Medicinal and Toilet Preparations (Excise Duties) Act, 1955, the Additional Duties of Excise (Goods of Special Importance) Act, 1957, the Additional Duties of Excise (Textiles and Textile Articles) Act, 1978, and the Central Tariff Act, 1985 (hereafter referred to as the repealed Acts) are hereby repealed.
The High Court of Allahabad in the case of Indian Oil
Corporation Ltd. v. Union of India reported in (2020)
SCC Online All. 1538 had an occasion to consider the
following relief:
"3....... This writ petition has been filed for the following
reliefs:-
.......d) Declaring continued existence/non-deletion of
SKO from the Fourth Scheduled of Central Excise Tariff Act,
1944, after 1.7.17, to be violative of Section 174 of Central
Goods and Service Tax Act 2017 and also violative of Entry
No.84 of List I (Union List) of the Seventh Schedule to
Constitution of India, which has been amended by the
Constitution (One Hundred and First) Amendment Act, 2016.
The Court concludes at Para 18 and Para 22 as follows:
"18. "Manufacture" is the taxable event under the Central Excise Act, 1944 while under Section 9 of the CGST Act/UPGST Act, the event of taxation is the supply of goods or services except the supply of alcoholic liquor for human consumption. Sub-Section 2 of Section 9 of the CGST Act/UPGST Act empowers to levy tax on
supply of petroleum crude, high speed diesel oil, motor spirit, natural gas and aviation turbine fuel shall be levied with effect from such date as may be notified by the Government on the recommendations of the Council. Thus, GST may be levied even on such goods which are excisable goods under the Central Excise Act, 1944. Therefore, Superior Kerosene Oil (SKO) shall continue to be an excisable goods under the Central Excise Act, 1944 even if GST on supply of Kerosene Oil (PDS) is levied under the GST laws.
22. Undisputedly, Superior Kerosene Oil is mentioned in the Fourth Schedule although no rate of duty has been provided. If rate of duty has not been provided it shall merely mean that no duty is leviable in the absence of rate of duty. It does not mean that such goods are not excisable. All the goods mentioned in Fourth Schedule to the Act, 1944 shall continue to be excisable goods unless the goods is removed from the schedule by an amendment. Section 174 of the CGST Act has not repealed the Central Excise Act, 1944 as respect to the goods included in entry 84 of the Union List of the Seventh Schedule to the Constitution. The Central Excise Act, 1944 as amended by Act 18 of 2017 has been enacted
with respect to the goods included in entry 84 of the Union List of the Seventh Schedule to the Constitution which includes S.K.O."
The stand taken by the High Court of Allahabad would
support the interpretation placed above regarding availability
of power under Article 246 post-GST.
B. Taxing on taxable event, Aspect Theory and Subsumation of manufacture in Supply :
Apart from challenging the validity of levy of NCCD the
petitioners in all of the petitions have also challenged the
levy of Central Excise on tobacco and tobacco products at
rate as specified in column 4 of the Notification.
The legal attack raised by the petitioners is analysed as
regards the following aspects:
(i) Subsumation of manufacture in the Concept of Supply:
Though it is contended that the constitutional scheme
as envisaged by the 101st Constitutional Amendment
provides for a system whereby upon recommendation of the
GST Council, tax is levied under Article 246A on goods and
services and ignoring such structured methodology and
reverting back to exercise of power under Article 246 would
be a colourable exercise of power such a ground of challenge
will not stand legal scrutiny and deserves to be rejected. The
subsumation of manufacture in the concept of supply even if
accepted would not make a difference as it would at the most
amount to double taxation i.e., taxing a taxable event on two
occasions which per se is not impermissible, as per the
discussion infra.
In fact, the Apex Court in Union of India v. Mohit
Mineral (P) Ltd. reported in (2019) 2 SCC 599 has
observed that even post Constitution 101st Amendment Act,
2016 there would be no bar for levy of surcharge even if
there was a subsumation of various taxes. The relevant
observation is as follows:
"56. The expression used in Article 246-A is "power to make laws with respect to goods and services tax". The power to make law, thus, is not general power related to a general entry rather it
specifically relates to goods and services tax. When express power is there to make law regarding goods and services tax, we fail to comprehend that how such power shall not include power to levy cess on goods and services tax. True, that the Constitution (One Hundred and First Amendment) Act, 2016 was passed to subsume various taxes, surcharges and cesses into one tax but the constitutional provision does not indicate that henceforth no surcharge or cess shall be levied."
