Judgements

Ravi Metalloids vs Collector Of Central Excise on 10 August, 1992

Customs, Excise and Gold Tribunal – Tamil Nadu
Ravi Metalloids vs Collector Of Central Excise on 10 August, 1992
Equivalent citations: 1992 (40) ECC 397, 1993 ECR 35 Tri Chennai, 1993 (63) ELT 326 Tri Chennai


ORDER

S. Kalyanam, Member (J)

1. Stay application. Since we propose to remand the appeal on a short point of law, we grant waiver of pre-deposit of duty and penalty pending disposal of the appeal today.

2. Appeal. – This appeal is directed against the order of the Addl. Collector of Central Excise, Bangalore, dated 244-1992. Shri G. Sampath, the learned Counsel for the appellant submitted that the appellants manufacturing aluminium castings intended for housing and covering sought to classify the same under Heading 7601 and claimed the benefit of Notification 180/88, dated 30-5-1988. He further contended that the duty in the present appeal is for the period 1987-88 to 1990-91 and for the said period the total value of the clearances of the appellant was Rs. 1,30,238, Rs. 1.58 lakhs and Rs. 1.10 lakhs respectively and the appellants would be entitled to the benefit of Notification 175/86, dated 1-3-1986. However, the adjudicating authority has denied the benefit of this notification to the appellants on the ground that the appellants have affixed the brand name of NGEF on the coverings. The learned Counsel further submitted that in an identical issue in regard to classification of brand name of NGEF on an identical case came before the Collector of Central Excise, Bangalore, for consideration and in that case the benefit of Notification 175/86 was granted to the party by order of the Collector, dated 26-5-1992/17-6-1992. The learned Counsel therefore submitted that there cannot be discrimination on identical issue on the benefit of Notification on identical circumstances between two similarly placed assessees.

3. Heard Shri R. Subramanian, the learned D.R.

4. We have gone through the records and considered the

submissions. We find that co-ordinate authorities viz. the Additional Collector and the Collector would appear to have taken a different view in regard to the identical issue with reference to the manufacturer’s eligibility to the benefit of Notification 175/86 on identical case. In the order of the Collector of Central Excise, Bangalore, referred to supra granting benefit of Notification 175/86 to the party therein, the operative portion reads as under :

“Clarification dated 29-10-1987. – The name/logo printed on the metal labels etc. is a brand name/trade name in respect of goods in which such labels are to be affixed, because such name/logo indicates a connection in the course of trade between the goods on which such labels are affixed and the brand name owner. Names printed on such metal labels are not brand name by themselves and so long as these metal labels are not affixed on the goods in the trade of which the name/logo printed on such metal labels etc. served as brand name (within the definition of Explanation VII) they are not hit by the mischief of para 7 of the Notification. Therefore, SSI Units manufacturing metal labels/collapsible tubes/crown corks/PP caps, which bear the brand name or logo of brand name owners, would continue to enjoy the benefit of Notification No. 175/86 C.E. subject to satisfying the conditions of the notification.

Clarification dated 27-11-1987. – In this connection attention is invited to clarifications already given in para 2.1 of Board’s letter F. No. 345/35/87 TRU, dated 29th October, 1987. As in the case of collapsible tubes, crown corks, PP caps, metal containers, HOPE bags etc. bearing the branded name of large manufacturers/traders would not be hit by the mischief of aforesaid notification.

[M.F. (D.R.) Letter No. 213/28/87-CX.6, dt. 27-11-1987].

21. As per the above clarification given by the Board, it is evident that if the goods are to be held as branded goods then it should be capable of being sold either by the manufacturer or by the brand name owner as such. For example, if a manufacturer of soaps affixed the brand name/trade name of another person who is not eligible for exemption under Notification 175/86 then the manufacturer would not be entitled for the benefit flowing from Notification No. 175/86, inasmuch as there is a removal of the branded goods by the manufacturer ‘in the course of trade’. This specific provision is dearly brought out in the Explanation VIII of the said notification. In the present case, the goods bearing the brand name of NGEF are removed by the manufacturer and sent to the brand name owner for utilising the same in the manufacture of final product. In other words the product sold by M/s. NGEF is completely different from the product received from the small scale manufacturer. It is also admitted by both M/s. Prestige as well as M/s. NGEF that the said aluminium housings and covers are not sold as such to any one in the course of trade. They have laid emphasis on the fact that the said aluminium covers and the housings are neither marketable nor have been marketed and they are inputs for the manufacture of switchgears.

22. I have also perused the literature submitted by M/s. NGEF during the personal hearing of ‘On load tap changers’ which are mounted in the transformer. M/s. NGEF have indicated on the photo of transformer of the literature of ‘OLTC and have also dearly indicated the place of utilisation of the said Aluminium housings and covers. This established that the Aluminium housing and covers are component parts of the finished product.

23. From the foregoing discussions I am satisfied that Aluminium housings and covers affixed with the brand name of ‘NGEF’ cannot be held as branded goods and hence would not come within the mischief of para 7 read with Explanation VIII of Notification 175/86 C.E., dated 1-3-1986 as amended.”

5. In view of above, in the interests of justice we set aside the impugned order and remand the issue since apparently on identical issue there cannot be conflicting views by the quasi-judicial authorities in the same Collectorate. The appeal is therefore remanded.