Judgements

Commissioner Of Customs vs Gujarat Polyster on 1 April, 2003

Customs, Excise and Gold Tribunal – Mumbai
Commissioner Of Customs vs Gujarat Polyster on 1 April, 2003
Equivalent citations: 2002 ECR 581 Tri Mumbai, 2003 (157) ELT 38 Tri Mumbai
Bench: K Kumar, S T C.


ORDER

C. Satapathy, Member (T)

1. This is an appeal filed by the Revenue. None is present for the respondents despite notice and adjournment granted earlier. Shri M.H. Sheikh, Learned JDR appearing for Revenue challenges the impugned Order-in-Appeal which classifies impugned goods viz. Nomex Aramid Paper under heading 85.46. The said product was classified by the Original adjudicating authority under chapter 39 on the basis of material composition, rejecting the claim of the appellants for classification under 85.46 as insulators. The Ld. JDR relies on the decision of the Apex Court in the case of Raja Radio Co. v. Collector of Customs, Bombay – [1995 (77) E.L.T. 251 (S.C) = 1995 (58) E.C.R. 581 (S.C.)] under which it was held that paper impregnated with plastic to provide electrical grade insulation was classifiable under heading 39.01/06.

2. After hearing Ld. JDR and perusal of case records, we find that the subject goods are in the form of sheets in running length and has to go through various operations such as lamination with plastic film etc. before the same can be put to use as insulators. As such, the Original adjudicating authority was correct in making a distinction for classification purposes between insulating materials and insulators which are made from insulating materials. The impugned goods as presented to the Customs are not insulators and hence they cannot be classified under heading 85.46. Accordingly, we set aside the impugned Order-in-Appeal and restore the Order passed by the Original authority.