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 3, Cited by 0]

Custom, Excise & Service Tax Tribunal

Smith Enterprises vs Pondicherry on 30 September, 2025

     CUSTOMS, EXCISE AND SERVICE TAX APPELLATE TRIBUNAL
                          CHENNAI

                             REGIONAL BENCH - COURT No. III


                         Excise Appeal No. 41926 of 2017
(Arising out of Order-in-Appeal Nos. 263&264/2017(CXA-II) dated 22.05.2017 passed by
Commissioner of Central Excise (Appeals-II), No. 26/1, Mahatma Gandhi Marg,
Nungambakkam, Chennai - 600 034)

M/s. Smith Enterprises                                                 ...Appellant
A-3, 8th Cross, Pipdic Industrial Estate,
Mettupalayam, Thattanchavady,
Puducherry - 605 009.

                                            Versus

Commissioner of GST and Central Excise                               ...Respondent
Puducherry Commissionerate,
No. 1, Goubert Avenue,
Puducherry - 605 001.

                                              And

                         Excise Appeal No. 41927 of 2017
(Arising out of Order-in-Appeal Nos. 263&264/2017(CXA-II) dated 22.05.2017 passed by
Commissioner of Central Excise (Appeals-II), No. 26/1, Mahatma Gandhi Marg,
Nungambakkam, Chennai - 600 034)

M/s. E-Mox Device Company                                              ...Appellant
R.S.No. 112/4&8,
Sedarapet Industrial Area,
Sedarapet,
Puducherry - 605 111.

                                            Versus

Commissioner of GST and Central Excise                               ...Respondent
Puducherry Commissionerate,
No. 1, Goubert Avenue,
Puducherry - 605 001.

APPEARANCE:

For the Appellants : Mr. G. Krishnamoorthy, Advocate
For the Respondent : Ms. G. Krupa, Authorised Representative

CORAM:
HON'BLE MR. P. DINESHA, MEMBER (JUDICIAL)
HON'BLE MR. VASA SESHAGIRI RAO, MEMBER (TECHNICAL)


                 FINAL ORDER Nos. 41079-41080 / 2025

                                               DATE OF HEARING : 07.08.2025
                                               DATE OF DECISION : 30.09.2025
                                      2
                                                            E/41926&41927/2017



Per Mr. VASA SESHAGIRI RAO



      Both    the    Appeals       are    combined   together      since

common facts are involved and the common issue that arises

for our consideration is, "whether the Revenue is justified in

demanding     duty   on      the   goods     manufactured     by    the

appellants - job workers, in view of the amendment to Rule

10A of the Central Excise Valuation Rules, 2000"?



1.2          Excise Appeals Nos. E/41926 &41927/2017 have

been filed by M/s. Smith Enterprises, Puducherry and M/s. E-

Mox, Pondicherry Respectively             (hereinafter referred to as

the 'Appellants') directed against the impugned Orders-in-

Appeal No. 263 & 264 /2017 dated 22.05.2017 passed by

Commissioner of Central Excise (Appeals-II), Chennai who

has upheld the demands confirmed while setting aside the

penalties imposed in Orders-in-Original No. 04/2016 dated

29.07.2016 and No. 05/2016 dated 29.07.2016.



2.           Brief   facts    of    the    Appeals   are   that,    the

Appellants, manufactured HDPE Plastic Caps on job work

basis, out of the raw materials supplied by M/s. Marico Ltd.

Upon verification by the department, it appeared that the

value adopted by the Appellants by considering the cost of

materials plus conversion cost, was not in accordance with
                                               3
                                                                    E/41926&41927/2017



       Rule 10A (iii) read with Rule 8 of Central Excise Valuation

       Rules, 2000 (CEVR) resulting in short payment of duty.

