Judgements

Essar Steel Ltd. vs The Commissioner Of Central … on 19 June, 2003

Customs, Excise and Gold Tribunal – Mumbai
Essar Steel Ltd. vs The Commissioner Of Central … on 19 June, 2003
Bench: S T Gowri, G Srinivasan


ORDER

Gowri Shankar, Member (Technical)

1. Essar Steel Ltd., Hazira was engaged in the manufacture of hot briquetted iron, hot rolled coils and other products of iron and steel. The electricity required for running the mill was provided by Essar Power Ltd., Hazira located nearby, the power being generated by the turbines which were fuelled by natural gasoline liquid or naphtha. Essar Steel ltd. (ESL for short) purchased NGL and naphtha and supplied it to Essar Power Ltd. (EPL for short). it took the credit of the duty paid on the fuel after furnishing to the department the intimation to this effect required by Sub-rule (3) of Rule 57F.

2. The notice dated 2.5.2001 issued to ESL alleged that it had incorrectly taken credit to the extent of Rs. 24.55 crores during the period from April, 1996 to January, 2001 of the duty paid on quantities of NGL for the reason that it had not been consumed by EPL to produce electricity which was utilized, as required by the rules, in the manufacture of final product by ESL. It categorized these quantities of NGL into three. The first alleged that a quantity of NGL, involving duty of about Rs. 17.02 crores, had not been utilized at all in the manufacture by EPL of electricity that it supplied to EPL. The second ground, involving credit of Rs. 2.46 crores, was that some part of the NGL was utilized to generate electricity that was required to keep in operation of the power plant of EPL, and hence not utilized in generation of electricity utilized by the appellant. The third ground was that part of the electricity generated by EPL was fed into the grid of the Gujarat Electricity Board. The notice invoked the extended period of limitation contained in Rule 571 on the ground of suppression of the fact of non-utilisation of electricity on these counts, and proposed penalty. In the order impugned in this appeal, the Commissioner has confirmed the demand stated in the notice and imposed a penalty of Rs. 24.5 crores. Hence this appeal.

3. The figures which from the basis for the demand of the major amount of duty are set out in Annexure A to the notice, and the Commissioner has adopted the figures in the annexure with some minor modifications, incorporating them into his order in the annexure to it. We will therefore consider the figures in this order. (Although the headings in a column of this annexure refer to NGL and naphtha, it is clarified by the representative of for the appellant, and not disputed by the departmental representative, that it was only NGL that was in dispute.) The annexure derives the quantity of NGL which was consumed in order to produce the quantity of electricity that was supplied to ESL in the following manner. it sets out the quantity of electricity received in every month by ESL, the quantity of NGL required for producing that electricity, the credit that could be taken on this quantity of NGL, credit actually taken, and thus arrives at figures of credit taken in excess. The total credit wrongly taken has been determined by adding up the figures of excess credit calculated for each month. The following example for April 1996 will make the position clear.

1. Units of electricity received by EPL 149065

2. NGL required to produce a unit of elctricity 0.284

3. NGL consumed in generating elcetricity(1x 2) 423.239 tons

4. Credit admissible on (3) @ Rs.587.87 per ton Rs.
248809.51

5. Credit actually taken Rs.1352961.64

6. Excess credit taken Rs.1104152

The annexure to the Commissioner’s order is enclosed as annexure to this order.

4. The contention that the representative of the appellant raises in disputing the basis for such a calculation has to be accepted. The notice and the order of the Commissioner take a month as the basis for their calculations, and thus proceed on the assumption that the NGL that was received in any particular month by EPL from ESL must necessarily have been used by it within that month fro production of electricity. Such an assumption is arbitrary and does not stand to reason, and further, is not supported by any provision of law. The consumption of NGL by EPL would not always take place in the same month in which it was received. EPL had purchased NGL on its own in order to generate electricity which it sold to the Gujarat Electricity Board. This quantity of NGL would have been stored in common with what it received from ESL. Hence, it is perfectly possible, and indeed probable, that the quantities of NGL that it received from ESL may have been utilized in later months than the month of receipt. Even if there were no purchase of NGL by EPL, quantities of NGL that it received toward the end of a month would have been put to use in the next month.

