Judgements

G.S.L. vs Commissioner Of Central Excise on 24 September, 2003

Customs, Excise and Gold Tribunal – Mumbai
G.S.L. vs Commissioner Of Central Excise on 24 September, 2003
Equivalent citations: 2004 (93) ECC 195, 2004 (176) ELT 690 Tri Mumbai
Bench: J Balasundaram, A M Moheb

ORDER

Moheb Ali M., Member (T)

1. The appellant is a manufacturer of Synthetic Blend Spun Yarn. A show cause notice was issued to the appellants asking them to explain why the credit on capital goods availed during the period September 1994 to October 1994 to the tune of Rs. 57,37,248/- should not be denied under Rule 57U of Central Excise Rules and why penalty should not be imposed on them. In the impugned order the Commissioner denied the credit taken on certain inputs and allowed the rest. He disallowed the credit of Rs. 14,94,596/-. M/s. G.S.L, the appellants were aggrieved by this order. The Revenue also filed an appeal against the same order on the ground that the Commissioner should not have allowed credit of Rs. 42,652/-. Both the appeals are taken up for disposal.

2. In the impugned order the Commissioner did not allow credit on the following inputs on the grounds stated against each
SL.No.

1 	M.S.Plates/Bars Tor Steel, Cement , 			Construction material 
	Angles Channels Steel Panels Plates, 			used in the 				
	Sheets etc. 						construction of the 
								plant.

2. 	PVC Eliminators 					Used only in
								protecting plant
 						                humidity and 
								therefore do not form 
								part of the machinery; 
								Admissible as credit
								only after 16.3.95 not
								prior to that, since 								
								appellants have taken 
								credit prior to this 
								date.

3. 	Battery Charger 					Not a part of the
								machinery. It work as 
								a substitute of power 								
								supply.

4. 	Cables	 						Are used for bringing 
								electric supply and not
								integral part of the 
								machinery

5. 	Decofoam 						Is not capital goods 
								but is an input in the 											
								manufacture of final
								goods.

6. 	BOPP Self Adhesive Tape 				Used in the packing of 
								goods and therefore 
								not capital goods.

7. 	Compressor 						Included in the
								category of the capital
								goods only from 
								16.3.95 the assessee 
								has taken credi	earlier
								to this date.

 

3. Heard both sides.
 

4. We observe that the Commissioner has rightly denied credit on item at SL. No. 1 above. The appellants’ argument that capital goods credit can be allowed on M.S. Plates, Bars etc. (Serial No. 1 above) in the light of Tribunal’s decision in the case of Simbhaoli Sugar Mills Ltd. v. Commissioner of Central Excise [2001 (135) ELT 1239 (Tri.Del.) is not acceptable as the facts contained in that case are different. The Commissioner has clearly brought out that goods in SL No. 1 above consisted of materials used in the construction of the plant and or not part and parcel of the machinery itself. These materials did not directly or indirectly contribute to the production of goods. We hold that the modvat credit has been rightly denied on these items. In so far as items mentioned at Serial No. 2 to 7, we hold that the appellants are entitled for modvat credit on these goods as per the Tribunal’s and Supreme Court’s decisions in various cases listed below:-

[a] Jawahar Mills Ltd. v. Commissioner of Central Excise
[1999 (108) E.L.T. 47 (Tribunal)]

[b] Commissioner of Central Excise v. J.K. Cement Wroks

[2000 (125) E.L.T. 480 (Tribunal)]

[c] Panchmahals Steels Ltd. v. Commissioner of Central Excise & Customs.

[Order No.C-I/2087-2112/WZB/2001 dt.3.8.2001]

[d] Commissioner of Central Excise Coimbatore and Ors. v. Jawahar Mills Ltd. and Ors.

[2001 (45) RLT 379 (S.C.)]

Following the ratio laid down in these pronouncements, we allow the credit taken on the items mentioned above.

4. The department in its appeal contends that the Commissioner should not have allowed modvat credit on indicator, PVC Eleminators and Switch Boards as the names themselves are suggestive of the fact that they do not fall within the purview of Rule 57Q of the Central Excise Rules. It is the Department’s further contention that the indicators have been covered under Rule 57Q only w.e.f. 16.3.1995 under Notification No. 11/95 CE(NT) but the credit was taken earlier to the issuance of this notification. The further contention of the department is that the Commissioner should have imposed a higher penalty than Rs. 50,000/- as the credit availed wrongly amounts to Rs. 15,37,248/-.

5. Heard the Ld. Departmental Representative, we find that the issue whether modvat credit is admissible or not on the three items mentioned above is already covered by various decisions of the Tribunal’s. It is now well settled that even prior to the issuance of notification No. 11/95 modvat credit is available on indicators. The Department’s appeal has therefore no merit. In so far as the imposition of penalty only to the tune of Rs. 50,000/- is concerned, we observe that penalties are not to be imposed in a mechanical manner. In the present case the appellants have rightly taken credit on several items except in the case of few items. Even in those cases where they are not eligible to the credit they seemed to have taken the same on the bonafide belief that they are entitled to do so.

6. The appeal of the assessee M/s. G.S.L. is allowed partly, on above terms-penalty is set aside.

7. The Department’s appeal is rejected.

(Pronounced in the Court)