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 8, Cited by 0]

Custom, Excise & Service Tax Tribunal

Little Star Foods (P) Ltd vs Hyderabad-I on 6 August, 2019

                                (1)              Appeals No. E/1768/2012, E/20234/2014
                                                              E/21160/2015, E/1781/2012
                                                             E/20235/2014, E/21173/2015




   CUSTOMS, EXCISE AND SERVICE TAX APPELLATE TRIBUNAL
             REGIONAL BENCH AT HYDERABAD


                           DIVISION BENCH - COURT NO. 1


                           Excise APPEAL No.1768/2012
(Arising out of Order-in-Original No. 09/2012-Adjn. (Commr.) CE, dt. 26.03.2012 passed
               by Commissioner of Customs & Central Excise, Hyderabad-IV)



Little Star Foods Pvt. Ltd.,                           ..             APPELLANT
Plot No. 153, Ist Floor, Phase-III,
Kamalapuri Colony,
HYDERABAD - 500 073.
Telangana

                                       VERSUS

Commissioner of Central Tax,                                ..     RESPONDENT
Medchal Commissionerate,
Medchal GST Bhavan,
11-4-649/B, Lak di ka pool,
HYDERABAD - 500 004.
Telangana

                                        WITH


                           Excise APPEAL No.1781/2012
(Arising out of Order-in-Original No. 09/2012-Adjn. (Commr.) CE, dt. 26.03.2012 passed
               by Commissioner of Customs & Central Excise, Hyderabad-IV)



Cadbury India Limited                                 ..              APPELLANT
C/o. Little Star Foods Pvt. Ltd.,
D-153, Phase-III, IDA,
Jeedimetla,
HYDERABAD - 500 055.
Telangana

                                       VERSUS

Commissioner of Customs, Central                             ..     RESPONDENT
 Excise & Service Tax,
Hyderabad-IV Commissionerate,
Posnett Bhavan,
Tilak Road, Ramkoti,
HYDERABAD-500 001.
Telangana
                                 (2)              Appeals No. E/1768/2012, E/20234/2014
                                                              E/21160/2015, E/1781/2012
                                                             E/20235/2014, E/21173/2015




                                        WITH


                          Excise APPEAL No.20234/2014
(Arising out of Order-in-Original No. 68/2013-Adjn. (Commr.) CE, dt. 14.10.2013 passed
               by Commissioner of Customs & Central Excise, Hyderabad-IV)



Little Star Foods Pvt. Ltd.,                           ..              APPELLANT
Plot No. 153, Ist Floor, Phase-III,
Kamalapuri Colony,
HYDERABAD - 500 073.
Telangana

                                       VERSUS

Commissioner of Customs, Central                            ..      RESPONDENT
 Excise & Service Tax,
Hyderabad-IV Commissionerate,
Posnett Bhavan,
Tilak Road, Ramkoti,
HYDERABAD-500 001.
Telangana




                                        WITH


                          Excise APPEAL No. 20235/2014
(Arising out of Order-in-Original No. 68/2013-Adjn. (Commr.) CE, dt. 14.10.2013 passed
               by Commissioner of Customs & Central Excise, Hyderabad-IV)



Cadbury India Limited                                  ..              APPELLANT
19, Bhulabhai Desai Road,
MUMBAI - 400 026.
Maharashtra

                                       VERSUS


Commissioner of Customs, Central                            ..      RESPONDENT
 Excise & Service Tax,
Hyderabad-IV Commissionerate,
Posnett Bhavan,
Tilak Road, Ramkoti,
HYDERABAD-500 001.
Telangana


                                        WITH
                                 (3)               Appeals No. E/1768/2012, E/20234/2014
                                                               E/21160/2015, E/1781/2012
                                                              E/20235/2014, E/21173/2015




                          Excise APPEAL No. 21160/2015
(Arising out of Order-in-Original No. HYD-EXCUS-004-COM-011-14-15, dated 05.01.2015
           passed by Commissioner of Customs & Central Excise, Hyderabad-IV)



Little Star Foods Pvt. Ltd.,                             ..             APPELLANT
Plot No. 153, Ist Floor, Phase-III,
Kamalapuri Colony,
HYDERABAD - 500 073.
Telangana