Accordingly, the legal argument based on intendment of
avoiding of cascading taxes will not have the effect of
prohibiting levy of tax which otherwise is permissible as the
power under Article 246 remains protected and preserved.
It must also be noted that the Legislature enjoys a wide
latitude to decide on the methodology of revenue generation
and the courts should not rush and must tread carefully while
dealing with legislation based on Fiscal Policy. In the process
of achieving ultimate goal as envisaged while introducing the
GST the continuance of levies under the previous legislations
unless barred ought to be permitted as being competent vis-
à-vis available source of power which cannot be defeated by
resort to argument based on objects of GST as contained in
the Objects Clause.
(ii) Taxing of Taxable event:
Even though the petitioner would contend that what is
being taxed is the aspect of manufacture under the Central
Excise Act and the same taxable event of manufacture as
subsumed in GST, even if such contention were to be
accepted it would amount to taxing of the taxable event of
manufacture on two occasions and unless there is any
prohibition in law such a levy would still be permissible.
It must be noted that taxing statutes are revenue
generation statutes and in that context, levy even if on the
same taxable event which may also amount to double
taxation is per se not prohibited unless prohibition can be
read into on the basis of any other constitutionally available
principle. The aspect as to whether the levy of excise duty
when considered along with other existing duties including
NCCD has the effect of falling foul of constitutional guarantee
may be a different ground of attack.
The observation of the Apex Court in Avinder Singh v.
State of Punjab reported in (1979) 1 SCC 137 to the
effect that if on the same subject matter the legislature
chooses to levy tax twice over, there is no inherent invalidity
in the fiscal adventure unless there are some other
prohibitions, is to be noted as laying down the correct
position of law. The relevant extract is as follows:
"The principal invalidatory charge, based on the Act, is that Section 90 (4) interdicts any tax "already imposed". The present tax is on sales and there is, under the general sales tax law, already a like levy on sales of foreign liquor in the State, and so the second fiscal venture is beyond Government's power.
...... A feeble plea that the tax is bad because of the vice of double taxation and is unreasonable because there are heavy prior levies was also voiced. Some of these contentions hardly merit consideration, but have
been mentioned out of courtesy to counsel. The last one, for instance, deserves the least attention. There is nothing in Article 265 of the Constitution from which one can spin out the constitutional vice called double taxation. (Bad economics may be goods law and vice versa). Dealing with a somewhat similar argument, the Bombay High Court gave short shrift to it in Western India Theatres (Cantonment Board Poona v. Western India Theaters Ltd., AIR 1954 Bom 261].
.... If on the same subject matter the legislature chooses to levy tax twice over there is no inherent invalidity in the fiscal adventure save where other prohibitions exist.
(iii) Aspect Theory:
Another aspect that would require consideration is the
"Aspect Theory" as referred to by both the petitioner and the
respondent.
The respondent relying on the Aspect Theory has
contended that the aspect of supply as defined in the GST
Act (Article 246A and the GST Act) would be distinct from the
aspect of manufacture which is sought to be taxed by virtue
of levy of excise (Article 246 Entry 84 List I) and accordingly,
looked at from the subjective point of view of the legislature
a single subject from different aspects could be a subject
matter of different taxes.
The petitioners have specifically contended that the
Aspect Theory would not be applicable as it would be
applicable only where there is a dispute relating to field of
distribution of legislative powers between Federal and
Provincial Governments.
