Supreme Court of India

Commnr. Of Central Excise, Goa & … vs M/S. Funskool (India) Ltd. & Anr on 12 November, 2009

Supreme Court of India
Commnr. Of Central Excise, Goa & … vs M/S. Funskool (India) Ltd. & Anr on 12 November, 2009
Author: S H Kapadia
Bench: S.H. Kapadia, Aftab Alam
                                                                               REPORTABLE


                  IN THE SUPREME COURT OF INDIA
                   CIVIL APPELLATE JURISDICTION
                CIVIL APPEAL NOs.3460-3462 of 2004

The Commissioner of
Central Excise, Goa & Anr.                                    ... Appellant (s)

                                     Versus

M/s. Funskool (India) Ltd. & Anr.                           ... Respondent(s)




                              JUDGMENT

S. H. KAPADIA, J.

1. This batch of civil appeals is filed by the Department against the decision of

CESTAT dated 23.1.04 in Final Order Nos. 103 to 105 of 2004. These are

virtually cross appeals to civil appeals filed by the assessee bearing Civil Appeal

Nos.4309-4311 of 2008 – M/s. Pleasantime Products & Anr. v. Commissioner

of Central Excise, Mumbai-I, in which we have delivered the judgment today.

The question in both sets of civil appeals, however, is common as far as the game

“Scrabble/Upwords” is concerned.

2. In this batch of civil appeals filed by the Department we are concerned with

classification of 12 items falling within the declaration filed by M/s. Funskool

(India) Ltd.

2

3. We make it clear that the following three items are classifiable under

Heading 95.04 of the Central Excise and Tariff Act, 1985 (“CETA”, for short).

They are as follows:

       (i)     Snake and Ladder.

       (ii)    Monopoly.

(iii) Scrabble/Upwords (in terms of our judgment delivered today in M/s.

Pleasantime Products (supra))

4. In our judgment in M/s. Pleasantime Products (supra), we have broadly

indicated the tests to distinguish toys, puzzles and games in the context of Chapter

95 of the CETA. The tests applied by the Department, namely, age of the player,

is not correct as indicated in our judgment in M/s. Pleasantime Products (supra).

Therefore, we remit this case to the Tribunal for de novo consideration in

accordance with law. It is made clear that the Tribunal will decide the controversy

only with regard to nine out of 12 items. We once again declare that

“Scrabble/Upwords” is a game falling under Heading 95.04 of CETA.

5. Accordingly, civil appeals filed by the Department are allowed with no

order as to costs.

……………………………J.

(S.H. KAPADIA)

…………………………..J.

(AFTAB ALAM)
New Delhi;

3

November 12, 2009.