Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 1]

Customs, Excise and Gold Tribunal - Tamil Nadu

Jupiter Textile Processing vs Commissioner Of Central Excise on 30 June, 2006

ORDER
 

P.G. Chacko, Member (J)
 

1. The appellants are engaged in the manufacture of Cotton and Man-made Fabrics and were liable to pay duty on their products in terms of the Compounded Levy Scheme of Rule 96ZQ of the Central Excise Rules, 1944 read with Section 3A of the Central Excise Act during the material period. Under the said scheme, they were liable to discharge their duty liability at the rate of Rs. 6 lakhs per month based on the Annual Capacity of Production (ACP, for short) determined by the Commissioner of Central Excise under Rule 3 of the Hot Air Stenter Independent Textile Processors Annual Capacity Determination Rules, 1998 (ACD Rules, for short). As per Rule 96ZQ, they were liable to pay the duty for each month on or before the 15th day of that month. If the duty was not so paid, a penalty equal to the amount of duty outstanding was liable to be paid as per Sub-rule 5 of Rule 96ZQ. For the months of May, June and July, 1999, the appellants had paid duty on different dates after the 15th day of the respective months, and the total amount of such duty worked out to Rs. 14,79,032/-. The department issued a show-cause notice to them for imposing equivalent penalty in terms of the above provision and the original authority confirmed the proposal, thereby demanding Rs. 14,79,032/- as penalty from the party under Rule 96ZQ(5)(ii) of the Central Excise Rules, 1944. The appeal preferred to the Commissioner (Appeals) against the decision of the original authority did not succeed. Hence the present appeal.

2. Learned Counsel for the appellants submitted that, for the months of May and July, 1999, the payments of duty were made in terms of the Commissioner's orders dated 03.05.1999 and 22.07.1999 (orders fixing the Annual Capacity of Production and duty liability) which required them to pay penalty equal to the amount of outstanding duty 'at the end of the month'. In respect of the month of June, 1999, a small part of the amount of duty was paid on 01.07.1999, with a delay of just one day vis-a-vis the Commissioner's orders. Counsel submitted that the corrigenda to the above orders of the Commissioner, correcting the above mistake in view of the provisions of Rule 96ZQ(5)(ii), were received by the assessee long after the period of dispute. In the circumstances, Counsel contended, it could not be said that the assessee defaulted payments of duty willfully and, therefore, it was not correct to impose penalty on them. Even otherwise, Counsel argued, no penalty was liable to be imposed on them as the Compounded Levy Scheme itself was struck down by the Hon'ble High Court of Madras in the case of Beauty Dyers v. Union of India and Ors. 2002 (52) R.LT.636 (Mad.). Learned SDR reiterated the findings recorded by the lower appellate authority.

3. After giving careful consideration to the submissions, we find that, in a case of another textile processor, who was asked by the jurisdictional Commissioner of Central Excise to pay certain amount of duty for the period 16.12.1998 to 29.03.1999 in terms of the ACP determined under the ACD Rules, this Bench set aside the demand after noting that the ACD Rules had been struck down by the High Court as ultra vires the Central Excise Act vide Final Order No. 1395/2005 dated 29.09.2005 in Appeal No. E/637/2001 (Raji Thangam Textile Ltd. v. Commissioner of Central Excise, Coimbatore). In the instant case also, the High Court's ruling in Beauty Dyers (supra) has equal bearing on the question whether the present appellants should be asked to pay penalty under Rule 96ZQ(5)(ii) on the ground of delay in payment of duty under the Compounded Levy Scheme. Rule 3 of the ACD Rules was struck down as unconstitutional by the High Court, with the result that any duty liability fixed for a textile processor on the basis of Annual Capacity of Production determined under the said Rule was rendered ab initio illegal. It would follow that any penalty imposed on such a party on the ground of delay in discharge of such duty liability would also be null and void. The present appellants can legitimately claim the benefit of this legal position. Even on facts, we have not found valid reason for sustaining the impugned penalty. It is not in dispute that, for the months of May and July, 1999, the assessee had paid duty in terms of the jurisdictional Commissioner's orders. The corrigenda to those orders were received by the party only in November, 1999 and January, 2000, that is, long after the completion of payments of duty for the period of dispute. It was only in respect of a minor part of the duty amount payable for the month of June, 1999 that there was a delay of one day with reference to the Commissioner's orders dated 03.05.1999 and 22.07.1999. It is true that the Commissioner's orders which sought to penalise the assessee only in the event of any part of the duty amount for the month remaining unpaid on the last day of the month were not in accordance with the provisions of Rule 96ZQ, but one cannot blame the assessee if he was carried away by the Commissioner's directive. Apparently, in this case, the assessee paid duty within the time prescribed by the Commissioner for the months of May and July, 1999. For the month of June, 1999, an amount of Rs. 5 lakhs was paid on or before the last day of the month and the balance amount of Rs. 1 lakh was paid on the first day of July. In terms of the Commissioner's orders, there was a delay of one day in the payment of Rs. 1 lakhs out of Rs. 6 lakhs. In such circumstances, we think, it was not justifiable for the lower authorities to burden the assessee with the maximum penalty prescribed under Rule 96ZQ(5)(ii). It has been held by this Tribunal time and again, that, under Rule 96ZQ, it was open to a quasi-judicial authority, in sound exercise of its discretion, to impose a lesser penalty than the maximum in the facts and circumstances of the case. The impugned order is far from such exercise of discretion.

4. For the reasons noted above, the penalty imposed on the appellants is vacated and this appeal is allowed.

[Operating part of the order pronounced in open court on 30.6.06]