In fact, in the case of Federation of Hotel and
Restaurant v. Union of India reported in (1988) 3 SCC
634 the question that was considered was whether
expenditure tax was in "pith and substance" actually a tax on
luxuries which was squarely covered by Entry 62 List II or it
could be construed as a tax on consideration paid on
purchase of goods which would fall under Entry 54 of List II
and accordingly, the question of legislative competence of
the Parliament was in question. The then Attorney General
Parasaran had invoked the Aspect Theory by contending that
there could be different aspects of the same matter
constituting distinct fields of legislation. In effect it was
submitted that Hotels may be taxed in their "expenditure
aspect" by the Union and in their "luxury aspect" by the
States. The Apex Court was essentially considering
legislative competence of the Union Parliament and it is in
that context that the principle of the Aspect Doctrine appears
to have been considered and eventually held as follows:
88. In the light of the above entries and decisions, I think that the learned Attorney General is right in urging that, merely because the 1987 Act as well as the State Acts levy taxes which have ultimate impact on persons who enjoy certain luxuries, the pith and substance of both cannot be considered to be the same. The object of a tax on luxury is to impose a tax on the enjoyment of certain types of benefits, facilities and advantages on which the legislature wishes to impose a curb. The idea is to encourage society to cater better to the needs of those who cannot afford them. For instance, a luxury tax may, to cite a catchy example, encourage construction of
"janata" hotels rather than five star hotels. Such a tax may be on the person offering the luxury or the person enjoying it. It may be levied on the basis of the amount received for providing, or the amount paid for or expended for enjoying, the luxury. Conceivably, it could be on different bases altogether. The object of an expenditure tax --
and, that, conceptually, there can be an expenditure tax is borne out by Azam Jha case [(1971) 3 SCC 621 : (1972) 1 SCR 470] -- is to discourage expenditure which the legislature considers lavish or ostentatious. The object of the first would be to discourage certain types of living or enjoyment while that of the second would be to discourage people from incurring expenditure in unproductive or undesirable channels. If a general Expenditure Tax Act, like that of 1957, had been enacted, no challenge to its validity could have been raised because it incidentally levied the tax on expenditure incurred on luxuries. The fact that there will be some overlapping then or that here there is a good deal of such overlapping, because the States have chosen to tax only some types of luxuries and the Centre to tax, at least for the time being, only expenditure which results in such luxuries, should not be allowed to draw a curtain
over the basic difference between the two categories of imposts. For instance, if the conflict alleged had been between the present State Acts and an Act of Parliament taxing expenditure incurred in the construction of theatres or the maintenance of race horse establishments or the like, there would have been no overlapping at all and the pith and substance of the central tax could well be described as "expenditure" and not "luxuries". This distinction is not obliterated merely because of the circumstance that both legislatures have chosen to attack the same area of vulnerability, one with a view to keep a check on "luxuries" and the other with a view to curb undesirable "expenditure".
Clearly, in the present case the question as to
legislative competence of the Union vis-à-vis the State is not
in question. The question as to whether power under Article
246A which is tax on goods and services if levied on a
product could also be a subject of levy of an indirect tax on
the same product in exercise of power under Article 246.
While the power under Article 246A provides for a
simultaneous levy by the Parliament and subject to 246A (2)
the legislature of every State; on the other hand, power
under Article 246 is with the Union. The question of
legislative competence under 246A vis-à-vis Article 246
would not strictly fall within the ambit of applicability of the
Aspects Theory.
Even otherwise, while it is the aspect of supply which is
the consideration while levying tax under GST, it is the
aspect of manufacture that is of consideration while levying
excise duty. Though it is contended by the petitioners that
the aspect of supply has subsumed manufacture and
accordingly, the levy of tax would in effect be on the same
taxable event of manufacture in the present case, however, a
closer scrutiny would reveal that the legal taxable event
under GST would be on supply while on excise would be on
manufacture which are two different legally recognized
aspects and even if the incidence is on a single subject, the
different legal aspect would not lead to an overlapping and
would result in treating the levy of tax as on different
aspects.
Even otherwise, even if it is construed to be a tax on
the same aspect unless such levy of tax falls foul of other
constitutional safeguards, it would per se not vitiate levy of
tax. (see Avinder Singh v. State of Punjab - AIR 1979
SC 321).
C. Legality of levy of NCCD as per Section 136 of the Finance Act, 2001
Section 136 of the Finance Act, 2001 provides for levy
of NCCD and Section 136 (1) and (2) are extracted herein
below for reference:
1) In the case of goods specified in the Seventh Schedule, being goods manufactured or produced, there shall be levied and collected for the purposes of the Union, by surcharge, a duty of excise, to be called the National Calamity Contingent duty (hereinafter referred to as the National Calamity duty), at the rates specified in the said Schedule.
