Judgements

S. Kant vs Commissioner Of Central Excise on 7 April, 2003

Customs, Excise and Gold Tribunal – Mumbai
S. Kant vs Commissioner Of Central Excise on 7 April, 2003
Bench: J Balasundaram


ORDER

Jyoti Balasundaram, Member (J)

1. The brief facts of the case are that the appellants herein are engaged in the manufacture of medicaments falling under Chapter 30 of the schedule to the CETA, 1985. They filed classification declarations classifying their products as P or P medicaments under CETA sub-heading 3003.10 attracting duty @ 15%. The Assistant Commissioner classified the medicaments as generic products under CETA sub-heading 3003.20 attracting ‘nil’ rate of july. The Range Superintendment issued nine show cause notices-cum-demand notice alleging contravention of the provisions of Rule 173B and Rule 57A read with Rule 57C by clearing the goods under CETA sub-heading 3003.10 after paying duty @ 15% advalorem for export after availing modvat credit instead of under CETA sub-heading 3003.20 at ‘nil’ rate of duty without the benefit of modvat credit. The notices were confirmed the reversal of credit of Rs. 4,19,650/- was ordered. The Commissioner (Appeals) upheld the order of the adjudicating authority. He further held that the appellants may file their claim for benefit of rebate under Rule 12(1) to the appropriate authority. Hence this appeal.

2. I have heard both sides.

3. There is no substance in the appellant’s contention that they had the option either to clear the goods without payment of duty or pay duty and avail of he benefit of modvat credit. However, their challenge to some of the demands, on the ground of time bar, required to be examined as this is a legal plea which has been raised at the time of arguments, although not raised earlier before either of the authorities below. It is their claim that some of the demands are barred by limitation as the notices have been issued beyond the period of six months from the relevant date i.e., the date of filing of RT12 returns. The chart submitted by them in this connection forms annexure to this order.

4. I, therefore, while upholding the merits of the demand, set aside the impugned order and remand the case to the jurisdictional Assistant Commissioner for decision on the plea of time bar. He shall pass fresh orders after extending a reasonable opportunity of hearing to the appellants to the appellants.

5. The appeal is thus allowed by remand.

AR4 NO & DATE

SR. NO

INVOICE. NO & DATE

AMOUNT

“RG23A ” PAR I 11 ENTRY NO & DT

DATE OF FILLING R.T 12

TIME BARKED.AMOUNT

NOT Tl MI-BARRED AMOUNT

26/17.7.95

1

52/20.6.95

23800

77/24.6.95

5/7/1995

23800

 

 

2

35/17.6.95

11543

79/24.6.95

5/7/1995

11543

 

 

3

701/21.6.95

8460

78/24.6.95

5/7/1995

8460

 

27/17.7.95

4

701/21.6.95

4700

78/24.6.95

5/7/1995

4700

 

 

5

B/0027/10.4.95

1363

12/16.4.95

8/5/1995

1363

 

RS 49S66/-

F NO CEX/R. 05/ SCN/8 Kont /96 dt 15.1.96

TOTAL

49866

 

 

 

 

 

 

 

46/5.10.95

6

961/24.6.95

23630

109/13.7.95

9/8/1995

 

23630

45/5.10.95

7

575/11.9.95

7840

191/16.9.95

10/10/95

 

7840

 

8

574/11.9.95

3400

192/16.6.95

05/7/95

3400

 

 

9

B/0423/4.7.95

1300

110/10.7.95

07/8/95

 

1300

 

10

1452/19.9.95

4700

202/21.9.95

10.10.95

 

4700

48/19.10.95

11

1378/30.8.95

6380

224/5.10.95

13.11.95

 

6380

58/21.11.95

12

838/21.10.95

2692

269/13.11.95

11.12.95

 

2692

RS 49942/-

 

S.NO CEX/R-05 SCM/6Kant/96 dt 17.1.96

TOTAL

3400

46542

 

 

|

 

 

 

 

 

31/25.7.95

13

52/20.6.95

5850

77/24.6.95

05.07.95

5850

 

 

14

314/30.6.95

2988 ‘

119/20.7.95

07.08.95

 

2988

 

15

52/20.6.95

26000

77/24.6.95

05.07.95

26000

 

 

16

35/17.6.95

13280

79/24.6.95

05.07.95

13280

 

 

 

 

 

. /

TOTAL

45130

2988

RS48118

 

F. No CEX/R-05;SCN/SKANT/96 dt 17.1.96

 

 

 

32/25.7.95

17

556037/17.6.95

8062

75/21.6.95

5.7.95

8062

 

34/3.8.95

18

556037/17.6.95

2641

75/21.6.95

5.7.95

2641

 

 

19

B/0027/10.4.95

28336

12/16.4.95

8.5.95

28336

 

 

20

B/423/U.7.95

3726

110/10.7.95

07/8/95

 

3726

36/17.8.95

21

669/24.1.95

285

399/6.2.95

 

285

 

 

22

113/27.4.95

5985

27/30.4.95

08.5.95

5985

 

RS 49035-

 

F.NO CEX/R.05/ SCM/8Kant/96 dt17.1.96

TOTAL

45309

3726

 

 

 

 

 

 

 

 

39/6.9.95

23

669/24.1.95

67

399/6.2.95

 

67

 

 

24

449/27.7.95

48337

134/8.8.95

06.09.95

 

48375

 

25

0318/31.7.95

 

139/8.8.95

06.09.95

 

 

 

26

062/26.4.95 760 24/29.4.95

08.5.95

760

 

RS 49202/-

 

F.NO CEX/R.05/SCM/S Kant/96 dt 15/1/96

TOTAL

827

48375

AR4 NO & DATE

SR. NO

INVOICE.

