High Court Rajasthan High Court - Jodhpur

Shriganesh Texfab Ltd vs Union Of India & Anr on 10 July, 2008

Rajasthan High Court – Jodhpur
Shriganesh Texfab Ltd vs Union Of India & Anr on 10 July, 2008
                                                              1

  IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
  --------------------------------------------------------


             1. CENTR.EXCISE APPEAL No. 10 of 2005

                            SPBL LTD
                              V/S
                      THE UNION OF INDIA & ORS

             2. CENTR.EXCISE APPEAL No. 7 of 2006

                        SHRIGANESH TEXFAB LTD.
                              V/S
                        UNION OF INDIA & ANR.


    Mr. RAMIT MEHTA for Mr. LR MEHTA, for the appellant /
    petitioner

    Mr. RISHABH SANCHETI and Mr. VK MATHUR, for the
    respondent in Appeal No. 10/2005.

    Mr. VIVEK SHRIMALI for Mr. RAVI BHANSALI for respondent
    in Appeal No. 7/2006.


    Date of Order : 10.7.2008


                     HON'BLE SHRI N P GUPTA,J.
          HON'BLE SHRI KISHAN SWAROOP CHAUDHARI,J.


                            ORDER

—–

These two appeals involve common factual matrix,

though relate to two different assesses, and have been

filed against different orders of the learned authorities

below. However, they have been admitted by framing

identical questions of law, and do involve common question

of law, and are, therefore, being decided by this common

order.

2

For the sake of convenience we take the facts of

Appeal No. 10/2005.

The facts of the case are, that the assessees are

process houses, engaged in the manufacturing, and

processing of man made fabrics, falling under Chapter 54 &

55 of Central Excise Tariff Act. The assessees were issued

notices by the Joint Commissioner, as in the opinion of the

said authority, the assessee has not paid central excise

duty amounting to Rs. 7,57,266/- on clearance of 84407.50

meter of man made fabrics, cleared after 1.3.2001.

The necessary allegations were, that prior to

1.3.2001, the assessee was paying central excise duty on

the said man made fabric under ‘Compounded Levy Scheme’ in

accordance with the notifications in force from time to

time, including the one dated 1.3.2000. Since 1.3.2001 the

‘Compounded Levy Scheme’ was withdrawn, and duty on

advalorem basis was levied. On account of this change, the

assessee declared the stock of finished/processed man made

fabrics lying in their factory at 2400 Hrs on 28.2.2001 as

977737.40 meters, and in addition also submitted, that the

stock of 84407.50 meters of fabrics, which has been passed

through the stenters was also lying at open decatising

machine TMT.KD, zero-zero and folding, machine which was

taken by the Department as not fully processed, and being
3

pending for some processes, and not reached to the

“finished goods stage” (earlier RG-1). It may be observed

that in the other appeal the figures of the demand of

excise duty and the figures of the two categories of man

made fabrics differ otherwise the facts are common.

According to the Department, during scrutiny of RT-12, it

was observed, that the assessee had taken the aforesaid

quantity of 84407.50 meters of fabrics, under the column of

quantity manufactured, during the month of February, 2001,

and cleared the said goods without payment of excise duty,

treating it as manufactured, under the ‘Compounded Levy

Scheme’ in the month of Feb., 2001, while according to the

Department the fabrics was still pending for some

processes, to make it fully processed, and to reach at

“finished goods stage”, and should not be taken under the

fabrics manufactured during the month of Feb., 2001, and

should be taken in production of March, 2001, and on the

clearance of this fabrics the appropriate amount of duty

was required to be paid. Accordingly, show cause notice

dated 19.12.2001 was issued, asking to show cause, as to

why the Central Excise duty of Rs. 7,57,266/- should not be

demanded, and penalty under Rule 173Q read with Rule 25 of

the Central Excise Rules, 1944 was also proposed.

