CASE NO.: Appeal (civil) 654 of 2002 PETITIONER: M/s. Adhunik Food Products (P) Ltd., U.P. RESPONDENT: Commissioner of Central Excise, Meerut DATE OF JUDGMENT: 20/04/2007 BENCH: S.H. KAPADIA & B.SUDERSHAN REDDY JUDGMENT:
J U D G M E N T
KAPADIA, J.
A short point which arises for determination in this
civil appeal is : whether ‘puffs’ obtained by the swelling or
roasting of cereals constitute preparations of cereals
under Chapter Heading 19.04. According to the
appellant ‘puffs’ from cereals fall under Chapter Heading
21.07 (Edible preparations).
The assessee manufactures ‘puffs’ from cereals
namely wheat and soya nuts. The said product is packed
in unit containers and supplied to Integrated Child
Development Scheme (for short ‘ICDS’) in Haryana.
On 21.3.1997 a show-cause notice was issued by
the Department raising a demand on the assessee for
mis-declaration of the said products as
‘chabena/prasad’. In the said show cause notice it was
further alleged that the products were sold under the
brand name ‘bonton’. Under the said show cause notice
it was also alleged that the said ‘puffs’ were sold in the
market as breakfast cereals, high in protein and low in
cholesterol. It was further alleged that the said products
were sold to five star hospitals and public schools. In the
circumstances the assessee was called upon to pay to
the Department Rs.2.31 crores as duty for the aforesaid
period. This demand has been confirmed by the
authorities below as well as by the Tribunal. Hence this
civil appeal.
In this case we are concerned with two sets of the
same entry since the show cause notice covers the period
of 5 years between 1992-93 to 1996-97.
For the period 1994-95 we quote hereinbelow
Chapter Heading 19.04
“CHAPTER 19
PREPARATIONS OF CEREALS, FLOUR, STARCH
OR MILK; PASTRY COOKS’ PRODUCTS
Notes:
1. xxx xxx xxx
2. Heading No.19.04 does not cover
preparations containing more than 8% by
weight of cocoa powder or coated with
chocolate or other food preparations
containing cocoa of Chapter 18.
Heading
No.
Sub-
heading
No.
Description of goods
Rate of
duty
(1)
(2)
(3)
(4)
19.04
Prepared foods obtained by
the swelling or roasting of
cereals or cereal products
(for example, corn flakes);
cereals, other than maize
(corn), in grain form, pre-
cooked or otherwise
prepared
1904.10
Put up in unit containers
and ordinarily intended for
sale
10%
1904.90
Other
Nil
For the same period we quote hereinbelow Chapter
Heading 21.07:
“CHAPTER 21
MISCELLANEOUS EDIBLE PREPARATONS
Notes :
1 to 4. xxx xxx xxx
5. Heading No.21.07, inter alia, includes:
(a) protein concentrates and textured
protein substances;
(b) preparations for use, either directly or
after processing (such as cooking;
dissolving or boiling in water, milk or
other liquids), for human consumption;
(c) preparations consisting wholly or
partly of foodstuffs, used in the making of
beverages or food preparations for human
consumption;
(d) powders for table creams, jellies, ice-
creams and similar preparations, whether
or not sweetened;
(e) flavouring powders for making
beverages, whether or not sweetened;
(f) peanut butter;
(g) preparations consisting of tea or coffee
and milk powder, sugar and any other
added ingredients;
(h) preparations (for example, tablets)
consisting of saccharim and a foodstuff,
such as lactose, used for sweetening
purposes;
(i) pre-cooked rise cooked either fully or
partially and their dehydrates; and
(j) preparations for lemonades or other
beverages, consisting, for example, of
flavoured or coloured syrups, syrup
flavoured with an added concentrated
extract, syrup flavoured with fruit juices
and concentrated fruit juice with added
ingredients. (emphasis supplied)
Heading
No.
Sub-
heading
No.
Description of goods
Rate of
duty
(1)
(2)
(3)
(4)
21.07
Edible preparations, not
elsewhere specified or
included
2107.10
Prasad or prasadam
Nil
2107.20
Sterilised or pasteurized
miltone
Nil
Other:
2107.91
Put up in unit containers
and ordinarily intended for
sale
50%
2107.99
Other
50%
At this stage it may be noted that Chapter sub-
heading 2107.91 during the relevant period attracted
50% duty. However, the effective rate of duty was nil in
view of general exemption No.83 (item No.25) of the
Notification No.2/1994 dated 1.3.1994. We quote
hereinbelow item No.25 of General Exemption No.84 vide
Notification No.2/1994.