5. The error in the method of calculation is in fact manifest from the figures themselves. During four months of the period under consideration, ESL did not receive any electricity from EPL generated out of the NGL that it sent. The electricity that it received was generated by EPL using natural gas on which duty was not payable. In these months, however, the appellant sent NGL to EPL. Since no electricity was received by the appellant during these months, the credit to which it was eligible has been shown to be nil. If, during those months credit is given for the quantities of NGL actually received and sent by the appellant to EPL, as shown in the first column of the annexure, it will amount to about Rs. 2.63 crores, as shown below.

6. Similarly, in those months in which the admissible credit availed is greater than the credit that was taken, excess credit has been shown to be zero. This is clearly wrong. The admissible credit, calculated on the basis on NGL sent by the appellant, would have to be set off against the alleged excess credit. This amount comes to around Rs. 5.92 crores as shown below.

Month

Figure as per Column (9)
of Annexure ‘A’ to the Order

Correct figure, being
difference of Column (8) and (7) of Annexure ‘A’ .

July ’96

0

(39,61,124.45)

Sept. ’96

0

(9,75,666.38)

Oct. ’96

0

(69,27,487.31)

Nov. ’96

0

(11,81,595.99)

Dec. ’96

0

(30,30,177.02)

Feb ’97

0

(1,58,77,280.40)

March ’97

0

(2,02,75,576.65)

Dec.’97

0

(69,21,104.41)

Feb. ’98

0

0

March ’98

0

0

7. There are also clear errors of calculation in the annexure, while deriving the excess credit taken by subtracting the figures of credit availed from the admissible credit. If there are corrected, the credit admissible for these months comes to about Rs. 8.49 crores, as shown below.

Month

Total as per Column (9)
of the Annexure to the Order

Correct total being
difference of column (8) and (7) of Aruiexure ‘A’

July ’98

8.24,610

(56,30,829.37)

Sept’98

4,61,664

(45,76,851.75)

Dec ’98

6,06,733

(29,56,524.39)

Jan ’99

4,40,977

(25,76,524.41)

Feb ’99

49,897

(82,615,99.93)

March ’99

2,21,496

(70,69,332.07)

July ’99

41.62.511

(82,75,527.26)

Sept’99

18,84,957

(1,25,14,673.40)

Oct”99

40,07,022

(35,17,676.00)

Dec ’99

1,67,793

(2,17,70,275.21)

Jan’ 00

6,18,481

(15,43,965.89)

May ’00

10,74,578

(13,40,450.09)

July ’00

48,60,554

(28,92,838.32)

Aug ’00

48,30,053

(19,93,971.35)

Annexure V to this order shows the position after these corrections have been carried out.

8. The second ground for demand related to the quantities of NGL utilized by EPL for generating quantity of electricity required to run its power plant – to initially start up the turbines that may have been stopped and to otherwise keep the power plant running. This has been referred to as auxiliary power. Credit has been denied on the ground on the quantities of NGL notionally attributable to this use on the ground that it was not used in or in relation to the manufacture of the final product. The contention of the appellant is that the rules as they stood at the relevant time (Rule 57A or 57B) defined inputs to include inputs “used for generation of electricity used for manufacture of final product or for any other purpose within the factory of production.” The NGL that was used to generate electricity by EPL which was received and consumed by the appellant in the manufacture of its final products has been recognized as an input and duty paid on it allowed as credit. This electricity could not have been produced by EPL without the use by it of electricity required to keep its power plant running. Therefore NGL used to generate this auxiliary power would qualify as an input. The departmental representative supports the Commissioner’s order.

9. It is not disputed by the Commissioner or by the departmental representative that in order for EPL to generate electricity it needed to consume some electricity that it produced. If this power were essential for EPL to produce the electricity supplied by it to ESL it would have to be held that the inputs used to this extent qualify for being considered as input within the meaning of Rule 57A or 57B depending upon a period of time. Without consumption of this quantity, the further quantities of electricity supplied to ESL and, indeed to anyone, could not have been generated. Hence,it is clear that the disputed quantity of NGL was used for generation of electricity supplied to ESL and used by it for manufacture of the final product or for any other purpose within the factory of production of the final product. At the relevant time, the electricity generated by EPL was disposed of in one of three manners – by its own internal consumption (auxiliary power), supplied to ESL for manufacture of final product and supplied to the Gujarat Electricity Board either for payment or otherwise. The inputs used to generate the auxiliary power therefore cannot be considered to have been exclusively used to generate electricity supplied to, and utilized by the appellant notionally be attributable either to the quantity of the electricity used by the appellant or to the electricity fed into the grid of the Gujarat Electricity Board. It is only that quantity of NGL notionally used to produce the auxiliary power required to generate the power supplied to ESL that would qualify for the benefit. The portion of auxiliary power notionally utilized for generating electricity supplied for payment to Gujarat Electricity Board would not be entitled to this benefit. The notice itself recognizes this, and demands credit only with regard to ESL’s share of the auxiliary power.