The case of the assessee was, that since

16.12.1998 onwards “the processed textile fabric”

manufactured was subject to levy of Central Excise duty
4

under the ‘Compounded Levy Scheme’, to be assessed on the

basis of number of chambers of Hot Air Stenter, and the

average value of the processed textile fabric, under the

“Hot Air Stenter Independent Textile Processors Annual

Capacity Determination Rules”, which requires certain

formalities to be completed by manufacturer. Under the said

Scheme, a textile fabric would be deemed to have been

manufactured, as soon as it emerges out of stenter machine,

or any machine whatsoever, which aids to the process of

heat setting or drying of fabric, and since in the present

case, admittedly the quantity of processed fabric under

dispute was entered in RG-1 after passing through the

stenter, and lying in decatising machine- TMT/KD, Zero Zero

& folding machine. Under Annual Capacity Determination

Rules, duty was paid on the fabric which undergoes the

process of heat setting or drying of fabric on a Hot Air

Stenter, and any process undertaken thereafter need not

found to be the basis of determination of Annual Capacity

under the Rules. Thus, according to the assessee, the

quantity of fabric which passed through and processed on

the stenter machine upto mid night of 28.2.2001, was

undisputedly covered under the ‘Compounded Levy Scheme’ and

the duty was deemed to have been paid thereon, as such no

duty can be claimed on that stock. It was contended, that

the stock was physically verified on 28.2.2001 at 24.00

Hrs, and also the two stocks of fabrics, and they had also

given a letter to the Assistant Commissioner mentioning
5

that 86341.00 meters of finished goods were lying in their

process house, for OD/TMT/Zero Zero finish/Folding, and

this has not been entered in RG-1 on 28.2.2001, but it was

completed from stentering process, for which duty had

already been paid under the ‘Compounded Levy Scheme’. It

was also contended, that of course the goods were entered

in RG-1 after cut off time, but then, since the duty

already stood paid under the ‘Compounded Levy Scheme’, duty

was not payable over again. Obviously levy of penalty was

also contested. The learned Joint Commissioner by the order

in original confirmed the demand of excise duty, and

imposed a penalty of Rs. 1,00,000/- ( in both the cases ).

The learned Commissioner posed the question to be

considered, being, as to whether 84407.50 meters man made

fabric which was lying unfinished for decatising process

with the assessee on the midnight of 28.2.2001, can be

allowed to be cleared at nil rate of duty, by treating that

the stentering on the said fabric was done on or before

midnight of 28.2.2001, and then found, that there is no

dispute, that the aforesaid quantity of fabric had not

reached at “finished stage”, on which the assessee

ordinarily clear the fabric from their factory premises

after processing, and some process on the said unfinished

fabric i.e. decatising, folding and packing etc. were done

by the assessee after the midnight of 28.2.2001. Then it

was found, that decatising process is a steam pressing

process which is carried out to get better finishing and
6

shining on the fabric, and it is done on the decatising

machine, and after decatising the fabric is sent to the

process of folding and packing, and thereafter the assessee

take the fabric in the daily production register, as

‘finished fabric’. With this it was found, that he has no

doubt to hold, that the said fabric which was lying

unfinished with the assessee on the midnight of 28.2.2001,

had reached at the final stage after 1.3.2001 only, and

therefore the same was to be cleared on payment of duty at

advalorem rate.

Appeal was filed against this order, and the

learned Commissioner endorsed the finding, by holding, that

the impugned fabrics had not reached at the final stage,

and were lying for carrying out certain other processes,

like decatising, folding and packing etc. at the time when

the ‘Compounded Levy Scheme’ was withdrawn, and all the

remaining processes, on the said unfinished fabrics were

done by the assessee after 1.3.2001, to make the same as

‘processed textile fabrics’, a finished product.

Further appeal was filed before the learned

Tribunal, and the learned Tribunal found, that the duty is

imposed on the processed textile fabrics, and that, unless

and until all the fabrics is ready after carrying out all

the required processes, it cannot be regarded as “processed

textile fabrics”, and that, admittedly the process of
7

decatising and folding have not been undertaken on the

fabrics in question by 28.2.2001, the said fabrics cannot

be said to have suffered the duty under Section 3A of the

Central Excise Act. Thus, the impugned order was confirmed.

Of course, the levy of penalty was set aside, on the

ground, that the issue involved being one of the

interpretation, no penalty is imposable.

The appeals were admitted by framing the

following substantial questions of law:-

“(i)- Whether in the facts and circumstances of
the case the Duty under Section 3A of the
Central Excise Act, 1944 read with Rule 96ZQ of
the Rules of 1944 was leviable on the duty
payable under Stenters Rules at the stage of
finishing process?

(ii)- Whether change of law w.e.f. 1st March,
2001 brought change in respect of Duty which
became payable and paid until 28th Feb., 2001.?”

