IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.472 of 2009
COMMISSIONER OF CENTRAL EXCISE, GOVT.OF INDIA, PATNA, 3RD
FLOOR, C.R. BUILDING, BIR CHAND PATEL PATH, P.S.KOTWALI, TOWN
AND DISTRICT-PATNA..................................APPELLANT/APPELLANT
Versus
M/S PRABHAT ZARDA FACTORY (INDIA) LTD, NEW AREA,
SIKANDARPUR, MUZAFFARPUR (BIHAR).... RESPONDENT/RESPONDENT
with
MA No.503 of 2009
COMMISSIONER OF CENTRAL EXCISE GOVT. OF INDIA. PATNA, 3RD
FLOOR, C.R. BUILDING, BIR CHAND PATEL PATH, P.S.KOTWALI, TOWN
AND DISTRICT-PATNA...................................APPELLANT/APPELLANT
Versus
M/S PRABHAT ZARDA FACTORY (INDIA) LTD, NEW AREA,
SIKANDARPUR, MUZAFFARPUR (BIHAR).... RESPONDENT/RESPONDENT
with
MA No.504 of 2009
COMMISSIONER OF CENTRAL EXCISE GOVT OF INIDA .
PATNA, 3RD FLOOR, C.R. BUILDING, BIR CHAND PATEL PATH,
P.S.KOTWALI, TOWN AND DISTRICT-PATNA....APPELLANT/APPELLANT
Versus
M/S PRABHAT ZARDA FACTORY LTD. LTD, NEW AREA, SIKANDARPUR,
MUZAFFARPUR (BIHAR)........................... RESPONDENT/RESPONDENT
-----------
For appellants:- Mrs. Nivedita Nirvikar, Advocate
For respondents:- Mr. D.V. Pathy, Advocate
Mr. Pankaj Kumar, Advocate
————
03/ 23-Aug-2010 Heard learned counsel for the appellant in all
the three cases and learned counsel for the respondent-
company.
2. On behalf of the appellants it has been
strenuously argued that in fact it was found by the Excise
Commissioner that excise duty was payable when the
2
unbranded chewing tobacco was given to M/s RDS and
M/s GMS for packing and labeling etc in the unit situated
within the registered premises of the respondent-company.
According to revenue or the appellants the packing and
labeling etc though carried out within the factory premises
of the respondent was being done by the organizations
having separate existence and such job work used in the
manufacture of final product was liable for payment of
excise duty.
3. Learned Customs, Excise & Service Tax,
Appellate Tribunal, East Regional Bench, Kokata has
dismissed the appeals preferred by the appellant for
different financial years raising the same issues after
coming to a conclusion that there was no contravention of
the excise law because labour contractors were working
within the factory premises of the respondent-company and
were being paid on piece rate basis which amounted to
undertaking job work in respect of filling/packing/labeling
of chewing tobacco.
4. On consideration of entire materials the
Tribunal agreed with the finding of the adjudicating
3
Commissioner that it was a revenue neutral situation for the
entire period in question. We were not shown any
notification or law in support of claim that excise duty was
leviable in respect of job work being done in the premises
of the respondent-company.
5. In the aforesaid facts and circumstances,
we find no illegality or error in the orders of the Tribunal
under appeal in these three appeals. Accordingly, the
appeals are dismissed.
(Shiva Kirti Singh, J.)
(Hemant Kumar Srivastava,J.)
perwez