High Court Rajasthan High Court - Jodhpur

Hindustan Zinc Ltd vs Union Of India & Ors on 1 July, 2008

Rajasthan High Court – Jodhpur
Hindustan Zinc Ltd vs Union Of India & Ors on 1 July, 2008
                                         1

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                    JODHPUR
  -----------------------------------------------

                       CENTR.EXCISE APPEAL No. 2 of 2006

                                    HINDUSTAN ZINC LTD
                                        V/S
                                   UNION OF INDIA & ORS

       Mr. RAMIT       MEHTA, for the appellant.

       Mr. KULDEEP MATHUR, for the respondents.

       Date of Order : 1.7.2008


                                        PRESENT

                     HON'BLE SHRI N P GUPTA,J.
            HON'BLE SHRI KISHAN SWAROOP CHAUDHARI,J.


                                         ORDER

—–

This appeal, by the assessee, has been filed

against the order of the tribunal dated 26.7.2005,

dismissing the same, by relying upon a larger Bench

judgment of the Tribunal, in Jaypee Rewa Plant Vs. CCE,

reported in 2003 (159) ELT 553, and thereby upholding the

disallowance of modvat/ cenvat credit.

The necessary facts are, that the assessee was

issued a show cause notice, on the ground, that assessee

has availed modvat/cenvat credit on welding electrodes,

during June, 2003 to March, 2004, treating the same as

capital goods, whereas the same appeared not to be covered

under the definition of capital goods.

The assessee contested the notice and contended,

that while electrodes were not used by them for
2

fabrication of structure/sheds, rather they are

accessories of machinery for soldering, brazing or

welding, falling under Chapter Heading No.84.68 and since

Chapter Heading No. 84.68 is an item, eligible under Rule

2 b (i) of the Cenvat Credit Rules, 2002, the welding

electrodes acquires eligibility under Rule 2(b)(iii). It

was also contended, that if the credit is not allowed

under capital good scheme, then, the claim of the assessee

may be treated as having been made treating the electrodes

as inputs. It was then contended, that welding electrodes

are necessarily used for maintenance of their plant for

smooth running, as these are mainly used for affixing the

component, namely sheets, plates etc. on the damaged parts

of the machines. As such they are being used as inputs, in

or in relation to, the manufacturer of final products.

Learned Dy. Commissioner confirmed the demand,

by holding, that the welding electrodes do not fall under

any of the heads mentioned in Rule 2. Since goods are used

for repairing/maintenance of the capital goods, are not

eligible for Cenvat credit.

Aggrieved by this order, appeal was filed before

the commissioner, which came to be dismissed, by holding,

that welding electrodes are not eligible capital goods,

and since they have been used for maintenance of plant and

machinery, and have not been used, in or in relation to,

manufacture of finished goods, they do not satisfy the

definition of “inputs”.

3

A further appeal filed before the learned

Tribunal was dismissed.

This appeal was admitted on 13.1.2006, by

framing the following substantial question of law:-

“Whether welding electrodes used for repairs and

maintenance of plant and machinery are eligible

for cenvat credit both as capital goods as well

as inputs”.

We have heard learned counsel for the parties

and have gone through the judgment in Jaypee Rewa plant’s

case, as relied upon by the learned counsel for the

department, and have also gone through the judgment of

Hon’ble Supreme Court, in CCE Vs. Jawahar Mills, reported

in 2001 (132) ELT 3, relied upon by the learned counsel

for the appellant.

In judgment of Hon’ble Supreme Court in

Jawahar’s case, it is held, that capital goods can be

machines, machinery, plant equipment, apparatus, tools or

appliances. Any of these goods, if used for producing, or

processing of any goods, or for bringing about any change

in any substance, for the manufacture of final product,

would be ‘capital goods’, and would qualify for Modvat

credit. Then as per clause-b the components, spare parts

and accessories of the goods mentioned above, would also

be capital goods, and would qualify for modvat credit.

Then moulds and dies, generating sets, and weigh etc. has
4

also been held to be eligible for modvat credit, even if

they are not used for producing the final product, or used

for process of any product, for the manufacture of final

product, or used for bringing about any change in any

substance, for the manufacture of final product. The only

requirement is, that the same should be used in the

factory of the manufacturer, thus, it was held, that the

language is to be interpreted very liberally. Then the

contention of the Revenue, about the goods involved, being

not satisfying the requirement of capital goods, was

negatived on the ground, that it was not the case of the

Revenue, set up all through.

On the other hand in JP Rewa’s case the

eligibility of credit was denied, which was claimed as

“inputs”. Then so far as the claim made for modvat credit

on the basis of it being capital goods, it was denied only

on the ground, that in the declaration, it was not so

claimed, and the assessee has not even furnished details

of any capital goods for captive consumption, to enable

the adjudicating authority to ascertain, whether such

goods were covered by definition of capital goods. Thus,

for want of evidence to show, that any part of any

electrodes, and gases, was used in the manufacture of any

capital goods for captive consumption, the claim was

negated.

In our view, the judgment of Hon’ble Supreme

Court, in JK Cottons SPG. & WVG Mills Co. Ltd Vs. Sales

Tax Officer, Kanpur, reported in 1997 (91) ELT 34, has a
5

material bearing on the controversy involved in the

present case. It may be noticed, that the tribunal in

J.P. Rewa case has referred to this judgment of Hon’ble

Supreme Court in JK Cotton’s case, by reproducing a part

of the head note, but then, the very significant

continuing next sentence has been omitted from

consideration, in as much as the sentence following the

portion quoted by the tribunal, is as under:

“They need not be ingredients or commodities
used in the processes, nor must they be directly
and actually needed for “turning out or the
creation of goods”

In that case the Hon’ble Supreme Court even went

to the extent of holding, that use of electrical

equipments, like lighting, electrical humidifiers, exhaust

fan etc. were also taken to be necessary equipment, to

effectively carry on the manufacturing process. Thus,

with the above, if the quoted part of the judgment in JK

Cotton’s case is read, it becomes clear, that the

expression “in the manufacture of goods” should normally

encompass entire process carried on by the dealer, of

converting raw materials into finished goods, where any

particular process, or activity, is so integrally

connected with the ultimate production of the goods, but

for that process, manufacturing, or processing of the

goods would be commercially inexpedient, goods required in

that process would, fall within expression ” in the

manufacturing of goods”.

6

In our view the proposition propounded above

sets the controversy at rest. The question, as framed, is

accordingly required to be answered in favour of the

assessee.

We are not inclined to accept the logic and

reason given in the JP Rewa plant mills’s case, and

following the letter and spirit of the JK Cotton’s case

coupled with Jawaharmal’s case, set aside the order of the

authorities below.

In view of the above discussion, the question so

framed, is answered in favour of the assessee and against

the revenue. Resultantly the appeal is allowed. Impugned

order is set aside. The appellant is held to be entitled

to the credit as availed. The notice issued by the Dy.

Commissioner accordingly stands quashed, and the

proceedings dropped.

( KISHAN SWAROOP CHAUDHARI ),J. ( N P GUPTA ),J.

/ns/