Sunday, 14, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Union of India & Ors Vs. Clbatul Limited [1985] INSC 209 (27 September 1985)
1985 Latest Caselaw 209 SC

Citation : 1985 Latest Caselaw 209 SC
Judgement Date : 27 Sep 1985

    
Headnote :
Cibatul Ltd. (the \"seller\") entered into two agreements with Ciba Geigy of India Ltd. (the \"buyer\") for the production of Resins. The joint manufacturing program stipulated that the Resins would be produced according to the buyer\'s specifications and standards, with prices to be determined periodically. The buyer had the right to test samples from each batch, and upon approval, the goods would be released for sale. The products were to carry specific trademarks owned by Ciba Geigy of Basle. Additionally, tripartite agreements were established among the buyer, the seller, and the foreign company, which recognized the buyer as the registered or licensed user of the trademarks. This authorized the seller to apply the trademarks on the products as an agent for the buyer, with the buyer retaining the right to revoke this authority. The seller submitted a declaration for excise duty under the Central Excises and Salt Act, 1944, detailing the wholesale prices of various goods sold from May 1972 to May 1975.

The declaration included wholesale prices for the Resins produced under the aforementioned agreements. However, the Assistant Collector of Customs increased these prices, arguing that the wholesale price should reflect the price at which the buyer sold the products in the market. The Assistant Collector contended that the buyer was the actual manufacturer, not the seller. The Collector of Central Excise later upheld the seller\'s appeals, agreeing that the wholesale prices reported by the seller were the correct basis for calculating excise duty.

Nevertheless, the Central Government revised the appellate orders under subsection (2) of section 36 of the Act, reinstating the Assistant Collector\'s decisions. The Central Government asserted that the buyer was the entity engaged in producing the goods, while the seller merely manufactured them on the buyer\'s behalf. The requirement for the seller to apply the buyer\'s trademarks indicated that the goods belonged to the buyer.

The Central Government\'s orders were contested under Article 226. The High Court ruled that the goods were produced by the seller as its own, thus the wholesale price charged by the seller should be the accurate basis for the excise duty assessment.
 

Union of India & Ors Vs. Clbatul Limited [1985] INSC 209 (27 September 1985)

PATHAK, R.S.

PATHAK, R.S.

BHAGWATI, P.N. (CJ) SEN, AMARENDRA NATH (J)

CITATION: 1986 AIR 281 1985 SCR Supl. (3) 95 1985 SCC (4) 535 1985 SCALE (2)770

CITATOR INFO :

F 1987 SC 61 (1) R 1989 SC 516 (3) APL 1990 SC 202 (7)

ACT:

Central Excises and Salt Act, 1944 - Sub-s.(2) of s. 36 Manufacture of Goods - Joint programme of seller and buyer Goods manufactured by seller - Supplied to buyer - Who is manufacturer - 'Wholesale` price charged by seller - Whether true basis for determination and levy of Excise Duty.

HEADNOTE:

The respondent - Cibatul Ltd. (the "seller") entered into two agreements with Ciba Geigy of India Ltd. (the "buyer") for manufacturing Resins by the seller. The joint manufacturing programme indicated that the Resins were to be manufactured in accordance with the restrictions and specifications constituting the buyer's standard and supplied at prices to be agreed upon from time to time. The buyer was entitled to test a sample of each batch of the goods and after its approval the goods were to be released for sale to the buyer. The products would bear certain trade-marks being the property of the foreign company Ciba Geigy of Basle. Tripartite agreements were also executed between the buyer, the seller and the foreign company, recognizing the buyer as the registered or licensed user of the trademarks, authorising the seller to affix the trade- marks on the products manufactured "as an agent for and on behalf of the buyer and not of his own account" and the right of the buyer being reserved to revoke the authority given to the seller to affix the trade-marks. - The respondent filed declaration for the purposes of the levy of excise under the Central Excises and Salt Act, 1944 showing the wholesale prices of different classes of goods sold by it during the period May, 1972 to May, 1975.

The declaration included the wholesale prices of the different Resins manufactured under the two aforesaid agreements. The Assistant Collector of Customs revised those prices upwards on the basis that the wholesale price should be the price for which the buyer sold the product in the market. According to the Assistant Collector the buyer was the manufacturer of goods and not the seller- 96 The Collector of Central Excise allowed the appeals of the respondent and accepted the plea that the wholesale price disclosed by the seller was the proper basis for determining the excise- duty.

The Appellate orders were, however, revised by the Central Government under sub-s.(2) of s.36 of the Act and the orders made by the Assistant Collector were restored.

According to the Central Government the buyer is the person engaged in the production of the goods and the seller merely manufactures them on behalf of the buyer and that under the agreements the seller is required to affix the trade-marks of the buyer on the manufactured goods and that indicates that the goods belong to the buyer.

The orders of the Central Govt. were challenged under Article 226. The High Court held that the goods were manufactured by the seller as its own goods, and therefore, the wholesale price charged by the seller must form the true basis for the levy of excise duty.

