Judgements

In Re: Alcatel India Ltd. vs Unknown on 30 August, 2005

Authority Tribunal
In Re: Alcatel India Ltd. vs Unknown on 30 August, 2005
Equivalent citations: 2005 (187) ELT 451 AAR
Bench: S Quadri, S Pal, B Agrawal

RULINGS
NEW DELHI

Ruling Nos. AAR/7-9(Cus.)/2005 in Application Nos. AAR/44(Cus.)/47 and 52-53/2005

Decided On: 30.08.2005

Appellants: In Re: Alcatel India Ltd.

Vs.

Respondent:

Hon’ble Judges:

S.S.M. Quadri, J. (Chairman), Somnath Pal and B.A. Agrawal, Members

Counsels:

For Appellant/Petitioner/Plaintiff: None

For Respondents/Defendant: A.K. Roy, Jt. CDR

Subject: Customs

Acts/Rules/Orders:

Customs Act, 1962 – Section 28H; Customs Tariff Act, 1975

ORDER

S.S.M. Quadri, J. (Chairman)

1. None appears for the applicant. Mr. A.K. Roy appears for the Commissioner. We have declined adjournment of these cases on the request of the applicant vide separate order.

2. These applications are filed under Section 28H of Customs Act, 1962 (for short the Act) seeking advance ruling of the Authority in respect of the classification of the goods noted against each of the application in the table given hereunder.

 S.  Application No.        Description of goods       Applicant's         Commissioner's
No.                                                    Classification           plea
                                                       of the goods   
1.   AAR/44(Cus.)/        Alcatel   Power  Supply       8504 40 90        Classification
     47/2005              Unit                                            accepted
2.   AAR/44(Cus.)/        Alcatel Power Feeding         850 440 90        Classification
    52/2005              Equipment                                       accepted
3.   AAR/44(Cus.)/        Alcatel    Power    Con-      8604 40 90        Classification
     53/2005              verter Assembly                                 accepted

 

3. As can be seen, according to the applicant the goods – Alcatel Power Supply Unit, Alcatel Power Feeding Equipment and Alcatel Power Converter Assembly – which are the subject matter of the Applications No. AAR/44(Cus.)/47/2005, AAR/44(Cus.)/52/2005 and AAR/44(Cus.)/53/2005, respectively, are classifiable under “Tariff Heading No. 8504 40 90” of the First Schedule to the Customs Tariff Act, 1975 (for short the Tariff Act). In the comments, the Commissioner expressed his agreement with the above classification.

4. We shall examine that heading to ascertain whether the classification suggested by the applicant and agreed to by the Commissioner, is justified. The tariff heading reads as follows :-

 Tariff Item      Description of goods      Unit              Rate of duty
                                                             ------------
                                                       Standard   Preferential
                                                                                      Areas
    (1)                            (2)                         (3)             (4)         (5)
 8504          Electrical transformers, static converters (for
               example, rectifiers) and inductors.
               x               x                   x
 8504 40       - Static converters :
               x               x                   x
 8504 40 90    ---Other                                         u              15%          - 

 

5. Heading 8504 deals with electrical transformers, static converters (for example, rectifiers) and inductors. Sub-heading 8504 40 is in regard to static converters. The tariff item in question is a residuary entry. The goods mentioned above do not fit in any of the tariff items under sub-heading 8504 40. The items in question are essentially power converter as can be inferred from the technical write up submitted by the applicant. As per the Heading 85.04 of the HSN Explanatory Note it has been clarified that the “electrical static converters” are used to convert electrical energy in order to adapt it for further use. They incorporate converting elements of different types. They may also incorporate various auxiliary devices e.g. transformers, inductor coils, resistors, command regulators, etc. Their operation is based on the principle that the converting elements act alternately as inductors and non-inductors. Having regard to the technical details furnished by the applicant and the various sub-headings of the Heading 8504 of the Tariff Act, we find that the most appropriate classification of the goods in question would be under the sub-heading 8504 40 and in particular, under the Tariff Item 8504 40 90.

6. For the above reasons we rule in :

(i) Application No. AAR/44(Cus.)/47/2005 that Alcatel Power Supply Unit, is classifiable under Tariff Item No. 8504 40 90 of the Tariff Act.

(ii) Application No. AAR/44(Cus.)/52/2005 that Alcatel Power Feeding Equipment, is classifiable under Tariff Item No. 8504 40 90 of the Tariff Act.

(iii) Application No. AAR/44(Cus.)/53/2005 that Alcatel Power Converter Assembly, is classifiable under Tariff Item No. 8504 40 90 of the Tariff Act.

7. Pronounced in the open Court on this 30th day of August, 2005.