       Hence, Show Cause Notices No. 3/2016 dated 21.03.2016,

       SCN No 01/2016 dated 06.01.2016 and corrigendum dated

       08.02.2016 were issued to the Appellants for the periods

       January 2015 to December 2015 and February 2015 to

       October 2015, proposing to re-determine the value and

       demand           differential     duties   of     Rs.3,89,177/-     and

       Rs.3,67,939/- under Section 11A of the Central Excise Act,

       1944      along with applicable interest under Section 11AA of

       the CE Act 1944 and to impose penalty under Rule 25 of the

       Central Excise Rules, 2002. The Adjudicating Authority vide

       Orders-in-Original         No.    4/2016    dated    29.07.2016     and

       05/2016 dated 29.07.2016, confirmed the demands and

       imposed penalties under Rule 25 of Central Excise Rules,

       2002 respectively. Being aggrieved, the Appellant preferred

       appeals before the Commissioner (Appeals-II) who vide the

       impugned order upheld the Orders-in-Original in so far as

       demands          were concerned but set           aside the penalties

       imposed by the lower authority. The details are encapsulated

       as below:

Sl.   Order        in   Name     of    the SCN No/date   OIO No      Amount       Period
No.   Appeal            Appellant                                    demanded
      No/date                                                        in
                                                                     impugned
                                                                     order
                                                                     (Rs.)

1     263       &264 Smith Enterprise,     03/2016 dt. 04/2016 dt    3,89,177     Jan    2015
                                       4
                                                               E/41926&41927/2017



    /2017 dated Puducherry        21.03.16       29.07.2016                  to
    22.05.2017                                                               Dec2015
2   263    &264 E-MOX,            01/2016     dt. 05/2016 dt    3,67,939     Feb 2015
    /2017 dated Puducherry        06.01.16 and 29.07.2016                    to    Oct
    22.05.2017                    corrigendum                                2015
                                  dt.
                                  08.02.2016

     3.            Aggrieved, the Appellants have come before this

     forum.

     4.            The Grounds of Appeal filed by the Appellant

     have been specified below: -

          i. It was submitted that Rule 8 of CEVR could not be

            applied when the Appellant had not captively consumed

            the goods as it was the principal manufacturer who

            gets such goods manufactured on his behalf by the

            Appellant.

          ii. It was averred that the assessable value in respect of

            job work was to be determined based on the cost of

            manufacture of the goods and job work charges in view

            of the decisions in the case of Ujagar Prints [1989 (39)

            ELT 493 (SC)] and M/s. Pawan Biscuits Ltd. [2000

            (120) ELT 24 (SC)] which was also suitably clarified by

            CBEC     in    Circular       No.619/10/2002-CX        dated

            19.02.2002.

          iii. It was submitted that the impugned order had erred in

            relying on CBEC Circular F.No. 6/15/2009-CX dated

            31.03.2010 wherein it was clarified that the assessable

            value would be determined in terms of sub-rule (iii) of

            Rule 10A read with Rule 8 of CEVR by adopting 110%
                                   5
                                                             E/41926&41927/2017



       of Cost of production of the goods as assessable value,

       where the goods manufactured by a job worker was

       captively consumed by the principal manufacturer. It

       was pointed out that the said Circular was analysed and

       examined by the Tribunal in the case of M/s. Advance

       Surfactants India Ltd. Vs. CCE, Mangalore [2011 (274)

       ELT 261 (Tri.-Bang.)] and it was held that the said

       clarification was against the mandate of Rule 8 of CEVR

       and hence untenable. The above decision of the

       Tribunal was followed in Rolastar Pvt. Ltd. Vs. CCE,

       Daman [2012 (276) ELT 87 (Tri.-Ahmd.)] and Indian

       Extrusion Vs. CCE, Mumbai [2012 (283) ELT 209 (Tr.i-

       Mum)].

     iv. The Appellant also pointed out the reliance placed in

       the impugned order on the decisions in the case of M/s.

       Shivani Detergent Pvt. Ltd. Vs. CCE, Delhi [2013 (296)

       ELT 88 (Tri.-Del.) and Hyva (India) Pvt. Ltd. Vs. Union

       of India [2015 (327) ELT 41 (Bom.)] was misplaced.



