Customs, Excise and Gold Tribunal - Delhi Tribunal

Ambica Industries vs Commissioner Of Central Excise on 11 November, 2003

Customs, Excise and Gold Tribunal – Delhi
Ambica Industries vs Commissioner Of Central Excise on 11 November, 2003
Equivalent citations: 2004 (91) ECC 458, 2004 (175) ELT 114 Tri Del
Bench: A T V.K., P Chacko

JUDGMENT

V.K. Agrawal, Member (T)

1. In this Appeal, M/s. Ambica Industries are challenging determination of annual production capacity of their unit manufacturing high re-rolled products under Section 3 A of the Central Excise Act and High Rerolling Steel Mills Annual Capacity Determination Rules, 1997.

2. We heard Shri Bipin Garg, learned Advocate, for the Appellants and Shri Kumar Santosh, learned Senior Departmental Representative for the Revenue. The learned Advocate, submitted that hot re-rolled products were declared as notified goods under Section 3A of the Central Excise Act with effect from 1.9.97; that a declaration was filed by the Appellants on 1.9.97 giving parameters of their mill; that they have followed the same with a Certificate dated 4.9.97 of an Expert Technical Authority M/s. Rakesh Agarwal and Associates certifying various parameters of their mill; that the Commissioner under Order No. 94/97 dated 29.9.97 determined their annual capacity at 6590.638 MT; that on Appeal, the Appellate Tribunal vide Order No. 29/2000-B dated 5.1.2000, remanded the matter for re-determination of the capacity after granting a personal hearing to the Appellants and supplying the copies of verification report. The learned Advocate, further, mentioned that initially the department furnished to the Appellants their verification report dated 29.11.97 which was not the verification report relied upon in the earlier Adjudication Order; that on their request, the Department under their letter dated 7.5.02 furnished a chart in which parameters of the mills of various units were mentioned; that the same was not a verification report as it was not signed by any one from their factory; that on the basis of such chart, the annual production capacity cannot be determined; that the Department has also disregarded the Technical Expert Certificate dated 4.9.97 supplied by them to the Department on 9.9.97.

3. Countering the arguments Shri Kumar Santosh, learned Senior Departmental Representative, submitted that the verification report has been furnished to the Appellants under Commissioner’s letter dated 7.5.02; that the second column of the report given to the Appellants reads’ “Name of factory, person present”; that in this column it is clearly written M/s. Ambica Industries, Shri Yash Pal Arora, partner which goes to show that Shri Yash Pal Arora, partner of the Appellants firm was present at the time of verification of the capacity; that the report has been signed by Shri Rakesh Agarwal and, therefore, it cannot be claimed by the Appellants that the verification of the parameters of their mill was not done by the Department with the help of an expert; that the Appellate Tribunal has remanded the matter vide Final Order No. 29/2000-B dated 5.1.2000 only with the direction to redetermine the production capacity after furnishing the verification report that as the verification report has been furnished, the principles of natural justice has been complied with and the Order deserves to be upheld.

4. We have considered the submissions of both the sides. When the matter was heard by the Tribunal first time against the Order-in-Original No. 94/97 dated 29.9.97, the Appellants had contended that they had submitted a representation in which the various parameters were given by them and the Commissioner had determined the production capacity at a much higher side, taking into consideration the verification report submitted by the Assistant Commissioner in the said verification report which was not supplied to them. On account of these pleadings, the Tribunal remanded the matter to the jurisdictional Commissioner with the direction to redetermine the production capacity furnishing the verification report to the Appellants and after following the principles of natural justice. The Department had furnished the report under their letter dated 7.5.02, which is also signed by one Rakesh Agarwal. The Appellants apparently had not asked for the cross-examination of said Rakesh Agarwal who is a Chartered Engineer. The Commissioner, after furnishing the verification report which also shows that Shri Yash Pal Arora, their partner was present at the time of verifying the parameters and after hearing the appellants in person, has passed the impugned Order determining the annual production capacity of the Appellants on the basis of said verification report. The Commissioner has also given a specific finding that the Certificate dated 4.9.97 issued by the Chartered Engineer was given after the gap of 15 days from the date of verification and, therefore, he has not accepted the same. Moreover, the same Chartered Engineer was associated with the Department at verifying the parameters. The Appellants have not rebutted the fact that the earlier verification report has been signed by Rakesh Agarwal and Associates. We also observe that in the Memorandum of Appeal, it is not specifically averred by the Appellants that Shri Yash Pal Arora was not present at the time of verification. They have merely mentioned in the grounds of Appeal that the said report “is silent whether Shri Yash Pal Arora, partner was present at the time of verification.” The said Yash Pal Arora has only signed the Memorandum of Appeal on behalf of the Appellants firm and he should have clearly mentioned in the grounds of Appeal, that he was not present during the verification which he has not done. In view of this, we find no reason to interfere with the impugned Order. Accordingly, the appeal is rejected.