Judgements

Technosales Corporation vs The Commissioner Of Customs on 15 March, 2006

Customs, Excise and Gold Tribunal – Bangalore
Technosales Corporation vs The Commissioner Of Customs on 15 March, 2006
Bench: S Peeran, J T T.K.

ORDER

T.K. Jayaraman, Member (T)

1. This appeal has been filed against the Order-in-Appeal No. 386/2003 dated 6.11.2003 passed by the Commissioner of Customs (Appeals), Bangalore.

2. The appellants had imported Acoustic False Ceiling Panels. It was assessed duty under Chapter 6806.10 of Customs Tariff and 6807.90 of Central Excise Tariff on payment of duty of Rs. 9,30,023/-. Later the appellants filed a refund claim for ah amount of Rs. 1,69,875.67 on the ground that the goods are rightly classifiable under 6807.10 of the Central Excise Tariff and attract 8% CVD instead of 16% CVD which they paid. In other words, the appellants challenged the classification. The Original authority rejected the refund claim. The Commissioner (Appeals) also upheld the order of the Original authority. Then the appellants approached the Tribunal.

3. The matter was remanded to the adjudicating authority to examine the issue afresh on supplying a copy of the test report, if any, and to pass an order accordingly. Consequently, the Original authority passed an order dated 30.3.2003. In the said order, the Original authority held that the items are rightly classifiable under Chapter 6807.90 of the CETA, 1985 and rejected the refund claim. The above order has been upheld by the Commissioner (Appeals) who passed the impugned order. The appellant has strongly challenged the findings of the lower authorities.

4. Smt. Rukmani Menon, the learned Advocate appeared for the appellants and Shri K.S. Bhat, the learned SDR appeared for the Revenue.

5. The learned Advocate urged the following points:

(i) It is the contention of the appellants that the board imported by them contained more than 60% by weight of slag wool fibre. In these circumstances, the impugned goods would be rightly covered under heading 6807.10.

(ii) The lower authorities have completely ignored the data sheets produced before them.

(iii) The Commissioner (Appeals) has observed that from a reading of description given under heading 6807.10, it is apparent that the exemption thereunder was not available to any slag but was confined to slag generated by steel plant using the blast furnace route. That no evidence has been produced to show that the imported goods contained slag produced by steel plant using the blast furnace route and therefore in the absence of this the appropriate heading would be 6807.90 for CVD classification. This was never the issue under consideration. Even otherwise, it is incorrect on the part of the Commissioner of Customs (Appeals) to say that no evidence has been produced. The appellants had produced letter dated 4.1.2000 from the supplier wherein it had been stated that the imported item was made up of slag based mineral wool and the said slag was made of waste from the steel mills and when the slag was melted and poured on the spinning wheel or a drum and cooled, it attained the form of fibre or wool.

(iv) The appellants had further submitted that particulars obtained from the US patent and trade mark office wherein details were given about method of recycling natural waste. It has been clarified therein that the slag wool comprised of a composition of iron, copper and lead slags, typically removed from blast furnace.

(v) The learned Advocate also relied on the definition of slag wool, rock wool, etc. given in leading Technical Dictionaries.

Reliance was placed on the decision of this Bench in the case of Rockwool India [Final Order No. 531 – 534/2005 dated 24.03.2005] relating to classification of Rockwool. As per the above decision, the items which contained more than 25% by weight of slag wool are classifiable for CVD purpose under Chapter 6807.10. The said decision is binding on the Commissioner (Appeals) who has totally ignored the same.

(vi) The Commissioner of Customs (Appeals) has stated that the heading 6807.10 of the Central Excise Tariff was specifically designed to encourage use of waste products both as an environment friendly measure in addition to improving the viability of integrated steel plant using blast furnace route in India. This conclusion is irrelevant and does not have any bearing on the issue of classification under consideration.

5. The learned SDR re-iterated the findings in the Order-in-Appeal.

6. We have gone through the records of the case carefully. The appellants claimed the classification of the item under 6807.10 of the Central Excise Tariff Act which reads as follows:

     Heading No.    Sub-heading No.   Description of goods        Rate of duty
 ____________   ________________   ____________________        ____________
    6807           6807.10         Goods, in which more than       Nil
                                   25% by weight of red mud, 
                                   press mud or blast furnace 
                                   slag or one or more of 
                                   these materials, have 
                                   been used.



 
 

From the above description, it is clear that if the product contained more than 25% by weight of blast furnace slag, it can be classified under the above heading and the duty would be nil. The appellants have furnished the manufacturing process of the impugned goods as under:

Recycled waste paper is sent through a shredder, then soaked in water and beaten into pulp form. A thick slurry of pulp, along with binders like starch/clay is then mixed with fibrous blast furnace slag which acts as the reinforcing agent.

The slurry is then poured into porous pans and left to stand an 80% of the moisture drains off. The pan then is passed through an over so that the remaining moisture is driven out.

The resulting slab is then sent through automated cutters to cut the slabs into panels of size 600 mm x 600 mm or 1200 mm x 600 mm as specified in the client order specs. The edges are then finished and the panels passed through a painting booth to coat the surface with high light reflectance paints.

The finished product is then stacked in open warehouses for a period of 14 days for acclimatization then packed in corrugated cartons. This process of manufacture give rise to completely new product, now known as “Acoustic False Ceiling Panels Frost Clima plus’.

From the above, it is seen that the blast furnace slag is a constituent of the impugned product and it has been clearly indicated that the percentage of slag wool fibre is more than 60 in the impugned product. As regards the definition of slag wool, it is seen that it is a fibrous material made by blowing steam through melted slag. From the above information, it is clear that the impugned product contains blast furnace slag more than 25% by weight. Hence, the contention of the appellants regarding the classification under 6807.10 is acceptable.

7. The learned SDR stated that in view of the Priya Blue Industries Ltd. v. Commissioner of Customs (Preventive) , the refund claim cannot be entertained when the assessment order has not been challenged.

8. In this context, the learned Advocate pointed out that this Bench in the Final Order No. 54 & 55/2006 dated 12.1.2006 in the case of Jindal Vijayanagar Steels Ltd. v. CC, Mangalore relying on Apex Court decision in the case of Shri Vallabh Glass Works Ltd and Anr. v. UOI has held that filing a refund claim itself is a challenge of the assessment order. Further in the above case, the Apex Court observation in the case of Dhiren Chemicals Industries that CBCE’s instructions are binding even if the Supreme Court places a different interpretation as the Customs Manual outlines the procedure for filing the refund claim and the appellants had followed the same (Customs Manual of Instructions, Chapter 15 at Para 1). In view of the above position, we allow the appeal with consequential relief.

(Pronounced in the court on 15.MAR.2006)