Bombay High Court
Jayant Agro Organics Ltd. vs Union Of India (Uoi) on 29 March, 2004
Equivalent citations: 2005(182)ELT158(BOM)
Bench: R.M. Lodha, J.P. Devadhar
ORDER
1. Rule. Returnable forthwith.
2. Mr. P. S. Jetley, Advocate waives service for the respondents.
3. By consent, rule is heard finally at this stage.
4. The order passed by the Commissioner of Central Excise, Vadodara confirming duty demand of Rs. 2,30,95,031 /- on one of the final products namely glycerine and other by-products arising in the course of manufacture of refined castor oil, hydrogenated castor oil, 12-Hydroxy stearic acid and ricinoleic acid is under challenge in appeal before the Customs, Excise and Service Tax Appellate Tribunal at the instance of the petitioner. The Tribunal has asked the petitioner to pre-deposit the sum of Rs. 50 lacks towards duty within a period of twelve weeks from the date of the order. It is this order which is under challenge in this writ petition.
5. The submission of the learned counsel for the petitioner is that three fourth of the duty demand is barred by limitation and prima facie has been held to be so and, therefore, the direction by the Tribunal to the petitioner to pre-deposit a sum of Rs. 50 lacs virtually amounts to 100% deposit of the remaining duty.
6. The petitioner pleaded before the Tribunal that it is not in financial position to deposit .the duty as a condition precedent for appeal because of the heavy losses incurred by the petitioner for the quarterly/half year ended 30th September 2003, The department did not dispute the financial hardship pleaded by the petitioner. On merits also, it cannot be said that the plea set up by the petitioner is frivolous and that there is no substance whatsoever in the contention of the petitioner that imported items are in the nature of counsumables and are not raw materials and, therefore, their use would not debar the petitioner from claiming the benefit of concessional rate of duty under the Circular dated 5th May 1998 and the Notification No. 8/97.
7. Taking overall consideration of the facts and circumstances of the case, we are satisfied that the impugned order dated 17th December 2003 calls for modification.
8. We, accordingly, dispose of the writ petition by following Order:
(i) The petitioner shall pre-deposit a sum of Rs. 25 lacs towards duty within a period of four weeks from today.
(ii) The petitioner shall also furnish a security/bank guarantee in the sum of Rs. 25 lacs to the satisfaction of the Commissioner of Central Excise/ Vadodara within a period of four weeks from today.
9. No costs.