Judgements

Motor Industries Co. Ltd. vs Commissioner Of Customs on 22 August, 2003

Customs, Excise and Gold Tribunal – Bangalore
Motor Industries Co. Ltd. vs Commissioner Of Customs on 22 August, 2003
Equivalent citations: 2004 (163) ELT 82 Tri Bang
Bench: G B Deva, S T S.S.


ORDER

G.A. Brahma Deva, Member (J)

1. The short point to be considered in this case is whether Ultra Seal Cascade Washing Machine is exempted or not in terms of Notification 65/1994, dated 1-3-1994.

2. Heard both sides.

3. Shri Rajesh Chander Kumar, appearing for the appellant, submitted that as per column 4 of the table, Machinery, tools or instruments falling under Chapters 82, 84, 85 and 90 of the First Schedule are exempted if they are used for manufacture of Fuel Injection Equipments. He said that since the conditions of the said notification are complied with, there is no justification to deny the benefit. The Department was of the view that since the machine is doing the cleaning process also, exemption as such cannot be extended. He also referred to the catalogue wherein it was specified that the item in questions is designed for effective low cost cleansing and degreasing of metal, plastic and composite engineered components.

4. We have carefully considered the matter. The goods are eligible for benefit of exemption in terms of notification No. 65/1994 subject to the condition that the importer shall, within such period as the Assistant Collector of Customs may specify in this behalf, produce a certificate from the Assistant Collector of Central Excise, in whose jurisdiction the factory manufacturing fuel injection, equipment is situated, to the effect that the said goods have been installed in the importer’s own factory for the manufacture of fuel injection equipment, as specified in Clause (d) of the said notification. This condition has been fulfilled, as admitted by both sides. The Department wants to deny the exemption on the ground that since the process of cleaning was also done by the said machine, the benefit in terms of the said notification cannot be extended. It is difficult to conceive this proposition. No restriction is forthcoming in the said notification. In the absence of any restriction and since cleaning is also one of the processes as explained, we do not find any justification in denying the benefit of exemption in terms of the notification as it was rightly urged by the Counsel. In these facts and circumstances, we do not find any valid reason to deny the exemption and in the result, the appeal is allowed, with consequential relief, if any.