NO & DATE

AMOUNT

RG23A
PART II ENTRY NO & DT

DATE OF FILLING R.T 12

TIME
BARRED AMOUNT

NOT
TIME BARRED AMOUNT

52/30.10.95

27

169/28.8.95

4770

161/31.8.95

06.9.95

 

4770

55/6.11.95

28

30/9.9.95

12000

203/21.9.95

10.10.95

 

12000

56/9.11.95

29

556178/16.9.95

8120

200/21.9.95

10.10.95

 

8120

57/21.11.95

30

1452/19.9.95

8648

202/21.9.95

10.10.95

 

8648

 

31

1778/31.10.95

2820

257/12.11.95

11.12.95

 

2820

59/27.11.95

32

660/13.11.95

1056

298/21.11.95

11.12.95

 

1056

60/27.11.95

33

660/13.11.95

6732

298/21.11.95

11.12.95

 

6732

61/27.11.95

34

460/95/31.11.95

3000

265/13.11.95

11.12.95

 

3000

62/30.11.95

35

30/9.9.95

150

203/21.9.95

10.10.95

 

150

64/07.12.95

36

201/23.9.95

2702

254/12.11.95

11.12.95

 

2702

RS 49998/-

 

 

 

 

TOTAL

0

49998

 

 

 

 

 

 

 

 

32/25.7.95

37

0961/24.6.95

2673

109/13.7.95

07.08.95

 

2673

 

38

4/8.4.95

416

43/17.5.95

06.06.95

416

 

34/3.8.95

39

961/24.6.95

886

109/13.7.95

07.08.95

 

886

 

40

4/8.4.95

138

43/17.5.95

06.06.95

138

 

35/17.8.95

41

961/24.6.95

3575

109/13.7.95

07.08.95

 

3575

 

42

39/4.7.95

556

122/20.7.95

07.8.95

 

556

38/6.9.95

43

1744/5.7.95

4477

111/13.7.95

07.08.95

 

4477

 

44

39/04.7.95

696

122/20.7.95

07.8.95

 

696

43/5.10.95

45

961/24.6.95

1181

109/13.7.95

07.8.95

 

1181

 

46

39/4.7.95

184

122/20.7.95

07.08.95

 

184

46/5.10.95

47

961/24.6.95

7839

109/13.7.95

07.08.95

 

7839

 

48

39/4.7.95

1219

122/20.7.95

7.8.95

 

1219

RS 23840/-

 

 

 

 

TOTAL

554

23286

AR NO 7 DATE

SR. NO

INVOICIE.

NO& AMOUNT DATE

RG23A PARTII
ENTRY NO &dt

DATE OF;

FILLING R.T 12

TIMH BARRED
AMOUNT

NOTTIMl-BARRHD
AMOUNT

35/17.8.95

49

556037/17.6.95

10703

75/21.6.95

5.7.95

10703

 

37/17.8.95

50

52/20.6.95

4875

77/24.6.95

5.7.95

4875

 

 

51

671/20.6.95

 

140/8.8.95

6.9.95

 

 

 

52

31 4/30.6.95

2490

119/20.7.95

7.8.95

 

2490

 

53

670/26.7.95

 

141/8.8.95

6.9.95

 

 

 

54

0963/12.6.95

1900

90/3.7.95

7.8.95

 

1900

38/6.9.95

55

556060/14.6.95

13344

104/13.7.95

7.8.95

 

13344

 

56

B/0423/1 1.7.95

2400

110/10.7.95

7.8.95

 

24 06

 

57

419/27.7.95

13437

134/8.8.95

6.9.95

 

13437

 

58

318/31.7.95

760

139/8.8.95

6.9.95

 

760

RS 49909/-

 

CEX/R.05/SCM/96Kant/96
dt17.1.96

TOTAL

15578

34331

 

 

 

 

 

 

 

 

4 1/6.9.95

59

52/20.6.95

1008

77/24.6.95

5.7.95

1008

 

 

60

35/17.6.95

345

79/24.6.95 .

5.7.95

345

 

 

61

62/26.7.95

3500

130/30.7.95

7.8.95

 

3500

 

62

1070/2.8.95

8460

137/8.8.95

6.9.95

 

8460

42/5.10.95

63

23/29.7.95

9300

143/12.8.95

6.9.95

 

9300

64

669/24.1.95

600

399/6.2.95

 

600

 

 

65

203/9.9.95

190

124/23.7.95

7.8.95

 

190

 

66

464/9.9.95

 

188/16.9.95

10.10.95

 

 

43/5.H).95

67

556037/17.6.95

2641

75/21.6.95

5.7.95-.-

2641

 

 

6B

B/423/11.7.95

1800

110/10.7.95

7.8.95

 

1800

 

69

‘464/9.9.95

1900

188/16.9.95

10.10.95

 

1900

44/5.10.95

70

1070/2.8.95

1880

137/8.8.95

6.9.95

 

1880

 

71

464/9.9.95

1140

188/16.9.95

10.10.95

 

1140

 

72

13/423/11.7.95

2600

110/10.7.95

7.8.95

 

2600

49/19.10.95

7374

556137/11.8.95

3990

149/13.8.95

6.9.95

 

3990

 

556178/16.9.95

8265

200/21.9.95

10.10.95

 

8265

63/4.17.95

75

125/16. 11.94

2115

318/17.1-1.94

 

2115

 

RS 49734/-

 

CEX/R.05/SCM/Kant/
/96 dt 17.1.96

TOTAL

6709

43025