10. The facts indicate that EPL fed part of the electricity that it received into the grid of the Gujarat Electricity Board. This was for one of two purposes. The electricity was sold to the Gujarat Electricity Board in pursuance to a subsisting contract with that body. The other mode of supply took place in unforeseen circumstances. On occasion, the quantity of electricity that was transmitted to ESL could not be utilized by the latter, as it was in excess of its immediate requirement at this point of time. It was therefore allowed to flow into the grid of the Gujarat Electricity Board. It is stated that this was a kind of “dumping,” getting rid of excess power and no payment was received for this quantity either by EPL or the appellant. The third count of the Commissioner’s order relates to the NGL used to generate this quantity of electricity that was “dumped” in the Gujarat Electricity Board on the ground that it was not used as provided in the rules in the appellant’s factory.

11. It is first contended in this regard by the appellant that the input has been utilized in the manufacture of the intermediate product – electricity – required for manufacture of final product. The requirement contained in the rules of the intended utilization of the input towards the manufacture of the final product has been satisfied. Hence credit should not be denied. The judgment of the Supreme Court in Steel Authority of India Ltd. v. CCE 1997 (68) ECR 43, and the decision of the Tribunal in, Inalsa Ltd. v. C.C.E. 1997 (97) ELT 417 and other decisions following it, Asmaco Plastic Industries v. CCE 1998 (100) ELT 129 and CCE v. Colour Chemicals 1999 (113) ELT 132 are cited in support. It is also contended that after its amendment in November, 1993, Rule 57D provided for not disallowing credit in such a contingency.

12. In Steel Authority of India Ltd. v. CCE 1997 (68) ECR 43, the Supreme Court held that raw naphtha used to make reformed gas which was vented into the air because it could not be used due to circumstances beyond the manufacturer’s control was intended for use in the manufacture of fertilizer, and hence entitled to the exemption contained in notification 187/61. A similar view has bene taken by the Tribunal with regard to modvat credit in the cited decisions, that credit could not be denied on inputs converted into intermediate product which could not be used in the manufacture of the final product for reasons beyond the manufacturer’s control. The electricity under consideration by us, it is stated, could not be consumed in any of the three are furnaces that were installed in the appellant’s factory, because the quantity required at any given moment of time could not be forecast accurately sufficiently early, so as to regulate its generation. Hence it had either to be run into the ground – earthed – or passed on to the grid of the Gujarat Electricity Board. The latter was done, and no payment, or compensatory supply of electricity, was received in return.

13. The judgments cited by the appellant appear to us to apply to the facts before us. The Commissioner does not answer the same point that was made before him, citing authority; nor is the Departmental Representative able to defend his order. In addition, the amendment made to Rule 57D in November 1993 added a clause, “or that the inputs have become have become waste in or in relation to the manufacture of the final product.” Cases such as the one under consideration by us would be covered by this clause. The NGL has become waste in relation to the manufacture of the final product, and credit could not be denied on it.

14. The appeal is accordingly allowed, and the impugned order set aside. Consequential relief in accordance with law.

ANNEXURE A

Month

Quality of NGL / Naphta
sent by EHTL to EPoL (MT)

Electricity received
& used (excluding surplus electricity dumped on GEB grade by EHTL) by
EHTL from EPoL (Units)

Per Unit consumption of
NGL / Naphtha (Kgs)

Total NGL / Naphtha
consumed (MT)

Modvat credit admissible
per MT on NGL / Naphtha (Rs)

Total credit

admissible (Rs)

Modvat credit availed `

(Rs)

Excess modvat credit

recoverable (Rs)

(D

(2)

(3)

(4)

(5)

(6)

(7)

(8)

(9)