5.            The    Ld.   Counsel    Shri    G.   Krishna    Moorthy

representing both the Appellants reiterated the averments in

the grounds of appeal and further submitted that in similar

circumstances in thier own case for earlier period, the

CESTAT Chennai has set aside the demand in Final Order

Nos.    40047    -   40048    /   2025   in    the   case     of   M/s.
                                6
                                                   E/41926&41927/2017



Smith Enterprises Versus Commissioner of GST and Central

Excise, Puducherry Commissionerate 2025 (1) TMI 422 -

CESTAT CHENNAI and prayed for setting aside the impugned

order. Further reliance was also placed on the ratio of the

Apex Court's decision in the case of CCE Vs. Aqua Pet

Industries [2013-TIOL-07-SC-CX].



6.          The Ld. Authorized Representative Ms. G. Krupa,

representing the Department affirmed the findings of the

Lower Appellate Authority and submitted that the Appellant

had not adopted correct valuation in terms of Rule 10A (iii)

read with Rule 8 of CEVR, 2000 and therefore Appellant was

liable to pay differential duty. It was pointed out that the

Appellant had contravened the provisions of CEVR with an

intent to evade duty payment and hence the demands

confirmed are sustainable. Hence it was prayed for dismissal

of the appeals filed by the Appellant.



7.          We have carefully considered the submissions

made by both the sides and also evidences available on

records.



8.          The only issue which arises for decision in these

appeals is whether the value to be adopted for job worked
                                    7
                                                           E/41926&41927/2017



goods was in terms of Rule 10A (iii) read with Rule 8 of

CEVR, 2000?



9.             We find that the Appellants have manufactured

HDPE Plastic Caps on job work basis and have paid duty on

the assessable value worked out by taking into account the

cost    of   materials   plus   conversion   cost.   The    principal

manufacturer (M/s. Marico) used the caps for fitment onto

bottles, in its factory, for filling coconut oil. The department

therefore contends that after 01.04.2007 the valuation

should be done applying Rule 10A(iii) r/w Rule 8 of Central

Excise Valuation Rules which applies when goods are not

sold. The appellant does not captively consume the goods

nor does M/s. Marico consume it on behalf of appellant. The

very same issue has been considered by this Tribunal in the

case of M/s Smith Enterprises, one of the Appellants             vide

Final    Order    No.    40293-40297/2018      dated   02.02.2018

following the judgement in the case of M/s. Advance

Surfactants India Ltd. Vs CCE, Mangalore [2011 (274) ELT

261 (Tri.-Bang.)], the extracts of which has been reproduced

below: -

        "6. The undisputed fact in these cases is the appellant
        herein is a job worker manufacturing LABSA for M/s. HUL. It
        is also undisputed that HUL gives LAB and the appellant
        uses other consumables in the manufacture of LABSA. It is
        also undisputed that the appellant has been valuing the said
                            8
                                                  E/41926&41927/2017



LABSA cleared from factory premises, based upon the cost
of material plus processing charges prior to 1-4-2007 when
the provisions of Rule 10A were inserted into the Central
Excise Valuation Rules, 2000. It is also undisputed that the
said LABSA is returned back to M/s. HUL for further
consumption in their factory premises for manufacturing of
soaps and detergents. It is nobody's case that LABSA
consumed by HUL is on behalf of the appellant herein.


