High Court Kerala High Court

Western India Cottons Ltd. vs Commissioner Of Central Excise on 20 March, 2009

Kerala High Court
Western India Cottons Ltd. vs Commissioner Of Central Excise on 20 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

C.E.Appeal.No. 15 of 2007(I)


1. WESTERN INDIA COTTONS LTD., REPRESENTED
                      ...  Petitioner

                        Vs



1. COMMISSIONER OF CENTRAL EXCISE,
                       ...       Respondent

                For Petitioner  :SRI.C.S.GOPALAKRISHNAN NAIR

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :20/03/2009

 O R D E R
     C.N.RAMACHANDRAN NAIR & K.SURENDRA MOHAN, JJ.
        ------------------------------------------------------------------------------------
                  C.E. Appeal Nos: 15, 16/07 & 8/2008
        -----------------------------------------------------------------------------------
                       Dated this the 20th March, 2009.

                                        JUDGMENT

RAMACHANDRAN NAIR, J.

The connected appeals arise from orders of the Customs

Excise and Service Tax Appellate Tribunal holding that appellants

are not entitled to claim cenvat credit on additional customs duty

payable under Section 3 of the Customs Tariff Act that was debited

in the pass book issued under the DEPB Scheme.

2. We have heard senior counsel appearing for the appellant

and the counsel appearing for the respondents.

3. Appellants imported raw materials and they avoided

payment of additional customs duty payable under Section 3 of the

Customs Tariff Act by getting debits in the pass book issued under

the DEPB scheme. Even though they took cenvat credit with respect

to the debits made in pass book on additional customs duty, the

department ordered reversal of for the reason that without payment

of additional customs duty under Section 3 in cash, appellants are

not entitled to cenvat credit under the Cenvat Credit Rules, 2002.

The contention of the appellants is that Rule 33(1)(vii) of the Cenvat

C.E.Appeal 15/2007 etc. 2

Credit Rules, 2002 entitles credit of additional duty leviable under

Section3 of the Customs Tariff Act equivalent to the duty of excise

specified under clauses (i) to (vi) therein. However department

rejected the claim by reference to Clauses 4.3.5 of the Export and

Import Policy for 2002-07 issued by the Government of India.

Clauses 4.3.5 is extracted hereunder for easy reference:-

“Applicability of 4.3.5. Normally the exports made under the
Drawback DEPB Scheme shall not be entitled
for drawback. However, the
additional customs duty/excise duty
paid in cash on inputs under DEPB
shall be adjusted as CENVAT Credit
or Duty Drawback as per rules
framed by the Department of
Revenue. In cases, where the
additional customs duty is
adjusted from DEPB, no benefit of
CENVAT/Drawback shall be
admissible.”

From the above it is clear that adjustment of additional customs

duty payable on imports by debiting the DEPB will not entitle for

CENVAT credit or duty draw back. However, the Exim policy was

amended by notification dated 28.1.2004 wherein under clause 11

the last sentence in para 4.3.5 of the policy is deleted. The

contention of the appellants is that after the deletion of the

negative clause contained in clause 4.3.5 appellants are entitled to

CENVAT credit in respect of additional customs duty adjusted by

C.E.Appeal 15/2007 etc. 3

debiting the DEPB.