Apr 1996

2301 .464

1490465

0.284

423.239

587.87

248809.51

1352961.64

1104152

May 1996

6668.599

12400997

0.327

4056.657

587.87

2384786.95

3920288.29

1535482

Jun1996

15815265

46863426

0.300

14061.733

567.87

8266470.98

9297319.84

1030849

Jul 1996

17380.133

81603582

0262

21377.312

990.98

21184488.65

17223364.20

0

Aug 1996

15190.446

39900852

0.272

10851 .437

990.98

1075355704

15053428.18

4299871

Sap 1996

12248.304

49197952

0.269

13232.851

990.98

13113490.68

12137824.30

0

OCI1996

17878.842

94255164

0.264

24869.384

990.98

24645082.16

17717574.85

0

Nov 1996

20163.169

81329048

0.263

21355.520

99098

21162893.21

19981297.22

0

D«C1996

24529071

106243996

0.260

27586.829

990.98

27337995.80

24307818.78

0

Jan 1997

26700785

83883461

0.265

2245.134

990.98

2224882.89

26459924, 10

4415441

Feb1997

4451 .943

72505099

0.282

20473.740

990.98

20289066.87

4411788.47

0

Mar 1997

3852.109

86834923

0.280

24312.236

990.98

24092939.63

3817362.98

0

 

 

 

 

 

 

 

 

12385795

Apr1997

23101.464

76843247

0.285

21881.841

990.98

21684466.79

22893088.79

1208622

May 1997

10229.831

65583421

0,262

17213.932

990.98

17058662.33

10137557.92

0

Jun 1997

32231.366

100258796

0.213

21349.828

990.98

21157252.55

31940639.08

10783387

Jul 1997

9635.541

0

0000

0000

0.00

0.00

0.00

9548628

Aug 1997

10041.578

0

0.000

0.000

0.00

0.00

000

9951003

Sep 1997

11944.396

0

0.000

0.000

990.98

0.00

1183665755

11836658

OCt1997

9861 .264

2964496

0.184

545.074

1130.11

615993.58

11144313.06

10528319

Nov 1997

1093.380

0

0,000

0.000

0.00

0.00

0.00

1235640

Dec 1997

0.000

0

0.000

0.000

0.00

0.00

o.oo

0

Jan 1398

5575.357

4863485

0.191

927.131

1 1 03.07

1022690.39

6150009.05

5127319

Feb1998

0.000

0

0.000

0.000

0.00

0.00

0.00

0

Mar 1998

10445.198

0

0.000

0.000

0.00

0.00

0.00

0

 

 

 

 

 

 

 

 

60219576

Apt 1998

9336.547

0

0.171

0.000

979.83

0.00

9148226.85

9148229

May 199S

31599.258

139722201

0.170

23761.095

933.30

22176229.96

29491585.62

7315356

Jun 1998

16043.157

81374775

0.176

14330.568

959.25

13746597.35

15389398.35

1642801

Jul 1998

10499.531

93461716

0.178

16619.266

920.11

15291552.84

9660723.17

824610

Aug 1998

24453.940

88052554

0.176

15455.540

802.85

12408480.29

19632845.73

7224365

Sep 1998

4608.238

58313509

0.177

10337.682

798.83

8258050.51

3681188.76

461664

OCt1993

10712.153

26964051

0.178

4788.641

861.09

4123450.88

9224127.83

5100677

Nov 1998

14946.873

72370486

0.172

12483.684

777.54

9706563.66

1162179163

1915228

Dec 1998

3142.633

37982081

0.176

6666.164

839.08

5593444.89

2636920.50

606733

Jan 1999

12534.257

S5308169

0.174

16585.396

636.00

10548311.86

7971787.45

440977

Feb!999

8456.285

123012615

0.174

21446.222

636.00

13639797.19

5378197.26

49897

Mar 1999

8994.218

114329421

0.176

20109.520

636.00

12789654.72

5720322.65

221496

 

 

 

 

 

 

 

 

34952033

Apr-99

29370,617

140909.686

0.171

24127.480

1116.020

26926750.23

32778195.98

5851446

May-99

28571.65

105739376

0.178

18853.582

1307.380

24648796.04

37354003.78

12705208

Jun-99

21668.525

108817610

0.185

20087.276

1320.850

26532278.5

28620871.25

2088593

Jul-99

12914.342

100805702

0.187

18807.833

1404.300

26411839.88

18136312.62

4162511

Aug-99

21095.344

97804329

0.179

17518.062

1531.860

26835249.09

32315113.66

5479877

Sep-99

14461.422

125113814

0.174

21805.757

1703.990

37156791.87

246421 18.47

1884957

Oct-99

20066.288

122730141

0.179

21971.545

1846.300

40566063.53

37048387.53

4007022

Nov-99

6565.04

19910127

0.178

3550.421

1879.860

6674294.42

12341358.09

5667062

Dec-99

1283.632

72401648

0.173

12517.238

1937.960

24257902.68

2487627.47

1067793

Jan-00

18435.67

112460352

0.171

19259.158

1874.910

36109187.93

34565222.04

616481

Feb-00

23577.816

1 1 9238380

0.17

20310.099

1792.800

36411945.49

42270308.52

5858363

Mar-00

32624.872

158185392

0.176

27822.027

1901.020

52890229.77

62020534.17

9130304

 