Dismissing the appeals of the Union of India, ^

HELD: 1. The High Court was right in concluding that the wholesale price of the goods manufactured by the seller is the wholesale price at which it sells those goods to the buyer, and it is not the wholesale price at which the buyer sells those goods to others. [101 D-E]

2. The relevant provisions of the agreements and the other material on the record show that the manufacturing programme is drawn up jointly by the buyer and the seller and not merely by the buyer, and that the buyer is obliged to purchase the manufactured product from the seller only if it conforms to the buyer's standard. For this purpose the buyer is entitled to test a sample of each batch of the manufactured product and it is only on approval by him that the product is released for sale by the seller to the buyer.

It is apparent that the seller cannot be said to manufacture the goods on behalf of the buyer. [100 B-C; F]

3. It is clear from the record that the trade-marks of the buyer are to be affixed on those goods only which are found to conform to the specifications or standard stipulated by the buyer. All goods not approved by the buyer cannot bear those trade-marks and are disposed of by the sellers without the 97 advantage of those trade-Larks. The trade-marks are affixed only A after the goods have been approved by the buyer for sale by the seller to the buyer. The seller owns the plant and machinery, the raw material and the labour and manufactures the goods and under the agreements, affixes the trade-marks on the goods. The goods are manufactured by the seller on its own account and the seller sells the goods with the trade-marks affixed on them to the buyer.

Union of India v. Delhi Cloth and General Mills, [1963] Supp. 1 S.C.R. 586, 592, 598, South Bihar Sugar Mills Ltd., etc. . Union of India and Others. [1968] S.C.R. 21 at 31, Union of India and Others v. Free Indian Dry-Accumulators Ltd. [1983] Excise Law Taxes 733 at 734 and Union of India and others etc. etc. v. Bombay Tyre International Ltd. etc.

etc. [1983] Excise Law Times 1896, inapplicable.

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2619 of 1977.

From the Judgment and Order dated 25.6.1977 of the Gujarat High Court in Special Civil Application No. 1324 of 1976.

AND Civil Appeal No. 4399 of 1985 From the Judgment and Order dated 14.12.1976 of the Gujarat High Court in Special Civil Application No.. 68 of 1975.

K. Parasaran, Solicitor General, N.C. Talukdar, Suraj Udai Singh, Dalveer Bhandari, C.V. Subba Rao and R.N. Poddar for the Appellants.

N.A. Palkhiwala, J.C. Bhatt, D.B. Engineer, B.H. Antia, Ravinder Narain, O.C. Mathur, Kamal Mehta, Talat Ansari, Mrs. A.K. Verma, Ashok Sagar, hiss Rainu Walia, Sukumaran and D.N. Misra for the Respondent.

The Judgment of the Court was delivered by PATHAK, J. These appeals by special leave are directed against the judgments and orders of the Gujarat high Court allowing two writ petitions preferred by the respondent challenging the levy of excise duty. As they raise identical questions of law for consideration they are disposed by a common judgment 98 The respondent is a company limited by shares. of the total share capital, 65 per cent is owned by Atul Products Limited, 30 per cent belongs to a foreign company known as Ciba Geigy of Basle in Switzerland and the remaining 5 per cent to Ciba Geigy of India Limited. The respondent Cibatul Limited (referred to shortly as the "seller") entered into an agreement with the Ciba Geigy of India Limited ("the buyer") on March 24, 1971 under which certain specified products, which included U.F. Resins and M.F. Resins, were to be manufactured by the seller in accordance with a manufacturing programme drawn up jointly by the seller and the buyer. The resins were to be manufactured in accordance with restrictions and specifications constituting the buyer's standard, and they were supplied at prices agreed upon between the seller and the buyer from time to time. The buyer was entitled to test a sample of each batch of these goods, and it was only after it had given its approval that the goods were to be released for sale to the buyer. Another agreement between the two took place on June 1, 1975 in respect of Epoxy Resins and the terms of the agreement were similar to the terms of the earlier agreement. It was understood that the products manufactured under the two agreements would bear certain trade marks which were the property of the foreign company, Ciba Geigy of Basle. In this connection, on December 7, 1971 a tripartite agreement was executed between the buyer the seller, and the foreign company in respect of four trade-marks, Aerolite, Melocol, Melolam and Resicart. The foreign company, which owned these trade-marks, as well as the seller recognised the buyer as the registered or licensed user thereof. The buyer authorised the seller to affix the said trade-marks on the products manufactured under the first contract, and the seller was to do so "as an agent for and on behalf of the buyer and not of his own account." The seller had also agreed to refrain from selling or dealing in, directly or indirectly, goods bearing the said trade-marks or any other marks similar thereto save and except for the explicit purpose of fulfilling the seller's obligations under the first agreement. The buyer reserved the right to revoke the authority given to the seller to affix the trade-mark. A similar tripartite agreement was executed between the three parties on December 1, 1973 in respect of the second agreement between the buyers and the seller, namely, that relating to Epoxy Resins. The trade-mark concerned was Araldite.

