Judgements

Cce Coimbatore vs M/S. Lakshmi Synthetic Machinery … on 29 June, 2001

Customs, Excise and Gold Tribunal – Tamil Nadu
Cce Coimbatore vs M/S. Lakshmi Synthetic Machinery … on 29 June, 2001


ORDER

Shri Jeet Ram Kait

1. Appellants have requested for adjournment of this case vide their letter dated 13/6/01 for hearing on 12/7/01, if not heard today since another departmental appeal NO.E/706/97 is slated for hearing before this Tribunal on 12.7.01.

2. This issue is no longer res integra as the Tribunal has dismissed the Revenues appeal in a number of cases on similar issue. We, therefore, proceed to decide these appeals on merits.

3. These revenue appeals pertain to a common issue and hence they are taken up for disposal as per law.

4. The said impugned orders already came up for hearing and this Tribunal took up similar Revenue appeals and disposed of the same vide following final order Nos:-

737 to 761/2001 – 24.5.01- CCE Vs UNIVERSAL HEAT
EXCHANGERS
806 to 840/01 – 1.6.01- CCE Vs GEC Alsthom & Others
849 to 859/01 – 4.6.01- CCE Vs K.S.B.Pumps
878 to 893/01 – 6.6.01- CCE Vs Servall Engg Works
P.Ltd.

898 to 911/01 – 7.6.01- CCE Vs Sree Venkateshwara
Industries & Others.

4. Heard Ld. SDR Shri G.S. Menon reiterated the grounds of appeal.

5. The ground taken is the assesses have not included the national interest accrued on the advances received from their customers and that the differential duty on this account was payable.

6. The short issue that arises for consideration in these appeals is whether the notional interest on advances would form part of the assessable value or not. The Commissioner (Appeals) in similar matters vide his Order-in-Appeal NO.555 to 559/96 (CBE) dated 18.7.96, Order-in-Appeal No.682/96 (CBE) dated 13.11.96, and OIA No.718/96 to 739/96 (CBE) dated 27.11.96 has disposed of the similar appeals against the Revenue. He has, therefore, set aside the impugned order of the AC in absence of any evidence brought out on record to show that the advance taken by the appellants had in fact depressed the price or that the appellants had derived benefit by receipt of said advance particularly in the absence of quantification thereof. As the issue is covered, all the appeals are taken up together for disposal as per law.

7. We notice that the issue is fully covered by the above final orders of this Tribunal. The findings recorded in the latest Tribunal decision in the case of CCE Vs LOKESH MACHINE & OTHERS in Appeal No.E/St/33/2001 & E/48/2001 and E/V-1252 to 1255/97 is reproduced as follows:-

“3. Ld.Counsel at the outset submits that the issue is covered in assessee’s favour and the Commissioner has given a detailed finding holding that there is no evidence on record to show that the deposits which they have received from various persons have influenced the price. It is contended by him that deposits are independent of the price in all the matters and they are all connected with the appeals which can be disposed of.

4. Ld.SDR Shri G.S.Menon, appeared for the Revenue in these batch of appeals and submitted that all these may be remanded back for examining whether the value has depressed because of accepting the deposits on which there would have been notional interest.

5. Ld.Counsel invited our attention to paras-3 & 4 of the Order-in-Appeal which are extracted herein below :-

“3. In the grounds of appeals filed by the appellants which are more or less similar, it has been claimed that the raw materials required for the manufacturing activities are being purchased generally and stored before purchase orders are received except for a few items of specific nature and that it is form this bulk stock that the appellants draw the materials for the manufacturing activity and that the purchases have not been made exclusively out of the advances received from the customers. Most of the appellants have categorically stated that they do not receive advance deposits from all the customers and that the quantum of advance is very low compared to the turn over of the company and that the price is uniform and does not vary for a particular item whether the customer pays advance or not and that once the prices are agreed to as per the contract the appellants are obliged to supply the goods at the same price even if the costs of raw materials vary. It has also been argued that the earnest deposit received was purely to ensure the contractual binding as per the Trade practice since the goods are tailor made and are not of the type which are mass-produced and delivered of the shelf and the amount of advance received is not taken into account while arriving at the contract price; therefore the question of the interest free advance influencing the price did not arise; Further such a concept had not been in their minds or the customers.

4. In the light of the above, I have not reason to change my views taken in the earlier orders in appeal referred supra. I therefore hold that the Assistant Commissioner’s orders here cannot be sustained in law in the absence of any evidence brought on record to show that the advances taken by the appellants had in fact depressed the price or that the appellants had derived benefit by receipt of such advance, particularly in the absence of quantification thereof. The impugned orders do not survive in law in the light of the judicial pronouncements as above and the demands confirmed have to be set aside.”

6. Ld.Counsel has also relied on this Tribunal judgment in the matter of FORT WILLIAM INDUSTRIES LTD Vs CCS Calcutta-IV as reported in 2000 (122) ELT 174 (T); CCE New Delhi Vs SCHENCK AVERY LTD reported in 2000 (119) ELT 582 (T); ACC MACHINERY COMPANY LTD Vs CCE, MUMBAI VI as reported in 2000 (117) ELT 231 (T) and CCE Coimbatore Vs FESTO ELGI PVT.LTD reported in 1998 (100) ELT 175 (T) and this Tribunal Final order No.737 to 761/2001 dated 24.5.01 arising from the same impugned order which was considered by the Tribunal and the Revenue appeals were rejected therein.

7. Ld.Counsel has stated that whether they have taken advance or not, they have charged the same price from each customer and the advance has not depressed the price to any extent and therefore same is not includible in the assessable value in terms of Section (4) of the Central Excise Act, 1944.

8. We have carefully considered the submissions made by Ld.SDR & DRs who appeared for the Revenue and the Ld.Counsel Shri J.Narayanswamy who appeared for the respondent, namely M/s.Sree Andal & Co. The learned Commissioner (Appeals) has thoroughly examined this matter and has given his detailed findings in paras-3 & 4 of his order which have been extracted supra and therefore respectfully following the various Tribunal’s judgment, cited by the learned Counsel for the respondents, we do not find any merit in the appeals filed by the Revenue and therefore the order of the Commissioner (Appeals) is confirmed and appeals filed by the department are dismissed. We also note that by Final Order No.737 to 761/01 dated 24.5.01 in the case of CCE Vs UNIVERSAL HEAT EXCHANGES LTD & OTHERS; final order No.806 to 840/01 dt 1/6/01, the impugned order has already been set aside by following the ratio of the above cases, Thus, the Revenue appeals are accordingly dismissed.”

6. We find that above findings are directly applicable to the facts of this case also. Therefore, respectfully following the ratio of the same, we find that there is no merit in these appeals of Revenue and same are rejected accordingly.

(Dictated and Pronounced in open court)