High Court Kerala High Court

Fci Oen Connectors Limited vs The Union Of India Represented By … on 4 January, 2010

Kerala High Court
Fci Oen Connectors Limited vs The Union Of India Represented By … on 4 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8308 of 2006(L)


1. FCI OEN CONNECTORS LIMITED,
                      ...  Petitioner

                        Vs



1. THE UNION OF INDIA REPRESENTED BY THE
                       ...       Respondent

2. THE COMMISSIONER OF CENTRAL EXCISE

3. THE DY.COMMISSIONER OF CENTRAL EXCISE

4. THE JT.SECRETARY TO THE GOVERNMENT OF

                For Petitioner  :SRI.A.M.SHAFFIQUE (SR.)

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :04/01/2010

 O R D E R
                    C.K.ABDUL REHIM, J.
                    ------------------------------
                   W.P.(C)No.8308 OF 2006
                    ------------------------------

           Dated this the 4th day of January, 2010


                        J U D G M E N T

———————-

1. The petitioner is a company engaged in manufacture

of connectors, which goods are leviable with Central Excise

Duty, subject to exemption with respect to goods so

manufactured exported out of the country. As per provisions in

the Central Excise Rules, prevalent from time to time, the

manufacturers are entitled to claim rebate of the duty paid on

the goods manufactured and exported. The petitioner company

was always clearing its goods on payment of duty and then

claiming rebate on the duty so paid. The relevant notification

with respect to making claim for rebate, prevalent during the

period from 26.6.2001 to 5.9.2004 is Ext.P1. Ext.P1

contemplates grant of rebate in respect of duty paid on excisable

goods exported and duty paid on materials used in manufacture

or processing of such goods. The word “Duty” as defined in the

said notification are the duties of Excise collected under, the

Central Excise Act, 1994, the Additional Duties of Excise (Goods

of Special Importance) Act, 1957, the Additional Duties of Excise

(Textiles and Textile Articles) Act, 1978, and the special excise

duty collected under any Finance Act. But with effect from

W.P.(C).8308/06-L 2

9.7.2004 a new levy as “Education Cess” was also imposed,

through Finance Bill 2004. The Education Cess was collected as

a duty at 2% calculated on the aggregate of all duties of Excise

which are levied and collected by the Central Government under

the provisions of the Central Excise Act, 1944. Ext.P1

notification, being one issued in the year 2001, does not provide

for grant of rebate on Education Cess, and therefore the rebate

contemplated under Ext.P1 notification was limited only to the

element of Central Excise duty.

2. The anomaly in this regard was rectified through a

fresh notification, Ext.P2, dt:6.9.2004, issued in supercession of

Ext.P1. In Ext.P2 an explanation is added extending meaning of

the word “duty” to include ‘Education Cess’ on excisable goods

which was introduced by virtue of Finance Act, 2004. But with

respect to the interregnum, from the date of introduction of levy

of cess on 9.7.2004 till Ext.P2 notification dt: 6.9.2004, i.e. the

period between 9.7.2004 to 5.9.2004, the claim with respect to

rebate on Education Cess was rejected by the adjudicating

authority, for the sole reason that rebate in respect of Education

Cess was not provided in Ext.P1 notification, which governed the

field of granting rebate, during that period.

3. Eventhough petitioner preferred statutory appeals,

the appellate authority upheld the view taken by the 3rd

W.P.(C).8308/06-L 3

respondent and rejected those appeals, through Ext.P3 order.

Revision petition filed before the 4th respondent was also

dismissed adopting the very same reasoning. Hence the

petitioner is seeking declaration to the effect that, Ext.P2

notification which was issued in supercession of Ext.P1

notification is only clarificatory in nature and that the petitioner

is entitled to get rebate on the Education Cess paid with respect

to goods exported, during the period between 9.7.2004 and

5.9.2004.

4. Argument of learned counsel for the petitioner is that,

explanation appended to Ext.P1 notification will take in its ambit

the excise duty and also special excise duty collected under any

Finance Act. Under Finance Act 2004 it was ordained that

Education Cess is to be collected as surcharge on Excise duty

payable. The said cess is a special excise duty chargeable and

collected under Finance Act 2004 and it will fall within the ambit

of clause 3 of the explanations to Ext.P1 notification.

Consequently rebate is allowable on Education Cess, being a

special excise duty payable 2004, in terms of Ext.P1. Later

notification including ‘Education Cess’ is only an enumerative

definition, and it is only clarificatory. Therefore the Education

Cess levied as duty of excise as per statutory provisions, from the

date of such levy is eligible for rebate under the basic

W.P.(C).8308/06-L 4

notification itself, as clarified through Ext.P2, is the contention.

5. Learned counsel for the petitioner had pointed out a

decision of the High Court of Rajasthan in Banswara Syntex

Ltd. Vs. Union of India (2007 (216) E.L.T. 16 (Raj.))

wherein the contention as stated above has been upheld and it is

held that the rebate is eligible with respect to levy of Education

Cess during the period from 9.7.2004 to 5.9.2004. On going by

the reasoning in the said judgment, I am inclined to accept the

dictum laid therein and to hold that the Education Cess paid

after introduction of Finance Bill 2004 with effect from 9.7.2004

is part of Excise duty and it will form part of the Special Excise

Duty mentioned in Ext.P1 notification. Therefore despite the

explanation added in Ext.P2 notification the petitioner is entitled

for rebate on the Education Cess, along with the rebate on

Excise Duty, from the date on which the Education Cess became

leviable.

6. Accordingly the writ petition is allowed. The

impugned order to the extent it refused claim for rebate on

Education Cess for goods exported by the petitioner between the

period from 9.7.2004 to 5.9.2004, which is confirmed through

Exts.P3 and P4 appellate and revisional orders, are hereby set

aside. It is declared that the petitioner is eligible for rebate on

Education Cess along with rebate of excise duty for the goods

W.P.(C).8308/06-L 5

exported during the said period. The respondents are directed

to take consequential steps for allowing the rebate, at the

earliest, at any rate, within a period of two months from the date

of receipt of a copy of this Judgment.

C.K.ABDUL REHIM, JUDGE.

okb