Judgements

Mexin Medicaments Pvt. Ltd. vs Collector Of Central Excise on 9 July, 1991

Customs, Excise and Gold Tribunal – Mumbai
Mexin Medicaments Pvt. Ltd. vs Collector Of Central Excise on 9 July, 1991
Equivalent citations: 1995 (77) ELT 392 Tri Mumbai


ORDER

R. Jayaraman, Member (T)

1. This appeal is directed against the order passed by the Collector (Appeals) bearing No. M-498/BD-291/96, dated 26-11-1986 rejecting the appellants’appeal.

2. The facts of the case are that the appellants being the manufacturers of medicaments, removed on payment of duty certain medicines (76,800 bottles) in January-February 1983. They were found to have been crystallised and hence were required to be reprocessed. Hence the goods have been called back. A quantity of 57,459 bottles were received and at the time of their receipt in their factory, D-3 declaration was furnished and they were taken into the prescribed record. Thereafter, they were issued for reprocessing after assigning the batch numbers. The goods were reprocessed and 53,514 bottles were cleared on payment of duty again and hence refund claim has been filed under Rule 173L, which was rejected by the Asstt. Collector, on the ground that the appellants have mixed the goods received for reprocessing with other non-duty paid goods and no separate reprocessing of the goods received has been carried out as required under Rule 173L. The claim was rejected only on the ground that the receipted goods have not been reprocessed separately. When the matter was taken in appeal, the Collector (Appeals) rejected the claim on the ground that the appellants did not maintain account for duty paid returned goods in terms of Rule 173L(2). The present appeal is against the aforesaid order.

3. Shri Parakh, the Ld. advocate on behalf of the appellants, pleaded that there is no stipulation under Rule 173L that the goods returned back should be reprocessed separately. The only requirement is to store the goods separately and for maintaining proper account in the prescribed form. He also took me through the relevant register showing the quantity returned and removed for reprocessing and batch Nos. given for reprocessing and the corresponding batch numbers of final products. In view of this, he contended that proper accounting has been rendered for the returned quantity and in the absence of any stipulation to the effect that the returned goods have to be reprocessed separately, the Asstt. Collector is not justified in rejecting their refund claim. In view of the fact that the goods have been received under proper D-3 declaration and the receipt of the goods also have been duly recorded in the register with proper co-relation to the finished product, proper account has been rendered.

4. Mrs. Lipika M. Roy Choudhury, the Ld. SDR on the other hand contended that once the goods are mixed up with the other non duty paid goods, the accountal of the returned goods for reprocessing is not possible. She, therefore, pleaded that in the absence of proper accountal of the goods returned for reprocessing of the goods, the condition prescribed under Rule 173L is not fulfilled.

5. Shri Parakah also cited the decision of the East Regional Bench of the Tribunal in the case of Orissa Cement Limited reported in 1990 (50) E.L.T. 130 (Tri.) to urge that there is no bar under Rule 173L for adding fresh raw material to the returned goods in the remanufacturing process.

6. After hearing both the sides, I find that the only ground on which the Asstt. Collector rejected the refund claim is that the appellants have mixed the goods with other non-duty paid goods and no separate reprocessing of the goods received has been carried out. On a perusal of Rule 173L, it is observed that no such stipulation of reprocessing of the returned goods separately is prescribed under the Rule. What is contemplated in the Rule is that the goods should be returned under proper intimation and should be accounted for in the prescribed record. On a perusal of the record, it is found that this has been complied with and the issue for repocessing is also noted and the number of bottles obtained by way of reprocessing is also mentioned. In the circumstances, I am of the view that the Asstt. Collector is not justified in rejecting the refund claim only on the ground that the reprocessing has not been done separately. In this view of the matter, I allow the appeal and remand the case back to the Asstt. Collector for considering the refund claim and grant consequential relief.