Judgements

Saphire Capsules P. Ltd. vs Commissioner Of Central Excise on 7 May, 2004

Customs, Excise and Gold Tribunal – Mumbai
Saphire Capsules P. Ltd. vs Commissioner Of Central Excise on 7 May, 2004
Equivalent citations: 2004 (170) ELT 589 Tri Mumbai
Bench: S T S.S., T Anjaneyulu

ORDER

S.S. Sekhon, Member (T)

1. These two appeals by the same appellant, on similar issue are being disposed by this order.

2. After hearing both sides it is found –

   

(a)	The issue involved is whether the entities described on the labels/packing material as follows 
   

(i)	Intercid (Indomethacin Capsules B.P. 25 mg)
 

(ii)    Jecid (Indomethacin Capsules B.P 25 mg) 
 

Would be classified as P and P medicaments under heading 3003.10 or generic medicaments, under 3003.20 as arrived at by the lower authority on the grounds, that the prescription by the Doctors and sale by name JECID and INTER-CID is evidence to that effect is produced and therefore the use of these terms/names would not amount a ‘brand name’ as per chapter note 2 to chapter 30. Therefore classification is upheld under 3003.20.

The chapter Note 2(ii) to Chapter 30, on a reading, prescribes that any invented words symbol set marks in addition to the name and terms used in the prescribed pharmacopoeias would be covered by the definition to bring the entry under 3003.10. The words ‘INTERCID’ and ‘JECID’ are not proved to be used in pharmacopoeias in addition to the words ‘indomethacin’. Therefore the classification has to be under 3003.10 it cannot be upheld. Classification approved under 3003.10 and appeal is allowed after setting aside the orders of the lower authority.