IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CEA No.85 of 2008 (O&M)
Decided on : 04.02.2009
M/s Indian Special Casting Pvt. Ltd.
....Appellant
VERSUS
Commissioner of Central Excise, Ludhiana
....Respondent
CORAM:- HON’BLE MR. JUSTICE M. M. KUMAR
HON’BLE MR. JUSTICE H. S. BHALLA
Present:- Mr. Jagmohan Bansal, Advocate
for the appellant.
Mr. Ram Chander, Advocate
for the respondent.
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not? Yes
3. Whether the judgment should be reported in the Digest?
M. M. KUMAR J.
The instant appeal filed under Section 35G the Central Excise
Act, 1944 (for brevity ‘the Act’) is directed against order dated 17.04.2008,
passed by the Custom, Excise & Service Tax Appellate Tribunal, New Delhi
(for brevity ‘the Tribunal’), holding that the inputs were never transported on
which Modvat credits have been availed by the appellant-dealer. The
Tribunal has recorded a categorical finding that as many as 133 cases of
transportation were found to be fake after examining the owners of the
concerned vehicles. The categorical findings are that the goods were
CEA No.85 of 2008 (O&M) -2-
received by the appellant and, therefore, availment of Modvat credit has
been held to be illegal and fradulant.
We have heard learned counsel at a considerable length and
find that there is no merit in the instant appeal. The argument raised by the
learned counsel for the appellant that period of one year from the date of
knowledge would be applicable, has failed to impress us. According to the
learned counsel, the Revenue came to know about the facts on 07.02.2001
and within one year, show cause notice should have been issued as per the
provisions of Section 11A of the Act which was issued on 23.3.2005. In
support of the aforesaid submission, he has placed reliance on a judgment of
Hon’ble the Supreme Court rendered in the case of Nizam Sugar Factory v.
Collector of Central Excise, A.P., 2006 (197) E.L.T., 465 (S.C.).
However, we find that the aforesaid judgment is not applicable because in
that case, after the facts came to the knowledge of the Revenue, a show
cause notice was issued and on the basis of the same facts and evidence
another show cause notice was issued claiming that the period of limitation
of 5 years would be available. Accordingly, Revenue was not permitted to
avail the benefit of limitation as per proviso to sub-section(1) of Section
11A of the Act. However, in the present case, the first show cause notice
was issued on 23.3.2005 as has been conceded by the counsel for the
appellant. Therefore, there is no merit in the arguments raised.
Learned counsel has also argued that the supplier of material
M/s H.B.R. Steel Corporation was also proceeded against and proceedings
have been dropped by the Tribunal. However, we do not find any
merit in the submissions because there are categorical findings against the
CEA No.85 of 2008 (O&M) -3-
appellant by the Tribunal whereas no such findings were recorded in the
case of the supplier. The appeal is wholly misconceived.
Accordingly, the appeal fails and the same is dismissed.
(M. M. Kumar)
Judge
(H. S. Bhalla)
February 04, 2009 Judge
ashish