Judgements

Nrc Limited vs Commissioner Of Central Excise on 11 November, 2003

Customs, Excise and Gold Tribunal – Mumbai
Nrc Limited vs Commissioner Of Central Excise on 11 November, 2003
Equivalent citations: 2002 (145) ELT 355 Tri Mumbai
Bench: S T C.


ORDER

C. Satapathy, Member (T)

1. Heard both sides. Shri T.C. Nair, learned consultant for the appellants states that the Commissioner (Appeals) has passed the impugned order denying modvat credit for various items listed below in respect of which credit has been allowed in similar cases under various Tribunal/Court judgments:-

Sr. No.

List of goods

Case Laws

1

Spirax Ball FloatCompressed Air Trap

2001 (132) ELT 3 (SC) – Jawahar Mills1999 (108) ELT 47 (T) –
Jawahar Mills

2

SS Bushing

2001(135) ELT 280 (T) – Birla Jute2002 (139) ELT A-93 (SC)-
Birla Jute

3

Sonic Cleaning System

2000 (115) ELT 169 (T)

– SRF Limited

4

Energy Saving Device

2001 (132) ELT 3 (SC)

– Jawahar Mills1999 (108) ELT 47 (T) – Jawahar Mills

5

Process Control Instruments

1996 (86) ELT 501(T)- Nav Bharat Paper2001 (132) ELT 504 (T) –
Kherani Paper1998 (103) ELT 569 (T) – Jindal Polymers

6

Bourdon Pressure Guages & fiebig LowPressure CapsuleGuages

1998 (103) ELT 569 (T) – Jindal Polymers2002 (51) RLT 1075(T)- Chemplast India2000 (116) ELT 132 (T)-Modi Tyre Factory2001 (132) ELT 504 (T) – Kherani Paper

 

 

Mills

7

Lighting Arrester

2002 (145) ELT 389 (T) – Vardhman Special Steel2003 (110)ECR 570
(T)-Rajashree Cement

8

Solenoid Valves

2000 (115) ELT 738(T) –

Samtel (India) L.2001 (135) ELT 280 (T)- Birla Jute & Inds.2002 (139)ELT
A-93(SQ- Birla Jute & Inds2000 (125)
ELT 629 (T) -Maihar Cement

9

Transformer Oil

2002 (145) ELT 389 (T) – Vardhman Special Steel2001 (127) ELT 235 (T) – H.E.G. Ltd.2002
(139)ELT A-93(SC)- Birla Jute & Inds

10

250 W HPMV SafetyWell Glass

2001 (139) ELT 3 (SC) – Jawahar Mills1999 (108) ELT 47 (T) –
Jawahar Mills

11

Aquarius PH/RedoxAnalyser

2000 (116) ELT 170
(T)-Lupin Laboratories2002 (49) RLT 620 (T) – Serene Industries

12

Vaiave of differentTypes

2002 (51) RLT 1075(T)-

Chemplast India2002 (50) RLT 950 (T)-Tanfac Industries2000 (125) ELT 629 (T) – Maihar Cement

 

 

2001 (135) ELT 280 (T)-

Birla Jute & Inds.2002 (139)ELT A-93(SC)~ Birla Jute & Inds

13

MS Fixed Castors

2002 (48) RLT 172 (T) – Raymond Cement2000 (124) ELT 319 (T) – Goodyear India2000 (119)
ELT 82 (T) – ACC Ltd.

14

Flame Proof AirCirculator

2001 (132) ELT 3 (SC) –

Jawahar Mills1999 (108) ELT 47 (T) – Jawahar Mills

15

Spares for flame failure unit amplifier/Firetron cell

2000 (118) ELT 190 (T)

– Southern Petrochem2000(1 161 ELT 170(D – Lupin Laboratories

16

Spare Impeller forXE-9 Fans

2002 (48) RLT 927 (T) – Aarti Steel Ltd.2002 (147) ELT 161 (T)- Monnet Ispat Ltd.

17

Water Meter

1997 (23) RLT 306
(T) – Maihar Cement2002 (149) ELT
642 (T) – Chenab Textile Mill

As regards VCG Grade Cement, he states that he is not pressing the appeal. He further states that these decisions of the Tribunal/Court were not before the Commissioner (Appeals) when he passed the impugned order. As such, he requests that the matter may be remanded in respect of aforesaid items to the Commissioner (Appeals) for fresh decision. The learned D.R. agrees to this proposal. Accordingly, the impugned order is set aside in so far as the items listed above are concerned. The matter is remanded back to the Commissioner (Appeals) for fresh decision after affording a reasonable opportunity of hearing to the appellants.

2. Appeal is allowed by way of remand.

(Dictated in court)