High Court Kerala High Court

The Commissioner Of Central … vs M/S. Appollo Tyres Ltd on 17 August, 2010

Kerala High Court
The Commissioner Of Central … vs M/S. Appollo Tyres Ltd on 17 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

C.E.Appeal.No. 14 of 2010()


1. THE COMMISSIONER OF CENTRAL EXCISE
                      ...  Petitioner

                        Vs



1. M/S. APPOLLO TYRES LTD.
                       ...       Respondent

                For Petitioner  :SRI.JOHN VARGHESE,SC,CEN.BOARD OF EXCIS

                For Respondent  :SRI.JOSEPH KODIANTHARA (SR.)

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :17/08/2010

 O R D E R
                   C.N.RAMACHANDRAN NAIR &
                          HARUN-UL-RASHID, JJ.
              ....................................................................
                  C.E. Appeal Nos.14 and 15 of 2010
              ....................................................................
               Dated this the 17th day of August, 2010.

                                     JUDGMENT

Ramachandran Nair, J.

The question raised in the two connected appeals filed by the

department against the very same assessee is one and the same and

therefore, we heard the cases together and proceed to dispose of the

appeals by this common judgment. We have heard Sri.John Varghese,

Senior Standing Counsel for the Central Board of Excise and Customs

for the appellant and Senior counsel Sri.Arshad Hidayathulla along

with Adv.Sri.Joseph Kodianthara for the respondent.

2. The respondent is a leading manufacturer of tyres. Though

tyres are manufactured and sold from the factories in Kerala,

respondent is buying tubes and flaps from other factories for sale along

with tyres. Besides selling tyres, tubes and flaps in the replacement

market, respondent is also engaged in sale of tyres, tubes and flaps to

Original Equipment Manufacturers (OEMs) namely, Automobile

manufacturers for fixing in new vehicles. For tubes and flaps

C.E.A. Nos.14&15/2010 2

purchased for sale in the replacement market along with tyres, the

respondent is not claiming any CENVAT credit for the duty paid on the

tubes and flaps purchased from other factories. Consequently they are

claiming exemption from payment of excise duty on sale of tubes and

flaps and duty is paid only on the tyres sold along with such tubes and

flaps. However, for the purchases of tubes and flaps for sale to

Original Equipment Manufactures along with tyres, the respondent

claimed CENVAT credit on the duty paid on tubes and flaps on the

ground that tubes and flaps are inputs in the form of accessories to tyre

sold by them. Even though Department did not object to the CENVAT

credit availed by the respondent, they found that the tubes and flaps

purchased by the respondent were sold by them at a lower value

thereby causing loss of revenue in as much as CENVAT credit taken at

the time of purchase of tubes and flaps is much more than the duty paid

on resale of tubes and flaps. The department also found that Rule 3(4)

of the CENVAT Credit Rules which was later substituted by Rule 3(5)

of the CENVAT Credit Rules, squarely applies because tubes and flaps

purchased and on which CENVAT credit is taken by the assessee were

C.E.A. Nos.14&15/2010 3

resold “as such” and, therefore, they are liable to pay the short-payment

of excise duty i.e. the difference between CENVAT credit availed at

the time of purchase of tubes and flaps and the duty paid on resale of

the very same tubes and flaps. The factual position and the finding of

the department is that the OE Manufacturers issued separate purchase

orders for tubes and flaps and respondent in terms of purchase orders,

issued separate invoices for tubes and and flaps and the sale is in the

form in which those items were purchased and so much so, Rule 3(4)

which is later numbered as Rule 3(5) squarely applies requiring the

respondent to pay the differential duty i.e. excess CENVAT credit

availed on tubes and flaps over the duty paid on resale. Even though

the adjudicating authority overruled the respondent’s objections and

sustained the demands for two periods i.e. from 1.3.2003 to 30.11.2006

and from 1.12.2006 to 31.10.2007 by separate orders, the Customs,

Excise and Service Tax Appellate Tribunal on appeals filed by the

respondent allowed the appeals cancelling the demands against which

these appeals are filed by the Department.

3. The only question involved in both the appeals is whether Rule

C.E.A. Nos.14&15/2010 4

3(4) (later Rule 3(5) of the CENVAT Credit Rules would apply to the

purchase and resale of tubes and flaps by the respondent-assessee. For

easy reference, we extract hereunder Rule 3(4) of the CENVAT Credit

Rules (which is later renumbered as Rule 3(5)) which was in force from

1.3.2003 onwards:

“Rule 3(4)When inputs or capital goods, on which
CENVAT credit has been taken, are removed as such from
the factory, or premises of the provider of output service, the
manufacturer of the final products or provider of output
service, as the case may be, shall pay an amount equal to the
credit availed in respect of such inputs or capital goods and
such removal shall be made under the cover of an invoice
referred to in rule 9”. (emphasis supplied)

4. The question of applicability of the Rule to the respondent will

depend on the sole question as to whether the flaps and tubes purchased

are removed “as such” from the factory on sale to the OE

Manufacturers. Senior Standing Counsel appearing for the appellant

contended that apart from packing the tube and flap inside the tyre, the

respondent is not doing anything with the tube or flap after purchase.

According to him, the goods namely, tubes and flaps after purchase are

transferred in the same form in which it is purchased. His contention is

C.E.A. Nos.14&15/2010 5

that at the maximum respondent is engaged in repacking of tubes and

flaps after purchase and the same does not involve any manufacture or

processing and so much so, the Rule is squarely attracted. Senior

counsel appearing for the respondent on the other hand explained to us

that the respondent after manufacture of tyre, puts the tube inside the

tyre and the flap is kept above the tube within tyre and the tube is partly

inflated and then a few round tapes are put around the tyre with tube

and flap inside. According to him, the method of packing is a process

adopted by the respondent so that the OE Manufacturer can readily fix

the tyre with tube and flap to the rims of the automobile manufactured

by them. Senior counsel for the respondent also relied on findings of

the Tribunal and the meaning assigned by them to the words “as such”.

