Judgements

M.R.P. Tapes vs Cce on 27 March, 2007

Customs, Excise and Gold Tribunal – Tamil Nadu
M.R.P. Tapes vs Cce on 27 March, 2007
Equivalent citations: 2007 (118) ECC 484, 2007 ECR 484 Tri Chennai
Bench: P Chacko, K T P.


ORDER

P.G. Chacko, Member (J)

1. After examining the records and hearing both sides, we are of the view that the appeal itself requires to be summarily disposed of. Accordingly, after dispensing with predeposit, we take up the appeal.

2. The appellants are manufactures of “Knitted Elastic Tapes”, for which they use cotton & synthetic yarns and rubber as inputs. On 27.2.2001, officers of Central Excise visited their factory and found a stock of final product as well as a stock of inputs. The appellants could not furnish any input-output norms required by the officers. Apparently, this was because they were procuring their inputs by weight (in kilograms) and clearing their final product in running length (in linear metres). The officers verified the stocks and calculated the quantity of inputs which might have been used in the manufacture of the tapes which were found in stock and, on a pro rata basis, estimated the quantity of inputs which might have been cleared as such out of factory after availing CENVAT credit and without reversing the same. On this count, the relevant show-cause notice demanded duty of over Rs. 9.1 lakhs.

3. The officers also found that a partnership firm by name “Metro Tapes” was working in the adjacent premises and that the proprietor of the appellant-concern and his wife were partners thereof. For this and other reasons, the officers believed that the appellants were undertaking manufacturing activity in both the premises and, therefore, the clearances from both the premises required to be clubbed for the purpose of recovery of duty from the appellants. On this count, the SCN demanded duty of over Rs. 2.5 lakhs. Both the demands were contested. In adjudication of the dispute, the original authority confirmed the demand of duty against the appellants and imposed on them penalties. Aggrieved, the appellants preferred an appeal to the Commissioner (Appeals) and also filed therein an application for waiver of predeposit and stay of recovery of the duty and penalty amounts. The appellate authority, after considering the stay application, directed the appellants to predeposit an amount of Rs. 5 lakhs under Section 35F of the Central Excise Act. This deposit was not made. Having found no evidence of deposit, the appellate authority took up the appeal for final disposal and, without giving any opportunity of being heard, dismissed the appeal on the sole ground of non-compliance with Section 35F. Hence the present appeal.

4. After hearing both sides and considering their submissions, we have not found prima facie case for the appellants insofar as the demand of duty of Rs. 9.1 lakhs is concerned. However, in respect of the demand of duty of Rs. 2.5 lakhs, we have found prime facie case for them. M/s. Metro Tapes (partnership firm) were engaged in the manufacture of a different product viz. “Narrow Woven Elastic Tapes” and they were manufacturing this item with their own machinery and, by and large, with their own manpower. Their premises were also separate. By mere reason of the fact that the partners of the firm were the proprietor of the appellant-concern and his wife, it prima facie would not be open to the department to conclude that the clearances of the firm were to be treated as clearances of the appellant-concern. The Tribunal’s decision in Commissioner v. Bombay Neon Signs 2003 (166) ELT 102 (Tri.-Mumbai) cited by learned consultant is supportive of the appellants’ case against the demand of Rs. 2.5 lakhs based on clubbing of clearances.

5. After considering the totality of the case, we are of the view that the appellants should predeposit a reasonable amount towards the demand of duty on the first count to enable the lower appellate authority to deal with their appeal on merits. Accordingly, we direct them to predeposit Rs. 2.5 lakhs (Rupees Two lakhs fifty thousand only) with the lower appellate authority within 30 days from today and also direct the said authority to dispose of their appeal on merits upon report of compliance by the appellants. Needless to say that the appellants shall be given a reasonable opportunity of being heard.

6. The appeal stands allowed by way of remand.

(Dictated and pronounced in open court)