High Court Punjab-Haryana High Court

Commissioner Of Central Excise vs Sukhna Paper Mills And Anr. on 22 May, 2002

Punjab-Haryana High Court
Commissioner Of Central Excise vs Sukhna Paper Mills And Anr. on 22 May, 2002
Equivalent citations: 2002 (82) ECC 469
Author: J L Gupta
Bench: J L Gupta, N Sud


ORDER

Jawahar Lal Gupta, J.

1. The Revenue has filed this petition under Section 35H(1) of the Central Act, 1944. It maintains that the following questions of law arise for the opinion of this Court;

1. Whether, ‘Wire Mesh” & ‘Felts’ which at best can be termed as parts of machines, used in the manufacture of “Kraft Paper” can be considered as ‘inputs’ and Modvat credit be allowed in terms of Rule 57A of the Central Excise Rules, 1944?

2. Whether, Hon’ble Tribunal’s Order has any weightage when the Larger Bench decision, on which the Hon’ble Tribunal has relied upon has been referred to the High Court by the Tribunal itself?

Mr. Rai, who appears for the Revenue, very fairly states that the matter has been considered by the Bench in GCR No. 14 of 1999 decided on January 14, 2002. It has been held that “if the two products are treated as inputs, the assessee is entitled to Modvat credit under Rule 57-A. However, if these are excluded from inputs by virtue of the Explanation and are included in the category of machines, etc., then the Modvat credit shall be admissible under Rule 57-Q. In the ultimate analysis, the credit is admissible.

2. In view of the above, the counsel submits that the matter is concluded against the Revenue.

3. Resultantly, no question of law arises for the opinion of this Court. The petition is, accordingly, dismissed in limine.