Customs, Excise and Gold Tribunal - Delhi Tribunal

Webel Telecommunication … vs Collr. Of Cus. on 6 December, 1994

Customs, Excise and Gold Tribunal – Delhi
Webel Telecommunication … vs Collr. Of Cus. on 6 December, 1994
Equivalent citations: 1995 (76) ELT 163 Tri Del


ORDER

Harish Chander, President

1. M/s. Webel Telecommunication Industries Ltd. have filed an appeal being aggrieved from the order passed by Collector of Customs (Appeals), Calcutta. Notice of hearing was issued to the party. Nobody is present on behalf of the appellant. The appellant vide letter dated 2-12-1994 has intimated that the matter may be disposed of on merits.

2. Shri K.K. Jha, Id. SDR is present on behalf of the respondent. He pleaded that the product in dispute is Nickel Cadmium Cells and are assessable under Heading 85.04 at the rate of 100% + 35% + 5% CVD. Shri Jha pleaded that the matter is fully covered by the earlier decision of the Tribunal in appellant’s own case vide Order No. 142-150/86-B2, dated 6-3-1986. He pleaded that in the said order it was stated that “Since the cells were storage batteries, their assessment should have been under sub-item (2) of Item 31 of CET which attracted the lower rate of 20%” and that the same ratio may be followed.

3. We have heard Shri K.K. Jha, Id. SDR and have gone through the records. The issue involved is whether the Nickel Cadmium Cells imported by the appellants are used in the manufacture of walkie-talkie sets should be assessed under Heading 85.04 of the Customs Tariff as held by the Revenue Authorities or under Heading 85.05(1) read with exemption Notification No. 172/77-Cus., dated 8-8-1977 as claimed by the appellants. The Tribunal had an occasion to deal with the similar issue in the case of the appellants’ own case vide Order No. 142-150/86-B2, dated 6-3-1986. Para Nos. 2,3, 4 and 5 from the said judgment are reproduced below :-

“2. On hearing both sides, we notice that the scheme of the Customs Tariff Act, as outlined in Note 2(a) to Section XVI and in Interpretative Rule 3(a), is that if there is separate heading provided for the parts themselves, the parts are to be assessed under that heading; otherwise, they are to be assessed under the heading relating to the main equipment of which they are a part. In the present case, Heading 85.04 invoked by the lower authorities is a specific heading for ‘electric accumulators’. We are told that electric accumulators are re-chargeable storage batteries, as distinct from dry batteries or primary cells. The appellants admit that the heading ‘electric accumulators’ would broadly cover the Nickel Cadmium cells imported by them. But they draw a distinction saying that while electric accumulators usually use a liquid as the electrolyte, the cells imported by them use Potassium Hydroxide in a paste form as electrolyte. We do not consider that the nature of the electrolyte used would take the imported cells out of the general category “Electric accumulators”. The technical book ‘A Dictionary on Electronics’ by S Handel, which the appellants showed us during the hearing, itself says that usually the accumulators use a liquid as electrolyte. This description itself leaves room for use of other electrolytes, i.e., in other than liquid form. Since Heading 85.04 is a separate and specific heading for the cells imported, we hold that the lower authorities were correct in classifying them under that heading. Their action is in conformity with the statutory scheme of classification of parts in the customs tariff and we confirm it.

3. Coming to the Exemption Notification No. 172/77-Cus we find that it is applicable to parts of receiver sets falling under Heading 85.15. Since the cells imported by the appellants have been held to fall under Heading 85.04 and not Heading 85.15, the exemption is not applicable to them. Accordingly we confirm the assessment of basic customs duty made under Heading 85.04 and reject the appeals in so far as they relate to basic customs duty.

4. Except in the case of three appeals, viz. Appeals No. 1099, 1100 and 1101 /85/B2, and additional claim for refund of countervailing duty was also made by the appellants. The claim was on the ground that 20% duty should have been charged by virtue of exemption Notification No. 94/76-C.E., dated 16-3-1976. On hearing both sides, we observe that this exemption is applicable to metal jacketed dry batteries. As already stated in the preceding paragraph 2, Nickel Cadmium Cells imported are re-chargeable storage batteries and not dry batteries. The exemption is, therefore, not applicable to them. However, it appeared to us that since the cells were storage batteries, their assessment should have been under sub-item (2) of Item 31 of the Central Excise Tariff which attracted the lower rate of 20% – the same rate which the appellants had claimed in terms of the exemption notification. We put this to the ld. representative of the deptt. He had no comments to make. We order that countervailing duty be re-assessed under Item 31(2) CET and consequential refund given to the appellants.

5. Except for the above relief in countervailing duty in six of the Appeals No. 63, 325, 326, 327, 329 and 1098/85-B2, the appeals are otherwise rejected.”

4. The Tribunal in its earlier order had observed that “since the cells are storage batteries, the assessment should have been under Sub-Item (2) of Item 31 of CET which attracted the lower rate of 20% – the same rate which the appellants had claimed in terms of the exemption notification.” The Tribunal further had held that “Countervailing duty be re-assessed under Item 31(2) of CET and consequential refund be given to the appellants.” We follow the same ratio and order assessment under Heading 85.04 and for CVD 31(2). The Revenue authorities are directed to give consequential relief. In the result, the appeal is partly allowed.