2) The National Calamity duty chargeable on the goods specified in the Seventh Schedule shall be in addition to any other duties of excise chargeable on such goods under the Central
Excise Act 1944 (1 of 1944) of any other law for the time being in force.
As per Section 136 of the Finance Act, a surcharge by
way of duty of excise at the rates specified in the schedule is
levied.
By virtue of the amendment of the Twelfth Schedule of
the Finance Act, 2005 the rates stand amended.
The surcharge would merely refer to an increase of the
duty which in the present case is by way of a duty of excise.
The nature of alteration of duty by way of the Finance Act
has been considered in the case of The Madurai District
Central Co-operative Bank Ltd. v. The Third Income
Tax Officer, Madurai reported in (1975) 2 SCC 454
(Bench of Three Judges). The Apex Court has clearly
opined that the surcharge leviable under Section 2 (1) of the
Finance Act, 1963 are relatable to Article 271 of the
Constitution of India. In a detailed discussion, the Apex
Court has also clarified that the purpose and concept of the
additional surcharge is different from the Income Tax and
that "26.... Thus, additional surcharge is a distinct charge not
dependent for its leviability on the assessees liability to pay
income tax or super tax."
The Apex Court has also observed that the Income Tax
Act and Annual Finance Acts are enacted by the Parliament in
exercise of the power conferred by Article 246 (1).
As to the nature of power exercised under the Finance
Act, it is observed as follows:
"12....... Once the Parliament has the legislative competence to enact a law with respect to a certain subject matter, the limits of competence cannot be judged further by the form or manner in which that power is exercised. Accordingly, though it would be unconventional for the Parliament to amend a taxing statute by incorporating the amending provision in an act of a different pith and substance, such a course would not be unconstitutional."
"13.......Much more so can the Parliament introduce a charging provision in a Finance Act.
True, as said in Kesoram Industries and Cotton Mills Ltd. v. Commissioner of Wealth Tax, (Central) Calcutta [AIR 1966 SC 1370 : (1966) 2 SCR 688, 704 : (1966) 59 ITR 767] that the Income Tax Act is a permanent Act while the Finance Acts are passed every year and their primary purpose is to prescribe the rates at which the income tax will be charged under the Income Tax Act. But that does not mean that a new and distinct charge cannot be introduced under the Finance Act. Exigencies of the financial year determine the scope and nature of its provisions. If the Parliament has the legislative competence to introduce a new charge of tax, it may exercise that power either by incorporating that charge in the Income Tax Act or by introducing it in the Finance Act or for the matter of that in any other statute....."
Accordingly, it becomes clear that surcharge is a
methodology for raising additional revenue and has nothing
to do with the leviability of the tax or the assesses liability to
pay the tax.
D. NCCD as a surcharge and Article 271 :
The legality of such surcharge is to be tested
independent of the tax and must be traced to Article 271
eventually.
The levy of the surcharge i.e., NCCD by way of
provision of the Finance Act, though is described as a duty of
excise, is legally speaking a self-contained levy which stands
independent of the duty.
Article 271 provides for levy of surcharge, which reads
as follows:
"271. Notwithstanding anything in Articles 269 and 270, Parliament may at any time increase any of the duties or taxes referred in those articles except for the goods and services tax under Article 246-A by a surcharge for purposes of the Union and the whole proceeds of any such surcharge shall form part the Consolidated Fund of India."
Though the NCCD is a surcharge by way of duty of
excise, its validity rests on the validity of the provision of the
Finance Act of 2001 and has nothing to do with the validity of
leviability of the duty of excise. As noted supra, in the case
of The Madurai District Central Co-operative Bank Ltd.
v. The Third Income Tax Officer, Madurai reported in
(1975) 2 SCC 454 the Apex Court has clarified the legal
position and upheld the validity of imposition of surcharge by
way of provision in the Finance Act and accordingly, levy of
surcharge by way of provision under the Finance Act of 2001
is not open to be questioned.
Article 271 is also clear and provides for increase in
duty or taxes by a surcharge.
The only bar under Article 271 is that the surcharge
contemplated excludes the surcharge as regards the Goods
and Services Tax under Article 246A. In the present case, the
surcharge is by way of duty of excise and accordingly, cannot
be construed to be a surcharge as regards Goods and
Services Tax as contemplated under Article 246A.
