Supreme Court of India

M/S Uttam Industries vs Commnr.Of Central Excise Haryana on 21 February, 2011

Supreme Court of India
M/S Uttam Industries vs Commnr.Of Central Excise Haryana on 21 February, 2011
Author: . M Sharma
Bench: Mukundakam Sharma, Anil R. Dave
                                                      1

ITEM No.1-A              Court No.14         SECTION  III
(for judgment)
                
              S U P R E M E   C O U R T   O F   I N D I A
                          RECORD OF PROCEEDINGS

              CIVIL APPEAL Nos. 3727-3728 OF 2005

  

M/S.UTTAM INDUSTRIES                                   APPELLANT (s)

                              VERSUS



COMMNR.OF 
CENTRAL 
EXCISE 
HARYANA 





Respondent (s)



Date : 21/02/2011  These  appeals were called on for judgment 
today.
    
  
  For Appellant (s)   Ms.Neeru Vaid, Adv.                   



  For Respondent(s)  Mr.B.Krishna Prasad,Adv.   
                     
        Hon'ble   Dr.   Justice   Mukundakam   Sharma   pronounced   the 

Judgment     of   the   Bench   comprising   His   Lordship   and   Hon'ble   Mr. 


                                    2

Justice Anil R. Dave. 

    Delay condoned.

     The appeals  are  dismissed in terms of the signed reportable 

judgment which is placed on the file.

  




          (KUSUM SYAL)               (RENU DIWAN)
            SR.P.A                    COURT MASTER

(Signed 





Reportable judgment is placed on the file.)


                                        3

                                                             REPORTABLE



                   IN THE SUPREME COURT OF INDIA



                    CIVIL APPELLATE JURISDICTION



                 CIVIL APPEAL NOS.  3727-3728 OF 2005





lM/s. Uttam Industries                                .... Appellant





  Versus





Commnr. 

of   Central 

Excise, 

Haryana   

      ...





Respondent





                               JUDGMENT

Dr. MUKUNDAKAM SHARMA, J.

1 The issue that falls for consideration in these appeals is to the

4

entitlement or otherwise of the appellants to the benefit of

Notification No. 180/88 CE dated 13.05.1988 as amended by

notification No. 135/94-CE dated 27.10.1994 whereunder

exemption available was made conditional to the non-availment of

Modvat Credit of the duty paid on the inputs.

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 aluminum

circles and utensils. The appellants filed classification list with

effect from 27.10.1994 whereby the appellants claimed benefit of

Notification No. 1/93 dated 28.02.1993 as well as benefit of

Notification No. 135/94-CE dated 27.10.1994. A show cause notice

5

was issued to the appellants on 18.01.1995 contending inter alia

that the benefit of Notification dated 27.10.1994 was not available to

the appellants. Subsequent to the same a demand of Rs. 5,18,652/-

was confirmed by way of denial of the aforesaid benefits of

Notifications vide order passed on 01.11.1995.

4. Being aggrieved by the aforesaid order passed in the order-in-

original

dated

01.11.1995, the appellants filed an appeal before the Commissioner

Central Excise (Appeals) contending inter alia that the appellants

fulfilled conditions of both the Notifications, namely, the one issued

on 13.05.1988 as amended by notification dated 27.10.1994 and

also of the Notification dated 28.02.1993 and since both the

aforesaid notifications are independent it cannot be said that

6

benefits under both the notifications cannot be availed by the

appellants and that rather one can avail both the benefits

simultaneously.

5. The Commissioner Central Excise, who was the appellate

authority held that the appellants had not fulfilled the stipulated

conditions laid down in Notification dated 13.05.1988, as amended

as the

appellants availed Modvat Credit and therefore they are not entitled

to the benefit of the said Notification. It was also held by the

appellate authority that the appellants did not place any material on

record to show that they had fulfilled conditions of the Notifications

for availing benefit of Modvat Credit.

6. Being aggrieved by the aforesaid order passed on 31.03.2003 the

7

appellants filed an appeal before the Customs, Excise and Service

Tax Appellate Tribunal. By Judgment and Order dated 10.03.2004

the aforesaid appeal filed by the appellants was also dismissed

holding inter alia that in this case it is not disputed by the

appellants that they were availing the credit in respect of the inputs

used in the manufacture of the aluminum circles and therefore they

are not

entitled to

the

benefit of

the

Notification granting exemption. 7. Still aggrieved the appellants filed

the present appeals on which we heard learned counsel appearing

for the parties, who had taken us through various orders passed by

the different authorities and also through other connected records.

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

appellants are availing Modvat Credit in respect of inputs used in

8

the manufacture of aluminum circles. The order-in-original, the

orders passed by the appellate authority and as also by the Tribunal

concurrently held that admittedly the appellants are availing such

Modvat Credit in respect inputs used in the manufacture of the

aluminum circles. Consequently, the appellants are not entitled to

avail the benefit of Notification granting exemption inasmuch as for

availing

such

benefit

under the

said

notification the pre-condition is that the aluminum circles are to be

cleared for intended use in the manufacture of utensils and no credit

of duty paid on inputs has been taken in respect of the inputs used

in the manufacture of the aluminum circles. All the aforesaid three

authorities below having held concurrently in the same manner as

stated hereinabove. Such finding has become final and it is not

9

open to the appellants to challenge the same. We also hold that the

appellants failed to bring any evidence on record that the appellants

were not availing of Modvat Credit on the same goods in respect of

which they were also claiming benefit of exemption under

Notification.

9. That being the position we are not inclined to interfere with the

aforesaid

finding of

fact

recorded

by the

Tribunal

and the

authorities below on the aforesaid issue.

10. It is by now a settled law that the exemption notification has to

be construed strictly and there has to be strict interpretation of the

same by reading the same literally. In this connection reference can

be made to the decision of this Court in Collector of Customs

(Preventive), Amritsar vs. Malwa Industries Limited reported at

10

(2009) 12 SCC 735 as also to the decision in Kartar Rolling Mills

vs. Commissioner of Central Excise, New Delhi reported at (2006)

4 SCC 772 wherein also it was held by this Court that finding

recorded by the Tribunal and the two authorities below are findings

of fact and such findings in absence of evidence on record to the

contrary is not subject to interference. In order to get benefit of

such

notification granting exemption the claimant has to show that he

satisfies the eligibility criteria. Since the Tribunal and the

authorities below have categorically held that the appellant does not

satisfy the eligibility criteria on the basis of the evidence on record,

therefore, we hold that the said exemption Notification is not

applicable to the case of the appellants.

11

11. We do not find any merit in these appeals, therefore, we dismiss

the same but leaving the parties to bear their own costs.

………………………………………J

[Dr. Mukundakam Sharma]

………………………………………J

[ Anil R.

Dave ]

New

Delhi,

February

21, 2011.