7. On these factual matrix we need to appreciate the
provisions under Rule 10A, which is reproduced herein
under:-
    "RULE 10A. Where the excisable goods are produced or
    manufactured by a job-worker, on behalf of a person
    (hereinafter referred to as principal manufacturer),
    then, -
    (i) in a case where the goods are sold by the principal
    manufacturer for delivery at the time of removal of
    goods from the factory of job-worker, where the
    principal manufacturer and the buyer of the goods are
    not related and the price is the sole consideration for
    the sale, the value of the excisable goods shall be the
    transaction value of the said goods sold by the principal
    manufacturer;
    (ii) in a case where the goods are not sold by the
    principal manufacturer at the time of removal of goods
    from the factory of the job-worker, but are transferred
    to some other place from where the said goods are to
    be sold after their clearance from the factory of job-
    worker and where the principal manufacturer and buyer
    of the goods are not related and the price is the sole
    consideration for the sale, the value of the excisable
    goods shall be the normal transaction value of such
    goods sold from such other place at or about the same
    time and, where such goods are not sold at or about
    the same time, at the time nearest to the time of
    removal of said goods from the factory of job-worker;
    (iii) in a case not covered under clause (i) or (ii), the
    provisions of foregoing rules, wherever applicable, shall
    mutatis mutandis apply for determination of the value
    of the excisable goods :
    Provided that the cost of transportation, if any, from
    the premises wherefrom the goods are sold, to the
    place of delivery shall not be included in the value of
    excisable goods.
    Explanation. - For the purposes of this rule, job-worker
    means a person engaged in the manufacture or
                             9
                                                    E/41926&41927/2017



    production of goods on behalf of a principal
    manufacturer, from any inputs or goods supplied by the
    said principal manufacturer or by any other person
    authorised by him."

7.1 It can be seen from the above reproduced provisions
that provisions of Rule 10A can be brought into play only
when there is a situation where excisable goods are
produced or manufactured by a job worker on behalf of a
person and cleared to the buyer of the principal and/or
cleared to a depot or a consignment agent. The intention of
the Legislature was to capture the tax on the goods, on the
value of the said goods when cleared to the ultimate
consumers. In the case in hand, we find that provisions of
Rule 10A(i) and (ii) does not arise as has been recorded by
us in the earlier paragraphs. Provisions of rule 10A(iii) gets
attracted which talks about a situation where 10A(i) or (ii)
does not apply. The said provision (iii) very clearly mandate
that in a case not covered under clause (i) or (ii), the
provisions of foregoing rules, wherever applicable shall
mutatis and mutandis apply for determination of value of
the excisable goods. This would indicate that the provisions
of Central Excise Valuation (Determination of Price of
Excisable Goods) Rules, 2000 has to be gone through
serially. It is not the Revenue's case that provisions of Rules
3, 4, 5, 6 and 7 would also apply in this case. Revenue is of
the view that provisions of Rule 8 will apply. In order to
understand the Revenue's case, we reproduce the provisions
of Rule 8.
       "RULE 8. Where the excisable goods are not sold
       by the assessee but are used for consumption by
       him or on his behalf in the production or
       manufacture of other articles, the value shall be
       [one hundred and ten per cent] of the cost of
       production or manufacture of such goods."

7.2 It can be seen from the above reproduced Rule that this
will come into play only when the goods are used for
consumption by the assessee or on his behalf, in the
                              10
                                                     E/41926&41927/2017



production or manufacture of other articles, in such a case
the value shall be 110% of the cost of production or
manufacture of such goods. If this rule needs to be applied
in the case, then it is to be on record that LABSA is a
product of the appellant herein and is consumed by HUL on
appellant's behalf or the said products are consumed by
some other job worker of the appellant, in his factory for
further manufacturing of goods. In the absence of any such
situation, we are of the view that provisions of Rule 8 will
not come into play. As already reproduced herein above, it
is undisputed that LABSA is manufactured by job worker and
cleared to HUL for further consumption and the said LABSA
is the intermediate product required by HUL which is
manufactured or produced by the appellant as a job worker.
The key words in Rule 8 that needs to be interpreted are
'consumption by an assessee or on his behalf' for applying
the said Rule for arriving at valuation or determination of
goods. In the case in hand, it is very clear and not disputed
that the appellant is not consuming the said LABSA nor is it
consumed on his behalf by HUL. In our considered view, the
provisions of Rule 8 will not get attracted in this case.
.....

.....

.....

