Supreme Court of India

Mewar Polytex Ltd vs Union Of India & Ors on 9 December, 2010

Supreme Court of India
Mewar Polytex Ltd vs Union Of India & Ors on 9 December, 2010
Author: . M Sharma
Bench: Mukundakam Sharma, Anil R. Dave
                                                            REPORTABLE

             IN THE SUPREME COURT OF INDIA
              CIVIL APPELLATE JURISDICTION


              CIVIL APPEAL NO.            OF 2010
          [Arising out of S.L.P. (C) No. 4038 of 2009]


MEWAR POLYTEX LTD.                               .... Appellant

                            Versus

UNION OF INDIA & ORS                            ....Respondents


                         JUDGMENT

Dr. MUKUNDAKAM SHARMA, J.

1. Leave granted.

2. The assessee (appellant herein) seeks to challenge the

judgment of the High Court of Rajasthan at Jodhpur in

Central Excise Appeal No.9 of 2006. By its judgment and

order dated 26.8.2008, the High Court dismissed the

appeal, affirming the order of the Tribunal dated 4.7.2005,

which had allowed the appeal of the Revenue and set aside

the order of the Commissioner (Appeals), who in turn had

set aside the order in original. By the order in original, the

1
Assistant Commissioner had disallowed the Modvat credit of

` 5,37,799, and confirmed the recovery thereof, and also

imposed a penalty of ` 50, 000 under Rule 173 Q (1) (bb) of

the Central Excise Rules, 1944 (for short “the Rules”).

3. The necessary facts, in brief are, that the show cause notice

dated 15.2.1999 was issued to the assessee alleging that it

had wrongly taken credit to the extent of ` 5,37,799 under

Rule 57A of the Rules, during August 1998. The notice also

called upon the assessee to show cause and explain as to

why the aforesaid credit, wrongly taken by the assessee

should not be disallowed/recovered under provisions of

Rule 57-I, and also why penal action under Rule 173Q

(1)(bb) should not be taken, and interest should not be

charged under Section 11 AB.

4. The assessee is engaged in the manufacture of HDPE/PP

fabrics and bags, and was clearing the goods for home

consumption on payment of central excise duty, as well as

exporting the goods under bond without payment of duty,

and was availing Modvat credit on the inputs under Rule

57A. The Revenue alleged that the assessee vide

2
declarations in Form AR4 dated 4.8.1998, 17.8.1998 and

22.8.1998 had exported certain quantity of fabrics in its

own account, and in the said AR4s had declared that the

assessee had manufactured the fabric as mentioned in AR4,

and that the benefit of Modvat under Rule 57A has not been

availed, and also that it had not availed the facilities under

Rule 12(1)(b) and 13(1)(b) of the Rules, and that export was

made in discharge of export obligation under “advance

licence” file.

5. It was alleged by the Revenue that the same was a false

declaration, as the assessee has been availing Modvat credit

on the inputs under Rule 57A. Likewise, in column 4 of the

Form, the assessee had further declared that the export is

under duty draw back, while on examination of Central

excise records and R.T.12 returns of the assessee, it was

found that the assessee had taken Modvat credit on the

inputs used in the manufacture of exported goods, and they

had not received any duty free consignment of PP Granules

(Inputs) from anyone for exporting the goods on its behalf

till the date of above-said exports, and that they had also

3
not reversed any credit taken on the inputs used in the

goods exported vide above referred AR4s. Thus, the

assessee, it was alleged, had wrongly taken credit of

Modvat, to the tune of ` 5,37,799, which was not

admissible.

6. The Assessing Officer confirmed the demand, which was set

aside in appeal, and was reconfirmed in further stages of

appeal, as delineated above.

