Supreme Court of India

M/S. Hans Steel Rolling Mill vs Commnr. Of Central Excise, … on 10 March, 2011

Supreme Court of India
M/S. Hans Steel Rolling Mill vs Commnr. Of Central Excise, … on 10 March, 2011
Author: . M Sharma
Bench: Mukundakam Sharma, Anil R. Dave
                                                             REPORTABLE

              IN THE SUPREME COURT OF INDIA


               CIVIL APPELLATE JURISDICTION




               CIVIL APPEAL NO. 2715 OF 2003





M/s Hans Steel Rolling Mill                    .....Appellant


                                 vs.



Commnr. of Central Excise,                     ....Respondent

Chandigarh



                                WITH



               CIVIL APPEAL NO. 2717 OF 2003



                                WITH



               CIVIL APPEAL NO. 3988 OF 2003





                          JUDGMENT

Dr. MUKUNDAKAM SHARMA, J.

1. The issue that falls for consideration in these appeals is, as

to whether the provisions of time limit that are contained in

1

Section 11A of the Central Excise Act, 1944 (in short `the

Act’) are applicable to the recovery of amounts due under the

compound levy scheme for Hot-Re-rolling mills, under the

Annual Capacity determination Rules 1997 because

otherwise, it is a separate scheme for the collection of Central

Excise Duty for the goods manufactured in the country.

2. In order to record a definite finding on the aforesaid issue it

would be necessary to set out certain facts leading to filing of

the present appeals.

3. The appellants are engaged in the manufacture of iron and

steel products falling under Chapter 72 and 73 of the Central

Excise Tariff Act, 1985. During the period ranging from

01.09.1997 to 31.3.2000, the goods manufactured by the

appellants were chargeable to Central Excise Duty in terms

of Section 3A of the Act. As per the Act, the duty was

suppose to be paid on the annual production capacity of the

plant, irrespective of the actual production. Under the

scheme of Section 3A, the payment of duty to be under Rule

96ZP of the Central Excise Rules. The Hot-Re-rolling Steel

2

Mills Annual Capacity Determination Rules, 1997 were

introduced by notification no. 32/97-CE (NT) dated

01.08.1997, wherein the manner and procedure for

determination of annual capacity of rolling mill was provided.

On 27.04.1998, the Commissioner of Central Excise

determined the Annual Capacity to be 3355 MT.

4. Being aggrieved by the determination made, the appellants

filed an appeal before the Customs, Excise & Gold (Control)

Appellate Tribunal, (in short `the Tribunal’) New Delhi,

whereby and whereunder the Tribunal remanded the matter

back to the Commissioner for the re-determination of the

value.

5. A show cause notice was issued to the appellants on

03.11.1998, contending that the demand of the duty has to

be based on the capacity determination of 3355MT, for which

the recovery of duty under Section 11A of the Act amounting

to Rs 2,19,750.00 was to be made.

3

6. On 11.12.1998, the appellants changed the parameters of

their re-rolling mill and applied for the re-determination of

the annual capacity for fresh declaration in terms of Capacity

Determination Rules. On 31.05.1999, the Commissioner

passed an order based on Rule 5 of the Capacity

Determination Rules stating the capacity as 1890MT. During

the pendency of the final re-determination, the Central

Excise Department issued a demand notice under Section 11

of the Act, for recovery of duty. Aggrieved by the same, the

appellants filed a writ petition before the Punjab and

Haryana High Court, whereby and whereunder the High

Court set aside the demand notice and directed the revenue

to re-determine the annual capacity.

7. On 04.01.2001, the Commissioner of Central Excise re-

adjudicated the matter and determined the annual capacity

of the period 1.09.97 to 31.3.2000 to be 1890MT. The

appellant filed an appeal before the Tribunal against the

same. On 08.04.2002, the larger bench of the Tribunal, held

that in case of the manufacturer operating under Compound

4

Levy Scheme in terms of Section 3A of the Act, and Rule

96ZP of the Central Excise Rules, recovery mechanism

provided in terms of Section 11A of the Act is not to be

followed and hence the matter was to be remanded back to

the Commissioner for re-determination.