However, we notice that neither the respondent has a case, nor the

Tribunal has noticed that assessee has done anything other than

packing of tubes and flaps within the tyre and selling the same along

with the tyre. There is no dispute that the tubes and flaps are

accessories to tyres for the end user that is, the purchaser. However,

the question is whether sale of tubes and flaps along with the tyres can

C.E.A. Nos.14&15/2010 6

be treated as sale in a form different from the form in which it is

purchased. It is pertinent to note that the OE Manufacturers have given

separate orders for purchase of tyres, tubes and flaps. The respondent-

assessee also invoiced tyres, tubes and flaps separately, though there is

single packing of one tube along with flap in each tyre manufactured

and sold by the respondent. The Tribunal has held that since tubes and

flaps have been cleared along with tyres as accessories, the tubes and

flaps are not cleared “as such”. We do not think the finding of the

Tribunal can be sustained because the packing of tube within the tyre

along with the flap and partly inflating the tube, does not make the

transaction anything other than a transfer or sale in the same form. In

order to justify an input tax credit, the respondent-assessee ought to

have used the item purchased as an input, whether it be accessory or

not. Even though tubes and flaps are admittedly accessories for use of

tyre, the purchase and resale of tubes and flaps along with the tyre does

not make the transaction anything different from trading. The

respondent-assessee is engaged in purchase and resale of tubes and

flaps along with tyres in the replacement market and rightly they don’t

C.E.A. Nos.14&15/2010 7

claim any CENVAT credit for the duty paid on tubes and flaps. We do

not find any difference in the trading engaged by the respondent i.e. in

purchase and resale of tubes and flaps, whether it be for replacement

market or whether the sale is to the OE Manufacturer. Admittedly the

assessee is paying duty on tyres, tubes and flaps sold under separate

invoices on the transaction value in terms of Section 4(1)(a) of the Act

and the same has led to short-payment of excise duty in as much as

CENVAT credit taken for goods purchased for resale is in excess of

duty payable on the transaction value. The tubes and flaps become

accessories only when tyre is put to use and not when tyre is sold along

with tubes and flaps. In other words, for the automobile manufacturer

who fixes the tyre on his vehicle with tube and flap inside, it becomes

accessories because without tube and flap tyre cannot be used for

running the automobile. However, so far as the manufacturer of tyre is

concerned, he may be helping the tyre user by supplying tube and flap

which suit the size of the tyre sold by them. However, purchase and

resale of tubes and flaps by the tyre manufacturer along with the tyres

manufactured and sold by them, does not entitle them to claim

C.E.A. Nos.14&15/2010 8

CENVAT credit at all. Therefore, in our view, there is no difference

between the two transactions of the respondent-assessee i.e. purchase

and resale of tubes and flaps along with tyres manufactured both in the

replacement market and to the OE Manufactures for fixing in new

vehicles. In both cases the respondent acts only as a trader in regard to

purchase and resale of tubes and flaps and, therefore, Rule 3(4) (Rule 3

(5) later) of the CENVAT Credit Rules squarely applies to the

transaction. The Tribunal’s finding to the contrary, in our view, is not

sustainable. Even though counsel for the assessee has relied on

decisions in COMMISSIONER OF C. EX., PUNE-1 VS. TETRA PAK

CONVERTING (I) LTD. reported in 2007 (218) E.L.T. 494 (Bom.),

MODERNOVA PLASTYLES PVT. LTD. VS. COMMISSIONER OF

C. EX., RAIGAD reported in 2008(232) E.L.T. 29 (Tri.-LB) and

BALKRISHNA INDUSTRIES LTD. VS. COMMISSIONER OF C.

EX., JAIPUR-1 reported in 2007(217) E.L.T. 228 (Tri.-Del.), we do

not find any of these judgments deal with the issue arising here

directly. We, therefore, do not find any justification to deviate from the

view taken as above.

C.E.A. Nos.14&15/2010 9

5. The next question raised pertains to limitation. Here again, the

Tribunal’s finding is challenged by the Department on the ground that

suppression was practised by the respondent. Extended period of

limitation is available under Section 11A(1)(a) to the Department only

if assessee has concealed information from the Department or

suppressed material facts leading to the short-levy. Department relied

on assessee’s letter dated 19.4.2004 wherein assessee against notice

specifically stated that the purchase price and selling price for the tubes

and flaps is one and the same. However, during enquiry it was found

that the sale price was at much below the purchase price because

otherwise there can be no short-levy of duty as alleged by the

Department. Assessee does not deny having written the letter referred

above. On the other hand, assessee’s case is that letter is written in a

different context and the Tribunal accepted their contention. We are

unable to agree with this because if the assessee had not misrepresented

that the sale price of tubes and flaps supplied to OE Manufactures is the

same, then the Department would have taken action in time. So much

so, the extended period of limitation under Section 11A(1)(a) is

C.E.A. Nos.14&15/2010 10

applicable and, therefore, the finding of the Tribunal on this issue also

is not sustainable. Consequently we allow the appeals by reversing the

orders of the Tribunal and by restoring the adjudication orders

demanding differential duty with interest. However, we do not think

there is any scope for penalty because the claim happened to be made

by the respondent-assessee on account of misunderstanding of law

which found acceptance with the Tribunal. Consequently penalty

levied will stand cancelled.

C.N.RAMACHANDRAN NAIR
Judge

HARUN-UL-RASHID
Judge

pms