7. The High Court dismissed the appeal, holding that the

assessee had resorted to subterfuge and impermissible

technicalities in attaining its desired end to claim the

Modvat credit. While the High Court admitted that the

assessee had not indeed claimed the Modvat credit on the

inputs at the date when Form AR4s were submitted and the

goods were exported, it was held by the Hon’ble Court that

the said line of argument could not make a case in favour of

the assessee. The High Court arrived at this conclusion on a

reading of the provisions enshrined in Rule 57A, Sub-rules

(1) and (2), and on interpreting the declarations made under

Form AR4 in context of the case. The High Court held:

4
“A reading of the [Rule 57A] does make it clear, that
the Modvat credit is to be utilised towards payment
of duty of excise, leviable on final products.
Obviously therefore, the sine qua non for entitlement
of Modvat credit is, that the final product should
have suffered the incident of excise duty, and it is
from out of that excise duty, that the credit of Modvat
is availed by the assessee. In the present case,
admittedly, the finished products have not suffered
any excise duty, may be on account of resorting to
any contrivance, or subterfuge, but the hard fact
remains, that the finished goods have not suffered
any excise duty, and therefore, per force the
language of Rule 57-A, the assessee was not entitled
to claim the credit of Modvat.

[…] the declaration was required to be considered in
the right perspective, in as much as, the benefit of
Modvat credit should not have been availed, not only
at the precise point of time when the declaration is
given, but the benefit should not have been availed
with respect to the inputs used in manufacture of the
finished products, which was sought to be exported
under AR4. Obviously, not only at the cut off time of
giving declaration AR4, but also at any time in
future.”

Based on this line of reasoning, the High Court deemed it fit to

dismiss the appeal preferred by the assessee. Aggrieved by the

decision of the High Court the appellant-assessee has

approached this Court by way of this Special Leave to Appeal,

on which we have granted leave.

5

8. The appeal was listed for hearing and we heard the learned

counsel appearing for the parties who have ably taken us

through all the relevant documents on record and also

placed before us the various decisions which may have a

bearing on the issues raised in the present appeal.

9. Before we outline the arguments led by the parties to this

appeal, it would be appropriate to outline some of the facts

which are beyond dispute. It is well-settled that the

assessee had not claimed Modvat credit at the time when

the declarations under Form AR4 were made. However, the

assessee had in fact, claimed Modvat credit subsequently

on the inputs used for the very same manufactured goods

that were exported under AR4. In effect, the assessee had

used indigenous duty-paid inputs, and the finished

products were exported without payment of excise duty and

subsequently, Modvat credit was claimed on such inputs.

To explain further, we may elaborate briefly on the

technicalities that made this possible for the assessee.

10. In the normal course, an assessee is entitled to Modvat

credit on the duty paid in the manufacture of finished

6
products and it is from out of that excise duty, the Modvat

credit is availed of by the assessee. In the case of imported

raw materials, a countervailing duty (CVD) has to be paid,

equal to excise duty on such goods. On the other hand, an

assessee who manufactures finished goods to be exported

out of imported input material is given an “Advance

License” to import the inputs required for the manufacture

free from duty.

11.The case that is then made out by the assessee in the

present appeal is that the goods exported by the assessee

were manufactured out of indigenous goods, and hence

Modvat credit could be claimed. At the same time, however,

credit for the CVD was availed of by the assessee in respect

of the goods imported to be used in manufacture. Therefore,

the crux of the entire case at hand is whether the assessee

has been at the receiving end of a double benefit, having

claimed credit twice for the raw materials used.

12.To fortify its stance, the assessee contended before this

Court that it had taken credit of the duty on indigenous

inputs only after the replenishment arrived. That is to say,

7
the assessee had not claimed Modvat credit at the time the

declarations under the advance license scheme were filed,

but only later. It was further contended by the assessee that

it has not gained any extra benefit except as provided under

law. While fulfilling the export obligation under the Advance

Licensing Scheme, the assessee contends that it was

entitled to avail credit on duty paid on indigenous inputs as

well as on CVD in lieu of excise duty paid on imported,

replenished material. On this count, it is the submission of

the assessee that it has only availed Modvat credit on

indigenous inputs and availed drawback on the export

consignment as no credit was availed on CVD paid for the

imported material. Therefore, any action that could have

been taken against the assessee should have been made

under the Customs and Central Excise Duties Drawback

Rule, 1971 which was not done in the present case.

13.For its part, the Revenue has contended that the assessee

has resorted to technicalities in order to avail the

aforementioned double benefit. The essence of the argument

led by the Revenue is that the Modvat credit availed relates

8
to the same inputs which were used in the manufacture of

exported goods under AR4. Since the assessee had exported

the goods under AR4, claiming that no excise duty was

payable on the exported goods, it was contended by the

Revenue that no Modvat credit could be claimed in line with

the provisions of Rule 57A.