The interpretation of the petitioners that surcharge
cannot be levied under Article 271 as regards those goods
and services which are included under Article 246A is liable
to be rejected as no such restriction could be placed on a
plain reading of Article 271 which provides that surcharge
could be levied at any time to increase duties or taxes.
In fact, surcharge being imposed by way of the Finance Act
has nothing to do with surcharge on GST that may still be
levied. As levy under Article 246 is permissible even after
introduction of Article 246A, the levy of surcharge tracing
power under Article 271 would still subsist even if the goods
are subjected to levy of goods and services tax under Article
246A.
E. Levy of NCCD during the period of Exemption of Excise Duty :
Insofar as petitioner's contention that the exemption of
Excise Duty by virtue of Notification No.11/2017 would result
in NCCD being inapplicable at least till 06.07.2019 whereby
Notification 2/2019 introduced nominal Excise Duty also
requires to be rejected.
The levy of NCCD is to be construed to be independent
of the levy of basic Excise Duty in light of the discussion
supra.
It must be noted that the argument of the petitioner
while relying on the judgment in Bajaj Auto Ltd. case has
been clarified by the judgment of the Apex Court in Unicorn
Industries Vs. Union of India (2020) 3 SCC 492 where
Apex Court has declared the judgment in Bajaj Auto to be
per incuriam. It was also held by the Apex Court that the
judgment in Union of India Vs. Modi Rubber Ltd., (1986)
4 SCC 66 was not considered earlier in Bajaj Auto and in
S.R.D. Nutrients v. CCE (2018) 1 SCC 105. In the case of
Modi Rubber it was clearly held that the exemption of
Excise Duty under the Act of 1944 could not be extended to
exempt the levy introduced by the Finance Act.
The Exemption notification No.11/2017 dated
30.06.2017 exempts the excisable goods from so much of
the duty of excise specified there on under the said Schedule
to the Excise Act, as is in excess of the amount calculated at
the rate specified in the corresponding entry in Column (4) of
the said Table. Accordingly, as Notification No. 11/2017
does not refer to the exemption of NCCD, the exemption of
Excise Duty cannot be extended to NCCD as well which
interpretation would flow from the law laid down in the case
of "Modi Rubber" as well as the detailed discussion in the
Unicorn Industries case. Accordingly, though the Notification
No.2/2019 dated 06.07.2019 reintroduced a nominal basic
Excise Duty, the levy during the period of 30.06.2017 and
06.07.2019, is not disturbed and accordingly the relief
sought for in by the petitioners for refund of NCCD during
such period is liable to be rejected. It must further be noted
that even though NCCD is in the nature of duty of Excise and
may be construed to be an additional duty, yet it is an
independent levy and exemption granted on Excise Duty
cannot prohibit imposition of other additional duties or levy
and accordingly there is no bar for operation of NCCD.
F. Levy of basic excise duty and NCCD is violative of Article 14 of the Constitution of India :
At the outset, it needs to be noted that the petitioner
has not raised any contentions in the pleading regarding the
attack of the levy of basic duty and NCCD on the ground of it
being violative of Article 14 of the Constitution of India. It is
only in the written submission that such contention has been
raised.
The case that is made out is that tobacco and tobacco
products are the only category of goods which are subject to
indirect taxes under two regimes viz., GST Regime and
Excise Regime.
Grounds of challenge are:
a) Unreasonable Classification
b) Manifest arbitrariness
It must be noted that the respondent has countered
such contention on the ground that twin test of
reasonableness and rational nexus is achieved if taxation on
tobacco is viewed as sin tax with the other underlying object
being of revenue generation.
The Apex Court in the case of Commissioner of
Urban Tax v. Buckingham & Carnatic Company Ltd.
Reported in (1969) 2 SCC 65 has reiterated the settled
principle that selecting objects to the tax, determining the
quantum of tax, legislating conditions for the levy and the
socio-economic goals which a tax must achieve are matters
of legislative policy and these matters have been entrusted
to the Legislature and not to the Court.
It is a settled principle that the Legislature has a larger
discretion in the matter of classification for the purpose of
tax. The requirement however is that there is a classification
and a rational nexus between such classification and the
object sought to be achieved.
