Customs, Excise and Gold Tribunal - Delhi Tribunal

Maihar Cement vs Cce on 24 December, 2002

Customs, Excise and Gold Tribunal – Delhi
Maihar Cement vs Cce on 24 December, 2002
Equivalent citations: 2003 (86) ECC 177, 2003 (159) ELT 405 Tri Del
Bench: S Kang, A T V.K.


JUDGMENT

V.K. Agrawal, Member (T)

1. The issue involved in this Appeal filed by M/s Maihar Cement is whether Modvat Credit is available to them in respect of welding Electrodes, Oxygen and DA Gas.

2. Shri Sanjay Grover, learned Advocate, submitted that use of welding electrodes, oxygen and DA gas is integral to the process of manufacture as these are required for repairing and remaking parts which get worn out; that oxygen and DA gas are used for removing worn out liner and welding electrodes are used for fittings new liners in Raw Mill; that without refurbishing of liners, the grinding activity will halt and hence there is direct nexus with the manufacturing process; that welding electrodes are also used in re-building of worn out parts such as, hammer, crusher, pre-heater in the kiln, crusher roller in the cement mill, etc. The learned Advocate relied upon the decision of the Larger Bench of the Tribunal in the case of CCE, Meerut I v. Modi Rubber Ltd., 2000 (70) ECC 444 (LB): 2000 (119) ELT 197, wherein the Modvat credit was allowed on lubricating oils and greases used in the machinery by holding that it is immaterial whether the goods are used in the machinery or for the purpose of the machinery. Reliance has also been placed on the decision in the case of Jawahar Mills Ltd. v. CCE, 1999 (108) ELT 47 and Associated Cement Companies Ltd. v. CCE, Belgaum, 1999 (108) ELT 477 wherein the Modvat Credit was allowed in respect of dissolved acetylene/oxygen used for refurbishing liners in Raw Mill and Cement Mill. He also mentions that the Tribunal in the case of Hindustan Development Corporation v. CCE, Calcutta-IV, 1999 (84) ECR 86 has allowed the Modvat credit on welding electrodes under Rule 57Q of the Central Excise Rules.

3. Countering the arguments Shri Rajiv Tandon, learned SDR, submitted that none of the products impugned can be treated as spares, components or accessories of the machine/machinery used for producing cement; that with effect from 27.3.96 welding electrodes and gas falling under Chapter 83 28/29 of the Schedule to the Central Excise Tariff Act have not been specified as capital goods under Rule 570 of the Central Excise Rules, 1944; that, therefore, they are not eligible capital goods in respect of which Modvat credit can be availed of. The learned SDR also submitted that in the case of Modi Rubber Ltd., Larger Bench of the Tribunal allowed the Modvat credit in respect of lubricating oils and greases as the use of those products increased efficiency of the machine/machinery; that in the present matter, the impugned items are used to repair the worn out parts which activity is not in or in relation to the manufacture of the finished goods.

4. We have considered the submissions of both the sides. It has not been disputed by Revenue that welding electrodes, oxygen and DA gas are used for repairing and
remaking of worn out parts; once the parts got worn out the manufacturing activity undertaken by the appellants would come to halt if the worn out parts are not repaired or not re-made. Thus the process of repairing or remaking of worn out parts is in relation to the manufacture of the finished products. This was the view expressed by the Lager Bench of the Tribunal in the case of Modi Rubber Ltd. where eligibility of lubricating oils and greases was under consideration. In has been held by the Tribunal that–

“Unless the machinery of the assessees are lubricated with the lubricants, heat will be generated on account of mechanical friction between the working surfaces of the machinery leading to adverse consequences affecting the process of manufacture…..The friction and the resultant heat are also sure to cause damage to the machinery. These facts would suffice to hold that lubrication of the machines and machinery is essential for their working and for that matter, for the smooth process of manufacture of final products….. Again it does not matter whether the goods are used in the machinery or for the purpose of the machinery. Lubrication of the machinery is an activity, which is concerned with or pertaining to the manufacture of the finished goods. It is rather integrally connected with the manufacture. The use of lubricants in the machinery is certainly in or in relation to the manufacture of the finished products”.

5. The ratio of the decision in Modi Rubber Ltd. case squarely applies to the facts of the present matter. We therefore, hold that repair or remaking of worn out parts is directly concerned with or pertaining to the manufacture of finished goods and accordingly, the impugned products have been used in or in relation to the manufacture of the finished products. The appellants are eligible to avail the Modvat credit of the duty paid on these products. We also mention here that the Larger Bench in the case of Modi Rubber Ltd. has held that a declaration filed by the assessee in terms of Rules 57Q is sufficient for the purpose of extending credit within meaning of Rule 57A. We, therefore, set aside the impugned order and allow the Appeal.