Customs, Excise and Gold Tribunal - Delhi Tribunal

Birla Yamha Works vs Commissioner Of Central Excise on 30 November, 2004

Customs, Excise and Gold Tribunal – Delhi
Birla Yamha Works vs Commissioner Of Central Excise on 30 November, 2004
Equivalent citations: 2005 (101) ECC 327, 2005 (183) ELT 194 Tri Del
Bench: A T V.K.


ORDER

V.K. Agrawal, Member (T)

1. M/s. Birla Yamaha Works have filed this appeal against Order-in-Appeal No. 180-CE/MRT-1/2004 dated 29-3-2004 by which the Commissioner (Appeals) has confirmed the confiscation of goods seized by the Central Excise officers and penalty imposed on them.

2. Shri B. L. Narasimhan, learned Advocate, mentioned that the Appellants manufacture Portable Electric Generator Sets, Multi-purpose Engines and parts/components/spare parts thereof; that the Central Excise Officers visited their premises on 14-9-97 and seized 410 numbers of components of Gen sets/ multi-purpose engines as unaccounted; that Officers again visited their factory premises on 18-9-97 and seized 8347 numbers of Components and sub-assemblies as the same were also not accounted for in the RG-1 Register; that the seized goods have been confiscated for contravention of the provisions of Rules 53 and 226 of the Central Excise Rules, 1944 with an option to redeem the same on payment of fine and a penalty has also been imposed on the Appellants. The learned Advocate submitted that 8347 pieces of castings seized on 18-9-97 were not finished goods as still the processes like chemical, washing drying, testing and inspection were to be carried out; that these pieces were lying in washing area; that as these castings had not reached the RG-1 stage, the same were not entered in the said Register; that 358 pieces out of 410 pieces were rotor and stator assemblies which have to be put together to get the Generator Assembly; that since these assemblies were not put together and were lying separately, these were not finished goods; that remaining 52 generator assemblies, found in the shop floor, were returned back by the Quality Control Department for rechecking and since these were not found to be O.K., these were also not entered in RG-1 Register. In this regard he referred to the statement of Shri A. K. Dabral, Manager Excise & Warehouse, who deposed that goods seized on 18-9-97 were lying in washing machine area for the purpose of washing.

3. Countering the arguments, Shri P. M. Rao, learned D. R. reiterated the findings as contained in the impugned Order and emphasized that the Rules provide for accountal of finished as well as semi-finished goods in RG-1 to prevent the clandestine removal of the goods. The learned Advocate mentioned in reply that Rule 2(a) of the Interpretative Rules is not applicable for the purpose of entering the semi-finished goods in RG-1 as the said Rule is applicable only in the case of classification.

4. I have considered the submissions of both the sides. It has not been rebutted by the Revenue that goods seized on 14-9-97 were in machine shop and goods seized on 18-9-97 were in Production, Planning & Control Section (PPC Section). Thus the contention of the Appellants that these were in the process of manufacture cannot be disregarded. Once the seized goods were in the process of manufacture, they are not required to be entered into RG-1 Register which is a daily production account. Shri Dabral has clearly deposed in his statement on 18-9-97 itself that the goods were lying in washing area for the purpose of washing. The goods are to be entered into RG1 Register after the same have been fully manufactured and tested. The learned Advocate has correctly contended that Rule 2(a) of Rules for Interpretation of the Schedule to the Central Excise Tariff Act is applicable only for the purpose of determining the stage at which the goods have to be entered in the RG1 Register. Accordingly, the goods are not liable to confiscation nor any penalty is imposable on the Appellants. The appeal is thus allowed.