ORDER
Moheb Ali M., Member (T)
1. These applications for stay arose out of the order of the Commissioner of Central Excise Vapi. In the impugned order the Commissioner confirmed Central Excise duty totally amounting to Rs. 1,80,95,730/- after deducting an amount of Rs. 9,29,921/- already paid by the appellant, imposed an equal amount of penalty under Section 11AC on the appellant company and imposed penalties of Rs. 47,50,000/- each on the director and the authorised signatory of the company.
2. The issue pertains to classification of excisable goods manufactured and cleared by the appellant company. According to the department the goods are classifiable as air conditioners, split air-conditioners, windows air conditioners, etc. whereas the appellants the claim that what they clear only parts of air conditioners of various capacities and size and models and not complete air conditioners. To buttress their argument that what are being cleared by them are only parts of a air conditioners, the appellants relied on the Board’s Circular No. 666/57/2002-CX dt. 25.9.02 in which the boards clarified that the essential elements of an air conditioning machine would be :
[a] Evaporator Coil
[b] Condenser coil
[c] Motor
[d] Fan or blower for circulating the air
[e] Compressor
[f] Capillary
The Board further clarified that if an assembly or a kit in CKD or SKD form does not have all the above components it will not be considered to have the essential characteristic of an air conditioning machine and therefore should be classified as parts. It is argued that the Commissioner admits the fact that the appellant kits do not have capillary lines when the kits/sub-assemblies are cleared at the time of clearance. In spite of this position the Commissioner held the various parts cleared by the appellants constitute full air conditioners and demanded duty applicable to air conditioners.
2. We have examined the rival contentions. Prima facie it appears that the Board’s circular clarifies as to when the kits or sub-assemblies of air conditioners should be considered as full units under Rule 2A of interpretative Rules. The position taken by the Commissioner appears to be prima facie against the clarification given by the Board. We therefore hold that the appellants have made out a strong prima facie case in their favour. We accordingly waive pre-deposit of duty and the penalties imposed on the applicants during the currency of this appeal. In view of the large stakes involved we fix the appeal itself on 4.7.05 for final hearing.