Customs, Excise and Gold Tribunal - Delhi Tribunal

Arvind Singh vs Commissioner Of Central Excise on 18 June, 2002

Customs, Excise and Gold Tribunal – Delhi
Arvind Singh vs Commissioner Of Central Excise on 18 June, 2002
Equivalent citations: 2002 ECR 543 Tri Delhi, 2002 (145) ELT 696 Tri Del
Bench: K Usha, N T C.N.B.


ORDER

K.K. Usha, President

1. The common issue arising in these appeals is whether refrigeration plants erected by the appellants can be subjected to excise duty. This issue is already covered in favour of the assessees by the decision of this Tribunal in the case of M/s. Virdi Brothers reported in 2001 (132) E.L.T. 86 (T). This is also covered by an order passed by the Central Board of Excise and Customs under Section 37B – Order No. 58/1/2002-CX., dated 15-1-2002. The relevant portion of the order reads as under :

“(iii) Re frigeration/Air-conditioning plants : These are basically systems comprising of compressors, ducting, pipings, insulators and sometimes cooling towers, etc. They are in the nature of systems and not machines as a whole. They come into existence only by assembly and connection of various components and parts. Though each component is dutiable, the refrigeration/air-conditioning system as a whole cannot be considered to be excisable goods. Air-conditioning units, however, would continue to remain dutiable as per the Central Excise Tariff.”

2. In the light of the above, these appeals are to be allowed. It is very unfortunate that the Commissioner (Appeals) did not consider it mandatory on him to follow the ratio of a decision of this Tribunal, even when it was brought to his notice. In paragraph 4 of the impugned order, the Commissioner (Appeals) has referred to 2001 (132) H.L.T. 86 (T), but he has failed to give the reason for not following the binding decision of this Tribunal.

3. In the result, the impugned orders are set aside and the appeals stand allowed.