Judgements

Maharaj Paper Board (P) Ltd. vs Collector Of C. Ex. on 1 August, 1989

Customs, Excise and Gold Tribunal – Tamil Nadu
Maharaj Paper Board (P) Ltd. vs Collector Of C. Ex. on 1 August, 1989
Equivalent citations: 1990 ECR 186 Tri Chennai, 1990 (47) ELT 150 Tri Chennai


ORDER

S. Kalyanam, Member (J)

1. This appeal is directed against the order of the Collector of Central Excise (Appeals), Madras confirming the order of the Assistant Collector of Central Excise, Rajapalayam, dated 12-6-87 and rejecting the appellant’s claim for refund of Rs. 22,807/-. The appellant is a manufacturer of millboard and filed a classification on 1-4-86 claiming the benefit of Notification No. 138/86, dated 1-3-86; the same was approved. Then subsequently the appellant filed a second classification on 6-5-86 claiming the benefit of Central Excise Notification No. 175/86, dated 1-3-86. The Asst. Collector of Central Excise accorded approval to the first classification giving the appellant the benefit of Notification No. 138/86 from 1-4-86 to 5-5-86 and accorded approval to the second classification granting the benefit of Notification No. 175/86 to the appellant on and from 6-5-86. The appellant took out a refund application claiming refund on the ground that if he were to avail of Notification No. 175/86 on and from 1-4-86, he would not have to pay any duty and therefore the duty paid on the goods cleared from 1-4-86 to 6-5-86 would become refundable to the appellant if the appellant were held entitled to the benefit of Central Excise Notification 175/86 with effect from 1-4-86. The plea of the appellant was rejected by both the authorities; hence the appeal.

2. Shri G. Subramaniam, the learned Consultant for the appellant submits that when the appellant is indisputably entitled to the benefit of Notification No. 175/86 and the fact that he did not choose to file a classification for the same on 1-4-86 and claim the benefit of a different notification in the first classification, should not be a ground to deny the appellant the benefit of Notification 175/86 and consequential relief of refund.

3. Heard Shri K.M. Vadivelu, the learned D.R.

4. I have carefully considered the submissions mader before me. I do no find any force in the submissions of the learned consultant; admittedly the appellant filed a classification on 1-4-86 seeking to avail the benefit of Notification 138/86 and admittedly the appellant did not claim the benefit of Notification 175/86 till after he filed a second classification on 6-5-86. In such a situation it does not stand to reason as to how the appellant can claim the benefit of Notification 175/86 retrospectively from 1-4-86 and more so, take out an application for refund on that basis. This aspect of the matter in the impugned order has been very succinctly summed up by the learned Collector (Appeals), as extracted below:

“In the present case, they have opted for classification under Notification 138/86 with effect from 1-4-86. That classification was correct, because the provisions of Notification 175/86 cannot be applied where an assessee avails benefit of Notification 138/86, because benefits of two notifications cannot be availed at the same time. Therefore, till they filed a classification list on 6-5-86, they were paying correct amount of duty calculated under the provisions of Notification 138/86. From the date i.e. 6-5-86 when they have claimed Notification 175/86, they are entitled to that notification and they are not entitled to the other notification i.e. 138/86. The Asst. Collector has sanctioned the refund for the period from 6-5-86. I find that during this period, there has been no excess payment by mistake. Payment has been made following Notification 138/86 which was on the statute during this period. Therefore, the duty paid by the appellants are correct and legal. Merely because the other Notification 175/86 is more beneficial to them, it cannot be said that duty paid under Notification 138/86 is wrong payment of duty or excess payment of duty. Therefore, there being no excess payment of duty, refund cannot be sanctioned, because Section 11B does not provide refund of duty which is correctly said.”

At this stage the learned Consultant submitted that Notification 260/86, dated 24-4-86 precluded one from claiming the benefit of Notification 175/86 if one had availed of Notification 138/86 and this prohibition having come into force on and from 24-4-86, so it should be presumed that it is open to a person to change his stand and claim the benefit of a different notification, though not specifically claimed in the classification. I do not find any force in the submission of the learned Consultant in the context of this case because it is nobody’s case that the appellant claimed the benefit of Notification 175/86 at any time prior to 6-5-86. I do not, therefore, find any merit in the appeal and the same is accordingly rejected.