11. That still leaves us with a question of how the determination of value has to be done as provided under Rule 10A(iii). By elimination of Rule 2 to 10 as they may not apply in a situation like in this case provisions of Rule 11 will apply and Revenue has to take the recourse to provisions of Rule 11 which talks about using reasonable means consistent with the principles and general provisions of these rules read with sub-section (1) of Section 4 of Central Excise Act, 1944. Keeping this in mind, we find that the ratio laid down by the Hon'ble Supreme Court in the case of Ujagar Prints and followed by various other decisions of this Tribunal and accepted by Revenue in their various Circulars 11 E/41926&41927/2017 will squarely apply i.e. to ascertain the assessable value on the cost of materials plus processing charges. In our view, the appellants have been correctly valuating their products by adopting this method.

12. We find that the judgment relied upon by the learned SDR of this Bench in the case of Ultrapack is on a different set of facts i.e. in that case, the 'Ultramarine blue' was sent in bulk form by M/s. Reckitt Benckiser India Ltd. and the said product was repacked by the assessee, for Reckitt Benckiser India Ltd. and hence it was held that Rule 8 will be applicable. It can be seen that in that case, Rule 8 was invoked because it was undisputed that repacking was done on behalf of Reckitt Benckiser India Ltd. which would clearly attract the provisions of Rule 8. The situation in the current appeal before us is totally different which has been set out by us in the earlier paragraphs. In view of this, the decision of this bench in the case of Ultrapack will not be applicable.

13. In the facts and circumstances of the case, in view of the foregoing, we are of the considered view that the impugned orders are unsustainable and are liable to be set aside and we do so. Impugned orders set aside and Appeals allowed."

10. We find that the above decision of the Tribunal was followed in subsequent judgements delivered by the Tribunal in the case of Rolastar Pvt. Ltd. Vs. CCE, Daman [2012 (276) ELT 87 (Tri.-Ahmd.)] which was affirmed by the Hon'ble Supreme Court in [2013 (298) E.L.T. A186 (S.C.)] wherein it was held that: -

"In these appeals, no substantial question of law arises for our consideration. The same are dismissed accordingly." 12

E/41926&41927/2017 The Appellate Tribunal in its impugned order had held that finished product (hollow profiles) manufactured on job work basis were sent back to principal-manufacturer providing raw material and consumed by the principal- manufacturer for further manufacture of final product. Rules 10 and 8 of Central Excise Valuation (Determination of Price of Excisable Goods) Rules 2000 not applicable."

11. We are consciously refraining from burdening this order by reproducing from the wealth of jurisprudence available in this regard to avoid prolixity. It is suffice to note that similar view has been taken earlier by this Tribunal in more or less similar facts and circumstances, and the issue is no longer Res-Integra as can be seen from the above decisions, and also in the decisions in the 3 CASES of the One of the Appellant (Smith Enterprise) by this Tribunal. The Appellant also made additional submissions on 11/08/2025, placing reliance on the following cases: -

i. Bhavani Enterprises, Sree Mukambigai Polymers and Smith Enterprises Order Nos 40293-40297/2018 dated 2/2/2018 ii. Sree Mukambigai Polymers Final Order No 40502/2024 dated 30/4/2024 iii. Indian Extrusion Vs CCE Mumbai -2012 (283) ELT 209 (Tri-Mum) In all the above decisions, it was held that where the finished products manufactured on job work basis ,were sent back to principal-manufacturer providing raw material and consumed by the principal-manufacturer for further manufacture of final product, Rules 10 and 8 of Central Excise Valuation 13 E/41926&41927/2017 (Determination of Price of Excisable Goods) Rules 2000 are not applicable and the question framed by us is answered in favour of the Appellant.

12. In view of the clear ratio decidendi, we hold that the impugned orders in appeal cannot sustain insofar as the duty demand which is challenged in these appeals is concerned.

13. Resultantly, we set aside the impugned Orders-

in-Appeal Nos. 263 & 264/2017 dated 22.05.2017 and allow the appeals with consequential benefits if any, as per law.

(Order pronounced in open court on 30.09.2025) Sd/- Sd/-

(VASA SESHAGIRI RAO)                                                (P. DINESHA)
 MEMBER (TECHNICAL)                                                MEMBER (JUDICIAL)
MK