Assailing the impugned orders, the learned counsel

for the assessee reiterated the submissions as made before

the learned Joint Commissioner, Commissioner, and the

learned Tribunal, and also invited our attention to the

whole process of manufacture. Learned counsel also made

available for our perusal the Hot Air Stenter Independent

Textile Processors Annual Capacity Determination Rules,

2000, on account of which, the compounded levy was being

made.

8

Learned counsel for the Revenue supported the

impugned orders.

We have heard learned counsel for the parties,

have considered the submissions, and have gone through the

impugned judgments, so also the relevant provisions of law.

According to Rule 2 of the said Rules being Hot

Air Stenter Independent Textile Processors Annual Capacity

Determination Rules, 2000, hereafter referred to as the

Rules of 2000, these Rules shall apply to processed textile

fabrics, falling under heading Nos. 52.07, 52.08, 52.09,

54.06, 54.07, 55.11, 55.12, 55.13 or 55.14, or processed

textile fabrics of cotton, or man made fabric, falling

under heading Nos. or sub-heading Nos. 58.01, 58.02,

5806.10, 5806.40, 6001.12, 6001.22, 6001.92, 6002.20,

6002.30, 6002.43, or 6002.93 of the First Schedule to

Central Excise Tariff Act, 1985 for determining the annual

capacity, and the average value of production of an

independent processor, if such textile fabrics are

manufactured or produced with the aid of a hot air stenter.

Then, a look at Rule 96ZQ of the Central Excise Rules,

1944, hereafter referred to as the Rules of 1944, shows,

that according to that provision, an independent processor

of textile fabrics falling under heading Nos. 52.07, 52.08,

52.09, 54.06, 54.07, 55.11, 55.12, 55.13 or 55.14, or
9

processed textile fabrics of cotton or man made fibers,

falling under heading Nos. or sub-heading Nos. 58.01,

58.02, 5806.10, 5806.40, 6001.12, 6001.22, 6001.92,

6002.20, 6002.30, 6002.43, or 6002.93 of the First Schedule

to Central Excise Tariff Act, 1985, shall debit an amount

of duty of Rs. 2.0 lakhs per chamber per month, Rs. 2.5

lakhs per chamber per month, Rs. 3.0 lakhs per chamber per

month or Rs. 3.5 lakhs per chamber per month, as the case

may be, on the annual capacity of production, as determined

under the said Rules of 2000. According to sub-rule (2) of

the said Rule, the amount of duty payable under sub-rule

(1) shall be debited by the independent processor in the

account, current maintained by him under Sub-rule (1) of

Rule 173G of the Central Excise Rules, 1944. Then, as per

sub-rule (3) Fifty per cent of the amount of duty payable

for a calendar month under sub-rule (1) shall be paid by

the 15th of the month, and the remaining amount shall be

paid by the end of that month. Thus, a combined reading of

Rule 2 of the Rules of 2000, and Rule 96ZQ of the Rules of

1944, does clearly show, that in cases, where the assessee

is an independent processor of textile fabric, falling

under heading Nos. 52.07, 52.08, 52.09, 54.06, 54.07,

55.11, 55.12, 55.13 or 55.14, or processed textile fabrics

of cotton or man made fibers, falling under heading Nos. or

sub-heading Nos. 58.01, 58.02, 5806.10, 5806.40, 6001.12,

6001.22, 6001.92, 6002.20, 6002.30, 6002.43, or 6002.93 of

the First Schedule to Central Excise Tariff Act, 1985 was
10

required to pay excise duty, dependent on its production

capacity, as assessed under the Rules of 2000, and at the

rate prescribed under Rule 96ZQ of the Rules of 1944, and

was to pay duty specified therein; meaning thereby, that if

the assessee manufactures textile fabric, as falling under

either of the aforesaid sub headings, its liability arises

as above.

That being the position, and it being the

fundamental to the provision of Central Excise Act, that

the liability to pay excise duty arises on the manufacture

of the commodity concerned, and collection of excise duty,

on removal of commodity from the premises, is only a matter

of convenience. Even if the assessee manufactures goods

leviable excise duty, and they are not removed, still

liability to pay excise duty, does arise.

In that view of the matter, in this matter it is

to be seen, as to at what stage can it be said, that the

assessee manufactured the textile fabric in question, i.e.

whether the manufacture is complete when all the processes

including packing are complete, and it is entered in RG-1,

or in any case it is ready for dispatch, or can it be said

to have been manufactured at the stage, at which it was

lying on the cut off time, being 24.00 Hrs of 28.2.2001.

