Customs, Excise and Gold Tribunal - Delhi Tribunal

Commissioner Of Central Excise, … vs Steel Strips on 11 January, 2001

Customs, Excise and Gold Tribunal – Delhi
Commissioner Of Central Excise, … vs Steel Strips on 11 January, 2001
Equivalent citations: 2002 (149) ELT 1291 Tri Del


ORDER

P.S. Bajaj

1. In this appeal filed by the Revenue against the impugned order in appeal dated 30.11.99, the issue relates to the availability of modvat credit on ramming mass. The respondents claimed the modvat credit of Rs.18551/- on this item but Assistant Commissioner disallowed the same through impugned Order-in-Original dated 30.11.98 on the ground that the Revenue Appeal No. 2127/97 against Tribunal’s earlier order dated 8.9.94 allowing the modvat credit on ramming mass, had been admitted by the Apex Court. But the Commissioner (Appeals) disagreed with this ground of the Assistant Commissioner by observing that mere admission of the appeal did not nullify the Tribunal’s order, specially when operation of the order had not been stayed by the Apex Court. He had allowed the modvat credit to the respondents by following the law down by the Tribunal in Kalyani Steel vs. CCE Pune [1998 (98) ELT 284].

2. The Revenue has come up in appeal before the Tribunal.

3. It has been disputed before me that the issue regarding the entitlement of modvat credit on ramming mass, stands, settled by the decision of the Tribunal in ‘Kalyani Steel Ltd.’ case (supra) which had been even relied upon by the Commissioner (Appeals) in the impugned order. In that case is permissible on the ramming mass to the assessee. Even the respondents had been for the earlier period allowed the modvat credit,in their own earlier case on ramming mass, by the Tribunal, reported in [1999 (32) RLT 299]”CCE Chandigarh vs. Steel strips” . Therefore, there exists no cogent reason to disallow the modvat credit for subsequent period for the same item for which they had been earlier allowed.

4. No doubt, the Revenue had already challenged the decision of the Tribunal passed in Appeal No. A/808/94-NB dated 8.4.94 before the Apex Court but the operation of that order had not been stayed, only the appeal of the Revenue had been admitted. Mere admission of the appeal by the Apex Court did not automatically result in staying the operation of the order of the Tribunal.The order of the Tribunal still holds the field till its altered or reversed by the Apex Court. Moreover, as observed above the respondent for earlier period had been allowed the modvat cadit on this very item i.e. ramming mass, by the Tribunal and that order remains unchallenged by the Revenue. Therefore, they cannot be denied modvat credit for the subsequent period. The impugned order of the Commissioner (Appeals) allowing the credit of the disputed amount to the respondents on ramming mass, is perfectly valid and does not suffer from any legal infirmity.

5. Consequently, there is no merit in the appeal of the Revenue and same ordered to be dismissed.

(Pronounced in the Court)