14.In sum and substance, we are faced with a claim of the

assessee that, in order to meet the exigency of the export

order, the assessee used indigenous inputs for the

manufacture of the export goods. Subsequently, when the

`replenishment’ arrived in the form of imported goods, the

assessee availed the drawback duty for the same. However,

the question to note is whether there were two separate

duties that arose, for the assessee to claim credit on both,

or if the entire process is to be considered as a single cycle,

which culminated in the export of goods under the Advance

Licensing Scheme?

15.The statutory position regarding the specified benefits is

postulated in Rule 57A of the Rules.

9
“Rule 57A. Applicability.-(1) The provisions of this
section shall apply to such finished excisable goods
(hereafter, in this section, referred to as the final
products) as the Central Government may, by
notification in the Official Gazette, specify in this
behalf for the purpose of allowing credit of any duty
of excise or the additional duty under Section 3 of the
Customs Tariff Act, 1975 (51 of 1975), as may be
specified in the said notification hereafter, in this
section, referred to as the specified duty) paid on the
goods used the manufacture of the said final
products (hereafter, in this section, referred to as the
inputs)

2) The credit of specified duty allowed under sub-rule
(1) shall be utilised towards payment of duty of
excise leviable the final products, whether under the
Act or under any other Act, as may be specified in
the notification issued under sub-rule (1) and subject
to the provisions this section and the conditions and
restrictions, if any, specified in the said notification.”

A literal reading of the aforestated provision makes it amply

clear that an entitlement to Modvat credit will arise only if

excise duty is incident upon the final product. The final

product in this instance refers to the finished goods (PP

fabrics) that were exported under the Advance Licensing

Scheme without any payment of duty. Therefore, the attempt

of the assessee to justify its availing of Modvat credit is

seriously undermined by the provisions in Rule 57A.

10

16. Subsequently, it is to be seen whether the claiming of

Modvat credit after filing the declarations in Form AR4

would entitle the assessee to Modvat credit on the

indigenous inputs. The declarations filed under AR4s

entitled the assessee to import inputs on payment of the

CVD, which subsequently was permitted to be drawn back.

Therefore, the assessee had utilized the specified

mechanism to avail of a benefit on the imported inputs,

while availing of Modvat credit on the indigenous raw

material used in the manufacture of the same, exported

goods. In effect, the assessee has not only availed of Modvat

credit on the indigenous input, but also drew back

countervailing duty paid on imported inputs that were mere

stock replenishments, which amounts to a double benefit.

That the Modvat credit was technically claimed only

subsequent to the filing of AR4 declarations, although the

indigenous goods were used in the manufacturing process

apriori does not also reflect well on the intention of the

assessee. The assessee has merely resorted to the

technicality of claiming Modvat credit subsequent to the

AR4 declarations, thereby entitling it to drawback.

11
Subsequently, the Modvat credit has been availed on the

very same indigenous goods, which shows that the claim of

the assessee to be legitimately entitled to two separate

duties is but a fagade.

17.There can be no question of separate duties arising in this

case since the issue concerns the manufacture and export

of one and the same goods. The imported inputs were

primarily stock replenishments that were used in the

execution of other orders, and allowing the assessee to

claim Modvat credit on the indigenous input would

tantamount to giving a benefit twice for the same process

that began with the manufacture and culminated in the

export of the specified goods. The assessee cannot be held

to be not entitled to claiming Modvat credit on finished

goods where duty is not incident. Any attempt to avail it

subsequently, casts serious aspersions on the bonafide

intention of the assessee. The argument of the assessee that

action had to be taken under the Duties Drawback Rules,

1971 and not through reversal of credit does not bear merit.

The reversal of credit is meant to deny the assessee of a

12
benefit that they would have otherwise enjoyed without

justification. The drawback equivalent to CVD is legitimately

permissible vide the process of AR4 declarations and thus,

it is the benefit that is enjoyed without justifiable basis that

has to be reversed.

18.In light of the aforesaid facts and circumstances, we find

that the contentions of the assessee are without merit. We

dismiss the appeal filed by the assessee, but leave the

parties to bear their own costs.

………………………………..J.
[Dr. Mukundakam Sharma]

…………………………………J.
[Anil R. Dave]
New Delhi
December 9, 2010.

13