High Court Punjab-Haryana High Court

Commissioner Of Central Excise vs Modern Steels Limited on 4 March, 2009

Punjab-Haryana High Court
Commissioner Of Central Excise vs Modern Steels Limited on 4 March, 2009
G.C.R. No.6 of 1999                                     -1-

      In the High Court of Punjab and Haryana at Chandigarh

                                     G.C.R. No.6 of 1999
                                     Date of decision: March 4, 2009


Commissioner of Central Excise, Chandigarh              .....Petitioner


                         versus


Modern Steels Limited                                   ....Respondent

Coram: HON’BLE MR. JUSTICE M.M. KUMAR

HON’BLE MR. JUSTICE H.S. BHALLA

Present: Mr. Sanjeev Kaushik, Sr. Standing Counsel
(Indirect Taxes), for the petitioner.

Mr. O.P. Goel, Senior Advocate, with
Mr. Varun Sharma, Advocate,
for the respondent.

1. Whether Reporters of local papers may
be allowed to see the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

M.M. KUMAR J.

At the instance of the revenue an application under Section 35G

(1) (as it stood in 1997) of the Central Excise Act, 1944 ( for brevity the

Act) was filed before the Custom Excise and Gold (Control) Appellate

Tribunal, New Delhi (for brevity the Tribunal) claiming that various

question of law would arise from the order of the Tribunal dated 21.10.1997

holding that modvat credit is admissible to the Dealer-Assessee on inputs

which are styled as refractory materials. The Tribunal also set aside the

order of Adjudicating Officer, denying modvat credit on the said items. On

the application filed by the revenue, the Tribunal has referred the following
G.C.R. No.6 of 1999 -2-

question of law for determination of this Court which reads as under:-

“Whether Modvat credit under Rule 57-A of
Central Excise Rules, 1944 is admissible to the refractory items
namely, refractory bricks, refractory cement and high alumina
refractory cement which are construction material used in
lining the furnance and essential parts of furnance and are not
used in or in relation to the manufacture of final product i.e.
Steel ingots”

At the outset, learned senior counsel for the respondent-

assessee has argued that the aforementioned question of law has already

been considered by two Division Benches of this Court in the cases of

Collector of Central Excise, Chandigarh v. Zenith Papers, 2002 (146)

E.L.T. 518 (P & H) and Oswal Steels v. Collector of Central Excise,

New Delhi, 2006 (193) E.L.T. 403 (P & H).

According to the learned Senior counsel both the Division

Benches have interpreted Rule 57-A of the Central Excise Rules, 1944 to

include various items as input for the final product viz. Fire Bricks, Mortar,

Orcast, Castable Refractories etc. In the present case, the question is

similar. The refractory items involved in the instant case are refractory

bricks, refractory cement and high alumina refractory cement. Therefore, it

has been argued that the matter is covered by the above mentioned two

Division Benches of this Court.

Mr. Sanjeev Kaushik, learned counsel for the revenue-

petitioner could not successfully dispute the ratio of the two judgments and

the fact that the similar question of law has been answered by the two

Division Benches against the revenue. Accordingly, it is held that the

refractory bricks, refractory cement and high alumina refractory cement

which are otherwise construction material would be covered for granting
G.C.R. No.6 of 1999 -3-

benefit of Cenvat Credit and such goods are to be regarded as inputs used in

all or in relation to the manufacture of the final product i.e steel ingots.

In view of the above the question is answered against the

revenue and in favour of the Dealer-Assessee.

( M. M. KUMAR )
JUDGE

( H.S. BHALLA )
JUDGE

04.03.2009
A.Kaundal