The respondent filed a declaration for the purposes of the levy of excise under the Central Excises and Salt Act, 1944 showing the wholesale prices of different classes of goods sold by it 99 during the period May, 1972 to May, 1975. The declaration included the wholesale prices of the different resins manufactured under the two aforesaid agreements. The Assistant Collector of Customs revised those prices upwards on the basis that the wholesale price should be the price for which the buyer sold the product in the market. The Assistant Collector proceeded on the footing that the buyer was the manufacturer of the goods and not the seller. The respondent appealed to the Collector of Central Excise. The appeals were allowed by the Collector, and he accepted the plea that the wholesale price disclosed by the seller was the proper basis for determining the excise duty. The appellate orders were, however, revised by the Central Government under sub-s.(2) of s. 36 of the Act, and the orders made by the Assistant Collector were restored. The respondent filed a writ petition in the Gujarat High Court against the orders of the Central Government, and the High Court held that the Central Government was wrong and the appellate Collector was right on the question as to the liability of the seller to excise duty.

The basis on which the Central Government proceeded in holding that the wholesale price of the goods should be the wholesale price charged by the buyer is that the goods were manufactured by the seller on behalf of the buyer, specially as they were embossed with the trade-mark of which the buyer alone was the registered user in India, that the two agreements between the seller and the buyer envisaged that the goods were manufactured by the seller on behalf of the buyer and that therefore the buyer itself should be regarded as the manufacturer of the goods for the purpose of levying excise duty. The High Court has differed from the view taken by the Central Government and has held that the goods were manufactured by the seller as its own goods, and therefore the wholesale price charged by the seller must form the true basis for the levy of excise duty.

Excise duty is levied under s. 3 of the Central Excises and Salt Act, 1944 on goods manufactured in India and, broadly, for the purposes of computing the duty the value of the article is deemed under s. 4 of the Act (as it stood before its amendment by Act XXII of 1973) to be the wholesale cash price for which an article of the like kind and quality is sold or is capable of being sold at the time of the removal of the article chargeable with duty from the factory for delivery at the place of manufacture. The words "manufacture" and "manufacturer" have been defined by clause (f) of s. 2 of the Act, and for the purposes of 100 the present controversy what is relevant is that part of the definition which defined "manufacturer of goods as being any person who engages in their production or manufacture on his own account." The appellant contends that on the facts and circumstances of this case it must be held that the buyer is the person engaged in the production of the goods and the seller merely manufactures them on behalf of the buyer.

The entire question before us is whether the goods are manufactured by the seller or are manufactured by the seller on behalf of the buyer. The relevant provisions of the agreements and the other material on the record show that the manufacturing programme is drawn up jointly by the buyer and the seller and not merely by the buyer, and that the buyer is obliged to purchase the manufactured product from the seller only if it conforms to the buyer's standard. For this purpose the buyer is entitled to test a sample of each batch of the manufactured product and it is only on approval by him that the product is released for sale by the seller to the buyer.

In other words, the buyer has the right to reject the goods if he does not approve of them. If the manufactured goods are not in accordance with the buyer's standard, they are either reprocessed to bring them up to the requisite quality or if that is not possible the goods are sold to the buyer for a different purpose if they are compatible with the specifications of some other product and provided that the buyer has a need for that product, or the goods are sold to others in the market as sub-standard goods at a lower price of the goods are destroyed. It is significant to note that the buyer is not obliged to purchase the goods manufactured by the seller regardless of their quality, and that in the event of rejection by the buyer the alternatives present before the seller extent to the sale of the manufactured goods to others or even to the very destruction of the goods. It is apparent that the seller cannot be said to manufacture the Roods on behalf of the buyer.

The appellant relies also on the circumstance that under the agreements the seller is required to affix the trade-marks of the buyer on the manufactured goods and, it is said, that indicates that the goods belong to the buyer.

It seems to us clear from the record that the trade-marks of the buyer are to be affixed on those goods only which are found to conform to the specifications or standard stipulated by the buyer. All goods not approved by the buyer cannot bear those trade-marks and are disposed of by the sellers without the advantage of those trade-marks. The trade marks are affixed only after the goods 101 have been approved by the buyer for sale by the seller to the buyer. The seller owns the plant and machinery, the raw material and the labour and manufactures the goods and under the agreements affixes the trade-marks on the goods. The goods are manufactured by the seller on its own account and the seller sells the goods with the trade marks affixed on them to the buyer.

The appellant has invited our attention to certain observations in Union of India v. Delhi Cloth and General Mills [1963] Supp. 1 S.C.R. 586 at 592 and 598., South Bihar Sugar Mills Ltd.., etc. v. Union of India and Others, [1968] 3 S.C.R. 21 at 31., Union of India and Others v. Free India Dry Accumulators Ltd. [1983] Excise Law Times 733 at 734., and Union of India & Others etc. etc. v. Bombay Tyre International Ltd. etc. etc., [1983] Excise Law Times 1896., but in none of those observations do we find any acceptable support for the proposition that the goods are manufactured by the seller on behalf of the buyer.

In the result, we hold that the High Court is right in concluding that the wholesale price of the goods manufactured by the seller is the wholesale price at which it sells those goods to the buyer, and it is not the wholesale price at which the buyer sells those goods to others.

The appeals are dismissed with costs.

A.P.J. Appeals Dismissed.

 

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 : MAIMS

 
 
Latestlaws Newsletter