                                        VERSUS

Commissioner of Customs, Central                              ..      RESPONDENT
 Excise & Service Tax,
Hyderabad-IV Commissionerate,
Posnett Bhavan,
Tilak Road, Ramkoti,
HYDERABAD-500 001.
Telangana



                                         AND

                          Excise APPEAL No. 21173/2015
(Arising out of Order-in-Original No. HYD-EXCUS-004-COM-011-14-15, dated 05.01.2015
           passed by Commissioner of Customs & Central Excise, Hyderabad-IV)



Mondelez India Foods Pvt. Ltd.,                          ..             APPELLANT
  (Formerly Cadbury India Limited)
Mondelez House Unit No. 2001,
20th Floo, Tower-3,Wing C
India Bulls Finance Center,
Parel,
MUMBAI - 400 013.
Maharashtra

                                        VERSUS


Commissioner of Customs, Central                              ..      RESPONDENT
 Excise & Service Tax,
Hyderabad-IV Commissionerate,
Posnett Bhavan,
Tilak Road, Ramkoti,
HYDERABAD-500 001.
Telangana

Appearance
Shri V. Lakshmi Kumaran, Sr. Advocate & Sh. Vipin Verma, Advocate for the appellant
Shri V.R. Pawan Kumar & Sh. C. Mallikharjun Reddy, Supdts./AR for the Respondent.
                          (4)                Appeals No. E/1768/2012, E/20234/2014
                                                         E/21160/2015, E/1781/2012
                                                        E/20235/2014, E/21173/2015




Coram: Hon'ble Mr. S.S. GARG, MEMBER (JUDICIAL)
           Hon'ble Mr. P.V. SUBBA RAO, MEMBER (TECHNICAL)


               FINAL ORDER No. A/30714-30719/2019



                                                   Date of Hearing: 09.07.2019
                                                  Date of Decision: 06.08.2019



[ORDER PER: Mr. P. VENKATA SUBBA RAO)


1.   These six appeals pertain to the same issue and hence are being

disposed of together.   Appeal No. E/1768/2012 is filed by M/s Little Star

Foods Pvt. Ltd. (hereinafter referred to Little Star) while appeal No.

E/1781/2012 is filed by Mondelez India Foods Pvt. Ltd. (hereinafter referred

to Mondelez) (previously called Cadbury India Limited) against the demands

raised covering the period October 2009 to September 2011. The remaining

appeals are for the subsequent periods. The details are as follows:



Appeal No.     E/1768/2012 & E/20234-                    E/21160/2015           &
               E/1781/2012   20235/2014                  E/21173/2015

Period         Oct.   2009     to Oct.   2011       to Sept. 2012 to Sept.
involved       Sept. 2011         August 2012          2013

Demand      in Rs. 5,66,51,110/-   Rs. 1,17,10,253/-     Rs. 2,64,09,290/- +
Rs.            + Interest          + Interest            interest
               Penalty             Penalty-              Penalty- 50,00,000/-
               5,66,51,110         30,00,000/-
Penalty    on Rs. 2,00,00,000/-    Penalty of Rs.        Penalty    of        Rs.
Mondelez                           30,00,000/-           50,00,000/-

Amounts        Rs. 2,04,80,588/-            -                        -
paid
                          (5)                 Appeals No. E/1768/2012, E/20234/2014
                                                          E/21160/2015, E/1781/2012
                                                         E/20235/2014, E/21173/2015




2.    The issues which fall for consideration in these appeals are:



     (a)   whether Little Star is entitled to the benefit of exemption

           Notification No. 03/2006 (Sl. No. 19) for the goods "Cadbury Perk

           with Glucose Energy" manufactured by them on behalf of M/s

           Mondelez;



     (b)   whether the dealer's margin, RD markup and post manufacturing

           expenses claimed by the appellant in their price list but included

           in the assessable value by the original authority need to be

           included for determining the excise duty payable or otherwise;



     (c)   whether the extended period of limitation for raising the demand

           under section 11A can be invoked in respect of appeals No.

           E/1768/2012 and E/1781/2012;



     (d)   whether the differential duty is recoverable along with interest

           from the appellants and if so to what extent;



       (e) whether penalties have been correctly imposed upon Little Star

           and

       (f) whether penalties have been correctly imposed upon Mondelez.