8. Still aggrieved the appellants filed the present appeals on

which we heard the learned counsel appearing for the

parties, who have taken us through various orders passed by

the different authorities and also through other connected

records. Having considered the same, we proceed to dispose

of the present appeal by recording our reasons for our

conclusion.

9. It was submitted by the counsel appearing for the appellants

that the provisions of Section 11A of the Act are mandatory

for recovery of any duty short levied and short paid. The

learned counsel for the petitioner further contended that the

Section 11A of the Act stipulates the procedure to be followed

invariably and without exception for recovery of any duty

which has not been levied or not paid or short paid or

5

erroneously refunded. The counsel referred to sub Section (2)

of Section 11A of the Act which stipulated that the

determination of amount of duty short levied etc, from a

person is to be made after considering his representation in

the matter. In this case since the recovery proceedings have

been initiated under Section 11 of the Act, the procedural

requirements for issuing notice, determining the amount etc,

have not been satisfied at all. The counsel further submitted

that there is no exception in the Central Excise Act or Rules

regarding the procedure of recovery.

10. The aforesaid submissions of the counsel appearing for the

appellants were however refuted by the counsel appearing for

the respondent. The learned counsel for the respondent has

pointed out that under the Compound Levy Scheme, the

appellants opted for the payment of duty at compounded

rates and filed declarations furnishing details about annual

capacity of production and duty payable on such capacity of

production. Once the commissioner approved such

6

applications, payments are to be made in terms of Rule 96ZP

of the Rules.

11.We have already set out the issue which falls for our

consideration in these present appeals.

12.On going through the records it is clearly established that

the appellants are availing the facilities under the Compound

Levy Scheme, which they themselves, opted for and filed

declarations furnishing details about annual capacity of

production and duty payable on such capacity of production.

It has to be taken into consideration that the compounded

levy scheme for collection of duty based on annual capacity

of production under Section 3 of the Act and Hot Re-rolling

Steel Mills Annual Capacity Determination Rules, 1997 is a

separate scheme from the normal scheme for collection of

central excise duty on goods manufactured in the country.

Under the same, Rule 96P of the Rules stipulate the method

of payment and Rule 96P contains detailed provision

regarding time and manner of payment and it also contains

provisions relating to payment of interest and penalty in

7

event of delay in payment or non-payment of dues. Thus, this

is a comprehensive scheme in itself and general provisions in

the Act and Rules are excluded.

13. The judgments of this court in the cases of Commissioner of

C. EX & Customs v. Venus Castings (P) Ltd as reported in

2000 (117) ELT 273 (SC) and, Union of India v. Supreme

Steels and General Mills as reported in 2001 (133) ELT

513 (SC), has clearly laid down the principle that the,

compound levy scheme is a separate scheme altogether and

an assessee opting for the scheme is bound by the terms of

that particular scheme. It is settled matter now that Section

11A of the Act has no application for recovery under different

schemes.

14. In the case of Collector of Central Excise, Jaipur V.

Raghuvar (India) Ltd as reported in 2000 (118) ELT 311

(SC), this court has categorically stated that Section 11A of

the Act is not an omnibus provision which stipulates

limitation for every kind of action to be taken under the Act

or Rules. An example can be drawn with the Modvat Scheme,

8

because even in that particular scheme, Section 11A of the

Act had no application with regard to time limit in the

administration of that scheme.

15.We are in agreement with the finding and decision arrived at

by the Tribunal that the importing of elements of one scheme

of tax administration to a different scheme of tax

administration would be wholly inappropriate as it would

disturb the smooth functioning of that unique scheme. The

time limit prescribed for one scheme could be completely

unwarranted for another scheme and time limit prescribed

under Section 11A of the Act is no exception.

16.Accordingly, in view of the above, we find no merit in these

appeals which are dismissed herewith but without costs.

……………………………………, J

(DR. MUKUNDAKAM SHARMA)

………………………………………,J

(ANIL R. DAVE)

NEW DELHI;

9

MARCH 10, 2011.

1