Customs, Excise and Gold Tribunal - Delhi Tribunal

Raghuvar (India) Ltd. vs Commissioner Of Central Excise, … on 7 January, 2002

Customs, Excise and Gold Tribunal – Delhi
Raghuvar (India) Ltd. vs Commissioner Of Central Excise, … on 7 January, 2002
Equivalent citations: 2002 (140) ELT 280 Tri Del


JUDGMENT

K.K. Usha, President

1. This is an appeal at the
instance of assessee from the order of Commissioner (Appeals) vide Order-in-Appeal
No. 180 (KDT)CE/JPR-I (103)/2001, dated 3-4-2001 confirming a
differential duty demand of Rs. 7,07,445/- against the appellant and imposing
an equal amount of penalty under Section 11AC of the Central Excise Act
and also interest.

2. The appellant is engaged in the manufacture of vegetable products
falling under sub-heading 1504.00 of Central Excise Tariff Act. It was
availing Modvat credit of the duty on the inputs used in the manufacture of
said vegetable products under Rule 57A of the Central Excise Rules. By Notification
No. 16/96, dated 23-7-96 vegetable products classifiable under the
above sub-heading were exempted from Central Excise duty. A show cause
notice dated 25-8-99 was issued to the appellant alleging that consequent
upon withdrawal of duty on vegetable products, the appellant ought to have
reversed the Modvat credit taken on the inputs which were still to be converted
into finished products and that by not doing so, it had taken the Modification
credit with intent to evade duty.

3. It is not disputed that at the time of taking the Modvat credit the
final products were dutiable. The appellant, therefore, contended that the
subsequent exemption to the final product from duty would not result in violation
of any of the provisions of Rules. The adjudicating authority passed an
order disallowing the credit of Rs. 7,62,439/- and imposed penalty of same
amount under Rule 57I(4) and Rs. 50,000/- under Rule 173Q of the Rules
alongwith the interest under Rule 57I(5). The above order was challenged
before the Commissioner (Appeals) who took a view against the appellant
following Super Cassettes Industries Ltd. v. Union of India – 1997 (94) E.L.T. 302,
a decision of the Allahabad High Court and Khanbhai Essofbhai v. CCE – 1999
(107) E.L.T. 557.

4. The learned Counsel for the appellant would contend that the
above mentioned two decisions are no longer
good law in the light of the decision
of the Supreme Court in Dai Ichi Karkaria Ltd. – 1999 (112) E.L.T. 353. A
similar issue came up for consideration before us in CCE, Rajkot v. Ashok Iron &
Steel Fabricators (A. No. E/813/2001-MUM). [2002 (140) E.L.T. 277 (Tri. – LB)].
There, referring to the following paragraph from the decision of the Supreme
Court in Dai Ichi Karkaria Ltd. we have taken the view that if the credit was
taken at a time when the final product was not exempted from duty and it was
utilised, a subsequent exemption of the final product will not be a reason for
reversal of the credit by the Excise authority:

“It is clear from the Rules, as we rad them, that a manufacturer obtains
credit for the excise duty paid on raw material to be used by him in the production
of an excisable product immediately it makes the requisite declaration
and obtains an acknowledgement thereof, it is entitled to use the credit at
any time thereafter when making payment of excise duty on the excisable
product. There is no provision in the Rules which provides for a reversal of
the credit by the excise authorities except where it has been illegally or irregularly
taken, in which event it stands cancelled or, if utilised, has to be paid for.
We are here really concerned with credit that has been validly taken, and its
benefit is available to the manufacturer without any limitation in time or otherwise
unless the manufacturer itself chooses not to use the raw material in
its excisable product. The credit is, therefore, indefeasible. It should also be
noted that there is no correlation of the raw material and the final product,
that is to say, it is not as if credit can be taken only on a final product that is
manufactured out of the particular raw material to which the credit is related.
The credit may be taken against the excise duty on a final product manufactured on the very day that it becomes available.”

In the present case it is admitted that the final products manufactured by utilising
part of the duty paid inputs and the remaining portion of the duty paid
inputs are not yet cleared. Since the final product is now exempt from duty, the
Modvat credit taken can be reversed. To that extent the impugned order is upheld,
but there is no reason for recovering any amount by way of duty on this
count or imposition of penalty or recovery of interest. Imposition of penalty
and interest is set aside. The appeal stands partly allowed.