Customs, Excise and Gold Tribunal - Delhi Tribunal

Lakhanpal National Ltd. vs Collector Of Customs on 28 September, 1987

Customs, Excise and Gold Tribunal – Delhi
Lakhanpal National Ltd. vs Collector Of Customs on 28 September, 1987
Equivalent citations: 1987 (13) ECR 1089 Tri Delhi, 1987 (32) ELT 797 Tri Del


ORDER

G. Sankaran, Sr. Vice President

1. M/s. Lakhanpal National Limited (the appellants) are engaged in the manufacture of Leclanche Cells known as dry cell batteries. For this purpose they imported from time to time carbon rods. Thirteen such consignments were imported by the appellants which were assessed to Customs duty under Heading No. 85.18/27(1) of the First Schedule to the Customs Tariff Act, 1975 and to additional duty of Customs equivalent to the Excise duty leviable under Item No. 67 of the First Schedule to the Central Excises and Salt Act, 1944 (the said Schedule is hereinafter referred to as “the GET”). The appellants cleared the goods on payment of duty so assessed but filed claims for refund of additional duty of customs on the ground that the imported carbon rods fell under Item No. 68 and not under Item No. 67, CET. The Assistant Collector rejected these claims, some of them as unsubstantiated and the others on the ground that battery carbons imported by dry cell battery manufacturers had been tested at the National Test House, Calcutta, by using x-ray diffraction method and had been identified to be made of graphite. On this basis, the Assistant Collector held that the assessments in these cases of the goods as graphite electrodes was in order. In Appeal Assistant Collector’s orders were upheld by the Collector (Appeals), who observed in his order (presently impugned before the Tribunal) that the appellants had not substantiated with evidence their claims that the goods were carbon electrodes. He held that graphite being an allotropic form of carbon and the goods having been identified as made of graphite, the assessments were in order.

2.     We   have   heard   Shri    E.P.   Bharucha   and   Shri   M.P.    Bharucha, Advocates, for the appellants and Shri K.C. Sachar, D.R., for the respondent.
 

3.     During one of the hearings we had felt that   it would be necessary for   a   proper   appreciation   of   the   dispute   that   the   test   reports   referred to.   and   relied   upon,   by   the   Assistant   Collector   in   some   of   his   orders should be made available for perusal. This was with a view to see whether the   said   tests  were  on  samples  drawn  from  the  consignments  in  dispute in   these  appeals.   Accordingly,   the  hearing  was  adjourned from   16-4-1987 to   27-5-1987   and   further   to  29-6-1987.   Shri  Sachar,   D.R.,  reported  that the  said  test  reports  were not available as per information received from the   Collector.   We   had,   therefore,  no  alternative  to  proceeding  with  the matters on   'lie basis of the available record.  This circumstance is significant  because  it   is  the  grievance  of  the appellants that no samples were drawn   from   their   consignments   and   yet   the   results   of   test   conducted on   samples   from  other  consignments  were  sought  to  be  applied  to  their goods.   Further,   the   test   reports   relied   upon   by   the   department   were not   disclosed   to   the   appellants.   They   were,   therefore,   deprived   of   an opportunity   to   rebut   the   findings   of   the   National   Test   House   and   put forth   their   case.    The   department   has   not   rebutted   these   contentions. This  fact,   coupled  with   the   non-production  before  us of  the  test  reports relied   upon   by   the   lower   authorities   against   the   appellants,   can   only lend   support   to  the  genuineness  of   the  appellants'   grievance.   Unless  the goods   subjected   to  tests and  the goods  in dispute  now  are  shown  to be identical   in nature,   the   results of  tests conducted  on other  consignments cannot  be  applied  to  the  present goods.  In any event,   the   non-disclosure of   the   test   reports   has   resulted   in   denial   of   proper   opportunity   to   the appellants to put forth their case.
 

4.     The appellants have placed in their paper-books certain affidavits in  support  of   their   contention   that   the  goods  imported  were  carbon  and not graphite rods. However, since no steps had been taken by the appellants to   have   these   affidavits   admitted  as  evidence,   they   have  been  excluded from consideration.
 

5.     There is no dispute that the goods were described in the import documents   as   carbon   rods.   Carbon   and   graphite,   though   designated   by the  same chemical  symbol   'C',  differ  widely  in  their properties. Graphite is   an   allotrapic   for m  of   carbon.   They   differ,   inter  alia,   in  their   crystal structure. Item No. 67, CET, reads thus :-
 "Graphite electrodes and anodes of all sorts."
 

It is evident, therefore, that not all carbon electrodes and anodes are covered by this, item but only those made of graphite, which while being undoubtedly carbon, is nevertheless different from carbon in several respects including its crystalline structure. It is also seen from the record that subsequent imports of carbon rods by the appellants have been assessed under Item No. 68, CET. It is further seen that the Board had issued a tariff advice (CBEC Letter B-34/2/75/TRU dated 23-7-1975) to the effect that cat bon electrodes and anodes were distinguishable from graphite electrodes and anodes and fell under Item No. 68, CET. The Bombay Central Excise Collectorate had also issued a Trade Notice No. 15/84 dated 7-4-1984 to the effect that carbon rods for manufacture of dry batteries were classifiable under Item No. 68, GET.

6. Shri Sachar, for the department, contended that the appellants had not agitated before the lower authorities regarding non-disclosure of test reports and that the appellants could not agitate the matter now before the Tribunal. For the present purpose, it is not necessary to consider this objection for the reason that the onus on the department to show that the goods fell under Item No. 67 had not been discharged particularly considering that carbon and graphite are not identical and that the Board itself had considered that carbon rods would fall under Item No. 68, GET. Shri Sachar’s reliance on the Tribunal’s decision in the case of Talbros Automotive Components Ltd. v. Collector of Customs, Bombay, 1984 (15) ELT 193, in support of his contention that since the present goods, on the appellant’s own showing, contained a small percentage of graphite, they are not pure carbon rods and hence would not fall under Item No. 68,GET, is, in our opinion, misplaced. The cited case pertains to Item No. 22F, GET, which at the material time, covered “manufactures containing mineral fibres and yarn” which was interpreted by the Tribunal to cover a product containing 28.39% asbestos, rejecting the contention that the mineral fibre content should be over 50%. In the present case, however, Item No. 67, GET, does not contain any explanation as in the case of Item No. 22F. In any event, it is not the department’s case that the goods contained less than 50% carbon. What matters is how the goods are recognised whether as carbon or graphite.

7. In the light of the foregoing discussion, we hold that the carbon rods imported by the appellants were assessable to additional duty of customs equal to the excise duty leviable under Item No. 68, CET. We set aside the orders of the lower authorities and allow these appeals with consequential relief to the appellants.