7. As regards such aspect at the time of oral
submission, it was pointed out that the levy of NCCD was
also to discourage consumption. If that were to be taken
note of, the classification of tobacco and tobacco products as
a separate class, keeping in mind objective of discouraging
its consumption, and such classification could be stated to be
based on a intelligible differentia. After having so classified
the levy of NCCD which is for the purpose of discouraging
consumption and relates to object associated with the levy
cannot be described to be a classification without any basis.
8. It needs to be kept in mind that taxation is not
merely a source of raising revenue but is also recognised by
the fiscal tool to achieve fiscal and social objective. The
observation in the judgment of ELEL Hotels & Investments
Ltd. V. Union of India reported in (1989) 3 SCC 698 at
Para 20 would be relevant which is as follows:
"20. Similar contentions as to the unreasonableness of the restrictions which the imposition of the impugned tax was said to bring about on the petitioners' freedom of trade and
business and the adverse effect of this tax on a significant area of national economy generally and the Tourism Industry in particular have been considered in the petitions assailing the vires of the Expenditure Tax Act, 1987. It is now well settled that a very wide latitude is available to the legislature in the matter of classification of objects, persons and things for purposes of taxation. It must need to be so, having regard to the complexities involved in the formulation of a taxation policy. Taxation is not now a mere source of raising money to defray expenses of Government. It is a recognised fiscal tool to achieve fiscal and social objectives. The differentia of classification presupposes and proceeds on the premise that it distinguishes and keeps apart as a distinct class hotels with higher economic status reflected in one of the indicia of such economic superiority. The presumption of constitutionality has not been dislodged by the petitioners by demonstrating how even hotels, not brought into the class, have also equal or higher chargeable receipts and how the assumption of economic superiority of hotels to which the Act is applied is erroneous or irrelevant."
9. The reliance of the petitioner on the authorities
mentioned in Para 59 of the written submissions does not in
any way help the petitioner insofar as the judgments lay
down broad principles relating to classification. In fact, the
same authorities are also often cited to contend that
legislature has wide discretion in classifying items for tax
purposes and that the differentia has some reasonable
relation to the object of the legislation.
10. It must also be noted that the levy is also for the
purpose of revenue generation and the choice of the
category of goods for the purpose of revenue generation
cannot ipso-facto be a ground of judicial review and
something more is required such as hostile discrimination
and singling out a particular category of goods.
11. In fact, the choice of the category of goods as in
the present case may also be influenced by the objective of
discouraging consumption and accordingly the choice of the
category of goods for the purpose of revenue generation
cannot be held to be arbitrary.
12. As regards the aspect of Manifest Arbitrariness,
finding its basis in Article 14, it is accepted that this principle
could be pressed into service where the arbitrary actions
have "elements of caprice, irrationality, disproportionality or
excessiveness and be characterised by the lack of
determining principle". There are no grounds made out in
the pleadings, calling for application of the said principle.
13. Further, the levy of tax is a product of legislative
choice and on policy decisions which are the prerogative of
the Executive and as laid down by the Apex Court in the case
of VKC Footsteps (supra) the Courts are not to readily
enter into adjudication on such issues.
14. In the present case, while entering upon
adjudication on the basis of contentions relating to
constitutional validity the observation at Para 81 of "VKC
Footsteps" needs to be kept in mind, which are as follows:
"81......... Such an interpretation, if carried to its logical conclusion would involve unforeseen consequences, circumscribing the legislative discretion of Parliament to fashion the rate of tax,
concessions and exemptions. If the judiciary were to do so, it would run the risk of encroaching upon legislative choices, and on policy decisions which are the prerogative of the executive. Many of the considerations which underlie these choices are based on complex balances drawn between political, economic and social needs and aspirations and are a result of careful analysis of the data and information regarding the levy of taxes and their collection. That is precisely the reason why courts are averse to entering the area of policy matters on fiscal issues. We are therefore unable to accept the challenge to the constitutional validity of Section 54 (3)"
15. In the above factual matrix, keeping in mind the
guideline laid down by the Supreme Court, no case is made
out for interference on the ground of the levy being hit by
the law contained in Article 14.
16. In light of the above discussion, the petitions are
dismissed.
Sd/-
JUDGE Np/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!