Customs, Excise and Gold Tribunal - Delhi Tribunal

Grasim Indus. Ltd. vs Commissioner Of Customs on 29 July, 1998

Customs, Excise and Gold Tribunal – Delhi
Grasim Indus. Ltd. vs Commissioner Of Customs on 29 July, 1998
Equivalent citations: 1998 (104) ELT 95 Tri Del


ORDER

P.C. Jain, Member (T)

1. These two appeals originated out of refund claims filed by the appellants herein raising the question of Classification of goods with description ‘Sintered Filter Media’ to be used in Viscose filtration machine as a component part of the later. Ms. Shruti, ld. Advocate submitted that this issues stands decided in the appellant’s favour in their own case by the Tribunal reported in 1997 (92) E.L.T. 607 (Tribunal). It has been held therein that the classification of the said goods would be under sub-heading 8421.99 of the CET (sic) 1975 has contented by the appellants and would be eligible for benefits of Notification No. 172/84-Cus. (as amended) vide entry 18. Ld. Advocate, therefore, submits that these appeals be allowed with consequential relief to the appellants.

2. Ld. SDR A.K. Agarwal submitted that the impugned order has been passed by the Appellate Authority without going into merits of the classification; it has held that the Asstt. Collector has no jurisdiction to entertain refund claims in the absence of an appeal against the classification made on the Bill of Entry. He, therefore, submits that the matters be remanded to the Lower Appellate Authority for deciding the case on merits in the light of the judgment of the Tribunal referred to by the ld. Advocate.

3. We have carefully considered the facts and circumstances and the pleas advanced from both sides. The impugned order is not at all sustainable because the finding of the said authority that there cannot be a refund claim on assessment in the Bill of Entry unless classification made therein is separately challenged is not correct. There is no separate order for classification in customs matters. Classification is a part of the assessment order on the B/E. Therefore, the impugned order is not sustainable on the ground it has been passed.

4. As regards the prayer of the ld. SDR that the matters be remanded, we are not able to accept the same in view of the clear judgment of the Tribunal in the appellant’s own case in respect of this very product. Consequently we set side the impugned order and allow the appeals with consequential relief to the appellants.