“GENERAL EXEMPTION NO.83
Effective rate of duty for certain specified goods
of Chapters 4 to 22
In exercise of the powers conferred by sub-
section (1) of section 5A of the Central Excises and
Salt Act, 1944 (1 of 1944), the Central Government,
being satisfied that it is necessary in the public
interest so to do, hereby exempts goods specified in
column (3) of the Table hereto annexed and falling
under the Chapter or sub-heading No. of the
Schedule to the Central Excise Tariff Act, 1985 (5 of
1986), specified in the corresponding entry in
column (2) of the said Table, from so much of the
duty of excise leviable thereon which is specified in
the said Schedule, as is in excess of the amount
calculated at the rate specified in the
corresponding entry in column (4) thereof.
Heading
No.
Sub-
heading
No.
Description of goods
Rate of
duty
(1)
(2)
(3)
(4)
25
2107.91
(i) Soya textured protein,
Soya yoghurt, soya tofu,
soya based food
preparations for infant use,
soya milk powder, soya
noodles, soya macaroni and
soya tempeh, whether or
not containing other food
ingredients but not
containing cocoa;
(ii) Powders of fruitsand
vegetables;
(iii) Papad, idli-mix, vada-
mix, dosa-mix, jalebi-mix,
gulabjamun-mix or
namkeens, such as bhujyia,
chabena.
Nil
Heard learned counsel on both sides.
In the present matter the show cause notice
concentrated more on the denial of exemption claimed by
the assessee, than the classification. We may make it
clear that the ‘puffs’ prepared from cereals cannot fall
within the item ‘Prasad/prasadam’. To that extent we
are in agreement with the impugned order of
adjudication.
The main question which was required to be
decided was whether ‘puffs’ made from cereals would at
all fall under Chapter Heading 19.04 or whether they
would fall under Chapter Heading 21.07 (remoulded as
Chapter Heading 21.08 during the Assessment Year
1996-97).
For the sake of clarity we also quote hereinbelow the
remoulded Chapter Heading 21.08.
“CHAPTER 21
MISCELLANEOUS EDIBLE PREPARATONS
Notes :
1 to 8. xxx xxx xxx
9. Heading No.21.08, inter alia, includes:
(a) protein concentrates and textured
protein substances;
(b) preparations for use, either directly or
after processing (such as cooking;
dissolving or boiling in water, milk or
other liquids), for human consumption;
(c) preparations consisting wholly or
partly of foodstuffs, used in the making of
beverages or food preparations for human
consumption;
(d) powders for table creams, jellies, ice-
creams and similar preparations, whether
or not sweetened;
(e) flavouring powders for making
beverages, whether or not sweetened;
(f) peanut butter;
(g) preparations consisting of tea or coffee
and milk powder, sugar and any other
added ingredients;
(h) preparations (for example, tablets)
consisting of saccharim and a foodstuff,
such as lactose, used for sweetening
purposes;
(i) pre-cooked rise cooked either fully or
partially and their dehydrates; and
(j) preparations for lemonades or other
beverages, consisting, for example, of
flavoured or coloured syrups, syrup
flavoured with an added concentrated
extract, syrup flavoured with fruit juices
and concentrated fruit juice with added
ingredients.
Heading
No.
Sub-
heading
No.
Description of goods
Rate of
duty
(1)
(2)
(3)
(4)
21.08
Edible preparations, not
elsewhere specified or
included
2108.10
Preparations for lemonades
or other Beverages intended
for use in the manufacture
of Aerated Water
40%
2108.20
Sharbat
20%
2108.30
Prasad or Prasadam
Nil
2108.40
Sterilised or pasteurized
miltone
Nil
Other:
2108.91
Not bearing a brand name
Nil
2108.99
Other
20%
In the entire discussion in the impugned judgment
there is no finding given by the Tribunal as to whether
‘puffs’ prepared from cereals would fall under the
Chapter Heading 19.04. As far as ‘puffs’ prepared from
soya nuts are concerned there is no finding as to the
quantity of puffed soya nuts sold by the assessee during
the above period to ICDS, Haryana and the quantity of
the said product sold by the assessee during the said
period to public schools and five star hospitals. There is
also no finding as to whether ‘puffed soya nuts’ were
supplied to ICDS, Haryana under the brand name
‘bonton’ or whether they were supplied without any
brand name being affixed to the unit containers. These
questions are important since the entry 2108.91 refers to
nil rate of duty for “Other Edible Preparations” as long as
the product is supplied without a brand name. These
questions are also important to be decided particularly
since the General Exemption No.83 states that the
benefit of exemption shall be given only if the product is a
soya based food preparation for infant use. According to
the assessee puffed soya nuts is a soya based food
preparation under item No.25 of the Notification No.2 of
1994 (General Exemption No.83). According to the
assessee puffed soya nuts were supplied to the schools
under ICDS programme. None of the questions have
been decided.
In the circumstances, we set aside the impugned
judgment of the tribunal and remand the matter to the
adjudicating authority for fresh determination in
accordance with law. The appeal is accordingly allowed
with no order as to costs.