4. Mr. John Varghese, counsel appearing for respondents

referred to a three member decision of the CESTAT in the case of

ESSAR Steel Ltd. v. Commissioner of C.Ex., Vishakhapatnam

{2004(173) E.L.T.239 (Tri.LB)} wherein they have held that cenvat

credit is not available to importers of raw materials who avail

exemption under notification 34/07-Cus under which exemption is

granted on customs duty and additional customs duty payable

under Section 3 of the Customs Tariff Act on condition of debiting

the equal amounts in the duty credit available in the pass book

issued under the DEPB scheme. Counsel for the respondents have

also relied on Clause 4.3.2 of the Exim policy which states that the

holder of DEPB shall have an option to pay additional customs duty

if any in cash as well. According to the respondents different

credit given in pass book issued under the DEPB scheme to

exporters is not duty paid on export, but is a credit at a prescribed

rate based on orders issued by the Commerce Ministry. Even

though exporters and transferees of DEPB credits are allowed to

import goods and clear the same without payment of customs duty

or additional customs duty under Section 3 of the Customs Tariff

Act they get the benefit only by notification 34/97 dated 7.4.1997

C.E.Appeal 15/2007 etc. 4

by which exemption is granted from payment of customs duty and

additional customs duty on condition of debit of equivalent amount

under the credits available in the DEPB. In other words the case of

the respondents is that the adjustment of duty credit in pass book

is not payment of duty and so much so CENVAT credit is not

available for the additional customs duty which the appellants have

not paid but claimed exemption under the above notification by

debiting the pass book. However, senior counsel appearing for

the appellants relied on clarification issued by the Central Board of

Customs and Excise produced as Annexure A9 in C.E. Appeal

15/2007, which in para 3 stated as follows:-

“In brief, the issue involved is, whether the duty
paid through debits under DEPB is to be treated as
payment of duty or exemption from duty. Hitherto,
the stand taken by the Department was that goods
cleared through debit under DEPB are exempted
goods and, accordingly, no Cenvat or drawback was
allowed for such payments. Para 4.3.5 of the Foreign
Trade Policy, 2004-09 was amended allowing
additional Customs duty paid through debit under
DEPB to be adjusted as Cenvat credit duty drawback.
The said position was clarified vide Circular No:
59/2004-Cus., dated 21.10.2004 (2004 (173) E.L.T.
T9). It implies that the goods cleared by debits
through DEPBs are not to be treated as exempted but
duty paid.”

Counsel for the respondent submitted that by virtue of Section 38A

of the Central Excise Act clarification which has the effect of

C.E.Appeal 15/2007 etc. 5

amendment applies only prospectively from the date of its issue

which is 21.7.2006 and since appellant’s imports are prior to that

date, they are not entitled to benefit of the clarification

6. After hearing both sides and after going through the

relevant provisions of the Act, Rules and notifications we are of the

view that Cenvat Credit Rules as such do not permit cenvat credit

for additional customs duty payable under Section 3 of the Customs

Tariff Act but claimed as exempt by the importer under notification

34/97 by adjusting credit available in pass book issued under the

DEPB scheme. In fact it is clear from the existing policy as originally

issued and after amendment that cenvat credit will be available for

additional customs duty payable under Section 3 of the Customs

Tariff Act only if it is paid in cash. Even though there is logic in the

argument of the appellants that adjustment of duty against credit

in pass book should be treated as payment in cash. Such a scheme

is not visualized in the cenvat credit rules even though DEPB

scheme was in force when the said rules were made. In fact, the

DEPB credit wholly entitles for duty exemption on imports by

debiting credit in pass book but does not extend further relief in

the form of the importer taking cenvat credit in respect of

additional customs duty payable under Section3 because goods

C.E.Appeal 15/2007 etc. 6

were released without payment of duty though pass book is debited

for the duty amount. The scheme of payment of additional customs

duty by cash under the Exim policy only means that if an importer

wants to avail cenvat credit in respect of additional customs duty

payable under Section 3 of the Customs Tariff Act he has to pay the

same in cash instead of adjusting the same by debiting the credit

available in the pass book issued under the DEPB scheme. In fact if

the credit available in the pass book is less than the additional

customs duty payable under Section3, the importer can pay the

difference in duty in cash and avail credit to that extent. While we

agree with the view expressed by the Tribunal in the above reported

decision, we find that entirely conflicting view is expressed in the

clarification issued by the Central Board of Customs and Excise. If

the clarification is treated as applicable for prior periods as well

and other importers who have availed exemption on additional

customs duty payable under Section 3 of the Customs Tariff Act are

granted cenvat credit, we see no reason why the same should be

denied to appellants. While upholding the view of the Tribunal we

remand the case to the adjudicating authority for getting

clarification from the Board of Customs and Excise and for granting

the relief to the appellants if similar other importers are allowed to

C.E.Appeal 15/2007 etc. 7

take cenvat credit based on the clarification issued above.

However, if the clarification is not retrospectively applied to other

importers, then the appellants also shall not be entitled to the

benefit. Orders shall be issued within two months from the date of

receipt of a copy of this judgment.

C.N. RAMACHANDRAN NAIR
Judge

K. SURENDRA MOHAN
Judge

jj

K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: