Judgements

Commissioner Of Central Excise vs Metal Powder Co. Ltd. on 1 October, 2002

Customs, Excise and Gold Tribunal – Tamil Nadu
Commissioner Of Central Excise vs Metal Powder Co. Ltd. on 1 October, 2002
Equivalent citations: 2002 (146) ELT 588 Tri Chennai
Bench: S Peeran, R K Jeet


ORDER

S.L. Peeran, Member (J)

1. These appeals arise from Order-in-Appeal No. 26 & 27/(MDU) 98, dated 27-1-98 passed by the Commissioner (Appeals), Trichy. The issue before the Commissioner (Appeals) was with regard to classification of various grades of zinc dust which the assessee claimed classification under Chapter sub-heading 7903.10 as zinc dust along with benefit of Notification No. 184/33, dated 13-5-83. They contended that the zinc dust was manufactured out of zinc ingots received from M/s. Hindustan Zinc Ltd., Vizag under chapter X procedure. However, the AC felt that the item claimed as zinc dust would not be classified as such and proceeded on the basis that the item is required to be considered as zinc powder for classification in the residuary heading 7903.90 of the tariff. The contention of the assessee was that the process mentioned in the chapter note (c) of chapter 79 is conventional, expensive, time consuming old method condensation process, whereas they had obtained zinc dust through atomization process developed by adopting advances science and technology and in view of Apex Court judgment in the case of Indian Aluminium Cables Ltd. -1985 (21) E.L.T. 3 (S.C.), the latest technology applied should be taken for classification and the benefit should be extended to them. The Notification No. 184/88-CE., dated 13-5-88 as amended by Notification No. 63/91, dated 25-7-91 granted benefit of zinc dust falling under 7903.10, if manufactured out of zinc ingots and used in the manufacture of zinc unwrought, and if such use is elsewhere than in the factory of production of such zinc dust, the procedure set out in Chapter X of the said rules should be followed. It was contended before the Commissioner that the zinc dust is of finer quality satisfying the condition and also tariff note which laid down the requirement of zinc to pass through the sieve with 63 micrometers (microns) mesh to the extent of 80%. while in their case the test results showed that it was between 53 to 75 microns and 90 to 93% by weight of the particle could pass through in sieve analysis and it continued to be zinc dust and not zinc powder in terms of the test. They also relied on the judgment in the case of CC & CCE v. Lekhraj Jessumal & Sons, 1996 (82) E.L.T. 162 (S.C) which laid down that while deciding the issue relating to tariff chapter new process and new method changed from time to time should be taken into account. The Commissioner taking into consideration these judgments and assessee’s contentions upheld the classification of the product as zinc dust under Chapter Heading 7903.16 which is in challenge by the Revenue in this appeal.

2. We have heard ld. DR Shri A. Jayachandran for the appellant-revenue and Shri A. Narayanswamy, Ld. Advocate for the respondent.

3. Ld. DR relied on the ground raised in the memorandum of appeal. It is contended that the zinc dust, as per sub-heading Note 1(c) to Chapter 79, is obtained by condensation of zinc vapour, consisting of spherical particles which are finer than zinc powder. At least 80% of weight of the particles pass through a sieve with 63 micrometres (microns) mesh. It must contain at least 85% by weight of metallic zinc. This tariff definition given credence to the process of manufacture is based on HSN and therefore the assessee’s case should be reconsidered and should be classified only as zinc powder under the residuary heading. On a specific query from the Bench, as to whether the department has taken samples for test and whether they are relying on any test report. Ld. DR contended that there is no test report on record. However, he referred to the ground of appeal and the contentions raised by the assessee in their reply wherein they had relied on their test results by which they have contended that more than 80% of zinc dust passed through the sieve test.

4. Ld. Counsel in reply relied on their test results by which the Chief Chemist has categorically stated after the test results that their zinc dust was subjected to pass through a sieve with 53 to 75 microns of 90 to 99% by weight of the particle (min.) and therefore it satisfied the chapter Note 1(c) of Chapter 79 and the Commissioner (Appeals) has rightly followed the Apex Court’s judgment referred to supra. He seeks for upholding the order of the Commissioner (Appeals) and for rejection of appeal of the revenue.

5. On a careful consideration of the submissions, we notice that in terms of the sub-heading Note 1(c) of Chapter 79, the zinc dust should consist of (i) spherical particles (ii) at least 80% by weight of the particle to pass through sieve with 63 micrometres (microns) mesh, (iii) it must at least contain 85% by weight of metallic zinc. The department has not taken any test results in the matter and have only proceeded for re-classification on the said process of manufacture. The Commissioner (Appeals) has clearly noted that the change of their manufacturing process to atomization process developed by the advanced science and technology method is able to clear finer zinc dust and that they were able to pass through sieve test. Counsel has produced latest test report to show that the sieve analysis results disclosed that it was able to pass 90 to 97% (min.) in the sieve and was of finer microns. It is also seen that the total metallic zinc contained is more than 98% and the total zinc contained is 99%. In view of item satisfying the tariff note, the classification of the product as “zinc dust” under chapter sub-heading 7903.10 is appropriate and proper. Revenue has not placed any material to show that the goods had not satisfied the criteria laid down in the tariff notes. The Commissioner has rightly followed the Apex Court’s judgment and considered the classification upholding the assessee’s plea. There is no merit in these appeals and the same are rejected. The cross appeals are also disposed of accordingly.