 

 

 

 

 

 

 

58519616

Apr-00

31072.314

142340362

0,176

25097.000

1956.000

49089732

60777448.18

11687714

May-00

9611.919

57884689

0.179

10355.494

1802.710

18667952,59

17327502.5

1074578

Jun-00

23642.713

136073140

0.184

25060.771

2040.000

51123972.84

48231134.52

4860554

Jgl-00

11953.555

59959381

0.186

11123.207

2110.400

23474416.05

25226782.47

5239907

Aug-00

3228.762

22915008

0.182

4173.593

21 10.400

8807950.67

6813978.32

4830053

Sep-00

0

0

0

0.000

2307.590

0

0

0′

Oct-00

9907.379

5384089

0184

990.569

2512.870

2489171 12

24895955.47

22406784

Nov-00

1106.792

0

0.189

0.000

2358.130

0

2609959.42

2609959

Dec-00

1192.713

0

0.196

0.000

2249.600

0

2683127.16

2683127

Jan-01

0

0

0

0.000

0.000

0

0

0

 

 

 

 

 

 

 

 

55392677

ANNEXURE B

Month

Quality of NGL / Naphta
sent by EHTL to SPoL (MT)

Electricity received
& used (excluding surplus electricity dumped on GEB grade by EHTL) by
EHTL from EPoL (Units)

Per Unit consumption of
NGL / Naphtha (Kgs)

Total NGL / Naphtha
consumed (MT)

Modvat credit admissible
per MT on NGL / Naphtha (Rs)

Total credit admissible
(Rs)

Modvat credit availed
(Rs)

Excess modvat credit
recoverable (Rs)

(1)

(2)

(3)

(4)

(5)

(6)

(7)

(8)

(9)

Apr 1996

2301.464

1 490465

0.284

423.239

587.87

248809.51

1352961.64

1 104152.00

May 1996

6669.599

12400997

0.327

4056.657

587.87

2384786.95

3920269.29

1535482.00

Jun 1996

15815,265

46863426

0300

14061.733

587.87

8266470.98

9297318,64

1030849.00

Jul 1996

17380.133

81603582

0.262

21377.312

990.98

21184488.65

172233S4.20

-3961124.45

Aug1996

15190446

39900852

0.272

10851.437

990.98

10753557.04

15053428.18

4299871.00

Sep1996

12248.304

49197952

0.269

13232.851

990.98

13113490.68

12137824.30

-975666.38

Oct1996

17878.842

94255164

0.264

24869.384

99098

24645062.16

17717574.65

-6927487.31

 

20163.169

81329048

0.263

21355.520

990.98

21162593.21

19981297.22

-1181595.99

Dec1996

24529071

106243996

0.260

27586.829

990.98

27337995.60

24307818.78

-3030177.02

Jan 1997

26700.765

83883461

0.265

2245.134

990.98

2224882.89

26459924.10

4415441.00

Feb 1997

4451.943

72505099

0.282

20473.740

990.98

20289066.87

4411786.47

-15877280.40

 

3652.109

86834923

0.280

24312.236

990.98

24092939.63

3817362.98

-20275576.65

Total

 

 

 

 

 

 

 

-39843113.20

Apr1 997

23101,464

76843247

0.285

21881.841

990.98

21684466.79

22893088.79

1208822.00

May 1997

10229.831

65583421

0.262

17213.932

990.98

17058662.33

10137557.92

-6921104.41

Jun 1997

32231.366

100258796

0.213

21349.828

990.96

21157252.55

31940639.08

10783387.00

Jul 1997

9635541

0

0.000

0.000

0.00

0.00

0.00

9548628.00

Aug 1997

10041.578

0

0.000

0.000

000

0.00

0.00

9951003.00

Sap 1997

11944396

0

0.000

0000

990.98

0.00

11836657.55

11836658.00

Oct 1997

9861.264

2964496

0.184

545.074

1130.11

615993.58

11144313.C6

10528319.00

Nov 1997

1093.380

0

0.000

0.000

0.00

0.00

0.00

1235640.00

Dec 1997

0.000

0

0.000

0.000

0.00

0.00

0.00

0.00

Jan 1998

5575.357

4863485

0.191

927.131

1103.07

1022690.39

6150009.05

5127319.00

Feb1998

0.000

0

0.000

0.000

0.00

0.00

0.00

0.00

Mar 1993

10445.198

0

0.000

0.000

0.00

0.00

0.00

-10234518.35

Total

 

