Customs, Excise and Gold Tribunal - Delhi Tribunal

Ankit Filaments Pvt. Ltd. vs Commissioner Of Central Excise on 25 February, 2005

Customs, Excise and Gold Tribunal – Delhi
Ankit Filaments Pvt. Ltd. vs Commissioner Of Central Excise on 25 February, 2005
Equivalent citations: 2005 (101) ECC 598, 2005 (185) ELT 90 Tri Del
Bench: S Kang, Vice-, M T K.C.


ORDER

S.S. Kang, Vice-President

1. Heard both sides.

2. The appellants have filed these appeals against the common order-in-original whereby the benefit of Notification No. 67/95-C.E. was denied on the ground the final products manufactured by the appellants are classifiable under Tariff Heading 5806.39 which is not covered by the provisions of Notification No. 67/95-C.E. Hence the appellants are to pay duty on the yarn used in the manufacture of goods falling under 5806.39 of the Tariff.

3. The contention of the appellants is that they are not disputing the classification of their final product as held by the lower authorities. Their goods are classifiable under Tariff Heading 5806.39 of the Central Excise Tariff Act which are exempted for payment of duty under Notification No. 22/96-C.E.

4. The learned JDR reiterates the findings of the lower authorities.

5. In this case, the appellants are claiming benefit under Notification No. 22/96-C.E., dated 23-7-1996 which provides exemption to the goods captively consumed in the manufacture of certain fabrics falling under sub-headings 58.01, 58.02, 58.06 of the Central Excise Tariff Act (other than goods falling within sub-heading No. 5806.20). For ready reference, the said notification is reproduced below :-

“Notification No. 22/96-C.E., dated 23-7-1999.

Exemption from basic and additional duties for all goods captively consumed in the manufacture of certain fabrics.

In exercise of the powers conferred by Sub-section (1) of Section 5A of the Central Excises and Salt Act, 1944 (1 of 1944), read with Sub-section (3) of the Additional Duties of Excise (Goods of Special Importance) Act, the Central Government, being satisfied that it is necessary in the public interest so to do, hereby exempts goods falling under Chapter, heading Nos. or subheading Nos. of the Schedule to the Central Excise Tariff Act, 1985 (5 of 1986) hereinafter referred to as the said Tariff Act) specified in Column (4) of the Table hereto annexed (hereinafter referred to as “inputs”) manufactured in a factory and used within the factory of production in or in relation to the manufacture of corresponding final products of the description specified in Column (2) of the said Table and falling under Chapter, heading Nos. or sub-heading Nos. of the Schedule to the said Tariff Act specified in the corresponding entry in Column (3) of the said Table, from the whole of the duty of excise and additional duty of excise leviable thereon, which is specified in the respective Schedules to the said Tariff Act and the said Special Importance Act.

Provided that nothing contained in this Notification shall apply to inputs used in or in relation to the manufacture of final products (other than those cleared either to a unit in a Free Trade Zone or to a 100% Export Oriented undertaking or to a unit in an Electronic Hardware Technology Park or Software Technology Parks), which are exempt from the whole of the said duty of exercise or additional duty of excise leviable thereon, or are chargeable to ‘Nil’ rate of duty, as the case may be.

 

 Table
 S.     Description of final       Chapter, heading          Chapter, heading No.
No.    products                   No. or sub-heading        or sub-heading No. of
                                  No. of final products     inputs
(1)            (2)                           (3)                       (4)
 1.    Fabrics of cotton or       52,54 or 55               All goods falling within
       man-made fibres,                                     the Schedule to the
       subjected to any                                     Central Excise Tariff
       process                                              Act, 1985 (5 of 1986)
 2.    Fabrics of cotton or       58.01, 58.02, 58.06       All goods falling within
       man-made fibres,           (Other than goods         the Schedule to the
       whether or not             falling within sub-       Central Excise Tariff
       processed                  heading No. 5806.20)      Act, 1985 (5 of 1986).
                                  60.01 or 60.02 (other
                                  than goods falling
                                  within sub-heading
                                  No. 6002.10
 

The Commissioner in the impugned order has held that the goods manufactured by the appellants are falling under sub-heading 5806.39 of the Central Excise Tariff Act which is accepted by them. In these circumstances, as the Notification No. 22/96-C.E., provides exemption to the goods captively consumed in the manufacture of final products falling under sub-heading 5806.39 of the CETA. The impugned order vide which the duty is confirmed and penalty imposed is set aside and the appeals are allowed. The appellants are entitled to the consequential relief, if any, in accordance with law.