This is the aspect covered by question no.1, though the

question as framed is slightly different.
11

So far question no.2, as framed, is concerned,

that, in our view does not arise, as it is nobody’s case,

that the change of law w.e.f. 1.3.2001, brought any change

in respect of duty becoming payable and paid till

28.2.2001. Here the precise question is, as to whether the

goods can be said to be duty paid under the Rules of 2000,

or not, because if the goods are found to be duty paid,

then duty cannot be demanded under the new provisions, and

the question as to whether the goods were duty paid,

obviously depends on the answer to question no.1, inasmuch

as if the goods are found to have been manufactured before

cut off time, then they deemed to be duty paid, by virtue

of Rule 96ZQ, and if they are found to be in the process of

manufacture, which manufacture is complete after cut off

time, then obviously it cannot be said, that any duty has

been paid, and obviously the assessee shall be liable to

pay excise duty on advalorem basis.

In view of the above, we may refer to relevant

sub-heading. In the present case the item concerned falls

under sub-heading no. 55.13, which reads as under:-

“—————————————————-

(1) (2) (3) (4) (5) (6)

—————————————————–

    55.13            Other Woven Fabrics of
                     synthetic staple fibres
                                                                 12

         5513.10   -Not subjected to any
                   process                    8%     Nil   -
                   -Subjected to the process
                   of bleaching, dyeing,
                   printing, shrink-proofing,
                   tentering, heat-setting,
                   crease-resistant processing
                   or any other process or any
                   one or more of these
                   processes:
         5513.21   --Bleached woven fabrics   8%      8%   -
         5513.22   --Dyed woven fabrics       8%      8%   -
         5513.23   --Printed woven fabrics    8%      8%   -
         5513.29   --Other woven fabrics      8%      8%   -"



Reverting once again to Rule 96ZQ, and Rules of

2000, it may be noticed, that the sub heading covered is

55.13 as a whole, and not any sub part thereof.

In view of the above, a bare reading of Heading

55.13 shows, that it covers other woven fabrics of

synthetic staple, and its sub-heading 5513.10 covers fibres

not subjected to any process, subjected to the process of

bleaching, dyeing, printing, shrink-proofing, tentering,

heat-setting, crease-resistant processing, or any other

process, or any one or more of these processes. Thus, if

the fabric is subjected to any one or more of these

processes, it would fall under sub-heading 5513.10.

To put it more clearly, or in other words, in

order to fall under sub-heading 5513.10, it is not

necessary, that the fabric should have undergone all other

processes, as assumed to be necessary by the learned
13

authorities below. We may also refer to note-4 appearing in

Chapter-55, which reads as under:-

“4. In relation to products of Heading Nos.
55.11, 55.12, 55.13 and 55.14, bleaching,
dyeing, printing, shrink-proofing, tentering,
heat-setting, crease resistant processing or
any other process or any one or more of these
processes shall amount to ‘manufacture’.”

Thus, this bare language leaves no manner of

doubt, or confusion, that if the product covered by heading

55.13 is subjected to any one or more of the above

processes, it does amount to manufacture, and the term

‘manufacture’ does not depend upon all processes being

complete.

In view of the above, in our view, when the entire

processes of stentering was already over, and only thing

remaining to be done was, decatising, folding, and packing,

that being not the requirement, as a sine qua non, for

amounting to “manufacture”, it cannot be said, that duty

did not stand levied on the said stock of 84407.50 mtrs, or

for that matter 54760.95 mtrs. under the Rules of 2000,

simply because, decatising, folding, and pressing was yet

to be done at the cut off date and time.

Thus, the question no. 1 as framed is answered in

favour of the assessee, and against the Revenue, and it is
14

held, that the duty, under Section 3A read with Rule 96ZQ

of the Rules, stood levied under the Rules of 2000, at the

stage, when one or more processes quoted above were

completed, and did not stand deferred to await the

finishing processes, like decatising, folding or packing.

Thus, we do not find the impugned orders to be sustainable

at all.

The net result is, that both the appeals are

allowed, the impugned orders are set aside, and the notices

issued by the learned Joint Commissioner are quashed.

( KISHAN SWAROOP CHAUDHARI ),J. ( N P GUPTA ),J.

/Sushil/