Judgements

Alcatel India Ltd. vs Commissioner Of Customs on 24 November, 2005

Authority Tribunal
Alcatel India Ltd. vs Commissioner Of Customs on 24 November, 2005
Bench: S S Quadri, S Pal, B Agrawal


RULINGS
NEW DELHI
CENTRAL EXCISE, CUSTOMS AND SERVICE TAX

Ruling No. AAR/26(Cus)/2005 in Application No. AAR/44(Cus)/40/2005

Decided On: 24.11.2005

Appellants: Alcatel India Ltd.

Vs.

Respondent: Commissioner of Customs

Hon’ble Judges:

Syed Shah Mohammed Quadri, J. (Chairman), Somnath Pal and B.A. Agrawal, Members

Counsels:

For Appellant/Petitioner/Plaintiff: None

For Respondents/Defendant: A.K. Roy, Joint CDR CESTAT

Subject: Customs

Acts/Rules/Orders:

Customs Act, 1962 – Section 28H; Customs Tariff Act, 1975; Customs Tariff Rules – Rules 1 and 6

JUDGMENT

Syed Shah Mohammed Quadri, J. (Chairman)

1. In this application under Section 28H of the Customs Act, 1962 (for short “the Act”), M/s. Alcatel India Limited, a wholly owned subsidiary of Alcatel, France, proposes to import into India the latest technology equipment of Optical Networking/GSM equipment etc. To ascertain its customs duty liability in regard to the hardware and optical fibre cables for submarine telecommunications systems, it seeks advance ruling of the Authority on the following question:

“Whether the Alcatel Light Manager-1626 proposed to be imported into India, is classifiable under Heading No. 8517 5099 of the First Schedule of the Customs Tariff Act, 1975.”

The Alcatel 1626 Light manager (for short the “goods”) is a hybrid of optical, electronic and mechanical system that forms part of a telecommunication system for use in transmission of aggregate data. The goods are telecommunications equipment, which offer a transmission system providing very high bandwidth capacity through Dense Wavelength Division Multiplexing (DWDM) technology. The system can provide up to 96×10 Gbit/s operating channels with a 0 to 100% add/drop capability in the OADM’s (Optical Add/Drop Multiplexers), which enable selective access to the needed channels and non-regenerative pass-through for the others. The goods include: (a) the Mux/Demux architecture; (b) the 10 Gbit/s transponders and concentrators; (c) the booster and the pre-amplifier and manage the integrity, quality, receipt and transmission of telecommunication aggregate data within the telecommunication system and are capable of providing transmission in a terrestrial environment across all the distances classes. It is submitted that in accordance with Rule 1 of the General Rules for the Interpretation of the First Schedule to the Customs Tariff Act 1975 (for short “the Rules”) the said goods are classifiable under Tariff heading 8517; in accordance with Rule 6, these goods will fall under sub-heading 8517 50 and that the appropriate tariff heading is 8517 50 99. It is added that the U.K. and Australia have classified the goods under tariff heading 8517 50.

2. In his comments the designated Commissioner of Customs states as follows:

“Comments: On the basis of description of goods given in annexure II and General characteristics given in Technical documents, it appears that the party’s contention that in accordance with Rule 1 of the general Rule of interpretation, these goods are classified under tariff heading 8517 electrical apparatus for line telephony or line telegraphy, including line telephone sets with cordless handsets and telecommunication apparatus for carrier – current line system or for digital line system; videophones: is correct.

Conclusion: In view of above, proposed classification of item under tariff heading 8517 5099 may be accepted.”

3. it is evident that the proposed classification by the applicant is accepted by the Commissioner of Customs.

4. Tariff heading 8517, the relevant sub-heading and the tariff items read as follows:

TARIFF HEADING 8517
Tariff Item Description of goods
8517 Electrical apparatus for line telephony or line
telegraphy, including line telephone sets with
cordless hand-sets and telecommunication apparatus
for carrier-current line systems or for digital line
systems; video-phones

Heading 8517 deals with electrical apparatus for line telephony or line telegraphy including line telephone sets with cordless hands-sets and telecommunication apparatus for carrier-current line systems or for digital line systems.

  
                          SUB-HEADING AND TARIFF ITEMS
Tariff Item     Description of goods                   Unit   Rate of duty 
                                                             Standard Preferential
                                                                 Areas
(1)                    (2)                              (3)   (4)       (5)
8517 50         Other apparatus, for carrier-current
                line systems or for digital line
                systems:
8517 50 10  --  PLCC equipment                           u    Free       -
8517 50 20  --  Voice frequency telegraphy               u    Free       -
8517 50 30  --  Modems (modulators-                      u    Free       -
                demodulators)
8517 50 40  --  High bit rate digital subscriber line    u    Free - 
                system (HDSL)
8517 50 50  --  Digital loop carrier system (DLC)   u    Free  - 
8517 50 60  --  Synchronous digital hierarchy           u    Free  - 
                system (SDH)
8517 50 70  --  Multiplexer, statistical multiplexer   u    Free  -
                Other:
8517 50 91  --  ISDN terminals                           u    Free  -
8517 50 92  --  ISDN terminal adapters                   u    Free  - 
8517 50 93  --  Routers                           u    Free  - 
8517 50 94  --  X25 pads                           u    Free
8517 50 99  --  Other

 

On a combined reading of Rules 1 and 6 of the Rules and the terms of the heading, sub-heading and tariff items, having regard to the description of the goods, specified above, we rule that Alcatel Light Manager-1626 is classifiable under tariff item 8517 50 99.

Pronounced in the open Court on this 24th day of November, 2005.