Judgements

Voltas Limited vs Commissioner Of Central Excise on 16 June, 2004

Customs, Excise and Gold Tribunal – Mumbai
Voltas Limited vs Commissioner Of Central Excise on 16 June, 2004
Equivalent citations: 2004 (97) ECC 487
Bench: S T S.S., K Kumar


ORDER

S.S. Sekhon, Member (T)

1. The appellant is an assessee under Central excise Act, 1944 and is engaged in the manufacture of Air Conditioning & Refrigeration equipment. In the course of the manufacture, they obtained duty paid components used by them in the assembly of what was termed an fan by the Department. They availed proforma credit/set off facility and during the period 1982 to 1988, pending the writ Petition No. 261/1981 filed by them in the Hon’ be Bombay High Court, paid duty on such ‘fans’ under protest. The writ Petition was allowed vide Order dated 16.3.1988 holding assembly of impeller and motor did not amount to manufacture of a ‘fan’ under erstwhile Tariff Item No. 33(3). A Division Bench of the Hon’ be Bombay High Court rejected the appeal vide Order dated 20.01.1992.

2. Four refund claims filed by the assessee being duty paid on such ‘fans’ were rejected by the Proper Officer, vide order dated 24.8.95 holding-

i) Proforma credit of Rs. 6,71,341 availed was liable to be adjusted against the amounts claimed as refund.

ii) Bar of limitation was not called since payments were under protest.

iii) The amount after letting off the proforma credit was ordered to be deposited in the Consumers Welfare Fund instead of being paid to the assessee on account of assessee’s failure to establish that the burden was not of the incidence of duty was not passed on to any other person.

Commissioner of Central Excise (Appeals) rejected the appeal vide an Order dated 2(5.2.99 upholding the grounds of the lower authorities. Hence this appeal

3. After hearing both sides, and they agree, that payments made under protest are covered by the Unjust Enrichment clause following the decision of the full Bench of Supreme Court in the case of Commissioner of Central Excise v. Allied Photographies India Ltd., 2004 (1(56) ELT 3(SC), nothing much survives in this appeal. Following Allied Photographies India Ltd. 2004 (166) ELT 3 (SC) and Solar Pesticides (166) ELT 401 (SC), their appeal is found bereft of merits, the same is dismissed.

(Pronounced in Court)