 

 

 

 

 

 

43063953.24

Apr 1998

9336.547

0

0.171

0.000

979.83

0.00

9148228.85

9148229.00

May 1998

31599.256

139722201

0.170

23761.095

933.30

22176229.96

29491585.62

7315356.00

Jun 1998

16043,157

81374775

0.176

14330.568

959.25

13746597.35

15389398.35

1642801.00

Jul 1998

10499.531

93461716

0178

16619.266

920.11

15291552.84

9660723.47

-5630829.37

Aug 1998

24453.940

88052554

0.176

15455.540

802.85

12408480.29

19632845.73

7224365.00

Sep 1993

4608.238

58313509

0.177

10337.682

798.83

825805051

3681198.76

-4576851.75

Oct 1998

10712.153

26964051

0.178

4788.641

861.09

4123450.88

9224127.83

5100677.00

Nov 1998

14946873

72370486

0.172

12483.684

777.54

9706563.66

11621791.63

1915228.00

Dec 1998

3142.633

37982081

0.176

6666.164

839.08

5593444.89

2636920.50

-2956524.39

Jan )999

12534.257

95308169

0.174

16585.396

636.00

10548311.86

7971787.45

-2576524.41

Feb 1999

8456.285

123012615

0174

21446.222

636.00

13639797.19

5378197.26

-8261599.93

Mar 1999

8994.218

114329421

0.176

20109.520

636.00

12789654.72

5720322.65

-7069332.07

Total

 

 

 

 

 

 

 

1274994.08

Apr-99

29370.617

140909.686

0.171

24127.480

1116.020

2692675023

32773195.98

5851446.00

May-99

28571.65

105739376

0.178

18853.582

1307.380

24648796-04

37354003.78

12705208.00

Jun-99

21668.525

108817610

0.185

20087.276

1320.850

26532278.5

28620871.25

2088593.00

Jul-99

12914.842

100805702

0.187

18807.833

1404300

26411839.88

18136312.62

-8275527.26

Aug-99

21095.344

97804329

0.179

17518.062

1531.860

2683524909

32315113.66

5479877.00

Sep-99

14461.422

125113814

0.174

21805.757

1703.990

37156791.87

24642.118.47

-12514673.40

Oct-99

20066.288

122730141

0.179

21971.545

1846.300

40566063.53

37048387.53

-3517676.00

Nov-99

6565.04

19910127

0.178

3550.421

1879.860

6674294.42

12341356.09

5667062.00

Dec-99

1283.632

72401648

0.173

12517.238

1937.960

24257902.68

2487627.47

-21770275.21

Jan-00

18435.67

112460352

0.171

19259.156

1874.910

36109187.93

34565222.04

-1543965.89

Feb-00

23577.816

119238380

017

20310.099

1792.800

36411945.49

42270308.52

5858363.00

Mar-00

32624.872

158185392

0.176

27822.027

1901 .020

52890229.77

62020534.17

9130304.00

Total

 

 

 

 

 

 

 

-841264.76

Apr-00

31072.314

142340362

0.178

25097000

1956.000

49089732

60777446.18

11687714.00

May-00

9611.919

57884689

0.179

10355.494

1802.710

18667952.59

17327502.5

-1340450.09

Jim-00

23642.713

136073140

0184

25060.771

2040.000

51123972.84

48231134.52

-2892838,32

Jul-00

11953.555

59959381

0.186

11123.207

2110400

23474416.05

25226782.47

5239907:00

Aug-00

3228.762

22915008

0.182

4173.593

2110.400

8807950.67

6813979.32

-1993971.35

Sep-00

0

0

0

0.000

2307.590

0

0

0.00

Oct-00

9907.379

5384089

0.184

990.569

2512.870

2489171.12

24895955.47

2240678400

Nov-00

1 106.792

0

0.189

0.000

2358.130

0

2609959.42

2609959.00

Oec-00

1192.713

0

0.196

0.000

2249.600

0

2683127.16

268312700

Jan-01

0

0

0

0.000

0.000

0

0

0.00

Total

 

 

 

 

 

 

 

38400231.24

grand total

 

 

 

 

 

 

 

42054800.60