3.    The facts of the case in brief are that Little Star manufactures

'Cadbury perk with glucose energy' and supplies them to Mondelez on job
                            (6)                   Appeals No. E/1768/2012, E/20234/2014
                                                              E/21160/2015, E/1781/2012
                                                             E/20235/2014, E/21173/2015




work basis.    The products are, thereafter, sold by Mondelez from their

depots through their marketing chain. Mondelez is the brand owner of the

products. The entire manufacture by Little Star is as per the specifications

and directions of Mondelez in their agreement. Being the manufacturers of

the products, Little Star discharges Central Excise duty. Little Star claimed

the classification of their products under 1905 3290 of Central Excise tariff.

The relevant entry is as follows:



1905          BREAD, PASTRY, CAKES, BISCUITS AND OTHER BAKERS' WARES,   Kg    Nil
              WHETHER OR NOT CONTAINING COCOA; COMMUNION
              WAFERS, EMPTY CACHETS OF A KIND SUITABLE FOR
              PHARMACEUTICAL USE, SEALING WAFERS, RICE PAPER AND
              SIMILAR PRODUCTS
1905 10 00    Crispbread                                                Kg    Nil
1905 20 00    -Gingerbread and the like                                 Kg    Nil
              -Sweet biscuits; waffles and wafers:
1905 31 00    Sweet biscuits                                            Kg    6%
1905 32       -Waffles and wafers
              -Communion wafers:
1905 32 11    Coated with chocolate or containing chocolate             Kg    12.5%
1905 32 19    Other                                                     Kg    12.5%
1905 32 90    Other                                                     Kg    12.5%
1905 40 00    Rusks, toasted bread and similar toasted products         Kg    Nil
1905 90       Other:                                                    Kg    Nil
1905 90 10    Pastries and cakes                                        Kg    6%
1905 90 20    Biscuits not elsewhere specified or included              Kg    6%
1905 90 30    Extruded or expanded products, savoury or salted          Kg    Nil
1905 90 40    Papad                                                     Kg    Nil
1905 90 90    Other                                                     Kg    Nil



4.     Initially, a show cause notice dated 08.11.2011 was issued to the

appellants covering the period October 2009 to September 2010 proposing

to classify the product under 1905 3211 and demanding appropriate amount

of differential duty. It was also proposed in that show cause notice that the

product deserved to be valued under section 4A instead of Section 4 of

Central Excise Act, 1944. Thereafter, another show cause was issued to the
                           (7)                 Appeals No. E/1768/2012, E/20234/2014
                                                           E/21160/2015, E/1781/2012
                                                          E/20235/2014, E/21173/2015




appellant covering the period October 2009 to September 2011.               In this

second   show    cause   notice,   the   department   did   not   contest    either

classification by the appellant or the fact that they are not covered by

Section 4A but are covered by Section 4 for the purpose of valuation. The

second show cause notice only sought to deny the exemption notification

claimed by the appellant and also sought to value the goods under section 4

of Central Excise Act, 1944 as per the price list denying some exclusions

claimed by the appellant. Both the show cause notices were decided by Ld.

Adjudicating authority vide O-I-O No. 09/2012-Adjn. (Commr.) CE, dt.

26.03.2012.     He dropped the proceedings in pursuance of the first show

cause notice.   Therefore, the dispute with regard to the classification and

valuation under section 4A instead of under Section 4 have reached finality.

The adjudicating authority has also held that their products are classifiable

under chapter heading 1905 3290 and that their products are not covered

under section 4A and therefore are chargeable as per valuation under

section 4.    The subsequent show cause notices are periodical demands

which have been confirmed by the Adjudicating authority and are in

challenge in these appeals.



5.   Accordingly, the differential duty was demanded and confirmed along

with interest by (a) denying them the benefit of exemption notification No.

3/2006 (Sl.No. 19) and (b) denying them the deduction from their price of

the dealer's margin, RD mark up and post manufacturing expenses from the

assessable value.    Penalties have been imposed upon Little Star under
                             (8)                Appeals No. E/1768/2012, E/20234/2014
                                                            E/21160/2015, E/1781/2012
                                                           E/20235/2014, E/21173/2015




section 11 AC of the Central Excise Act and on Mondelez under Rule 26 of

Central Excise Rules, 2002.



6.     Before examining the rival contentions made on both sides, it will be

necessary to set out the relevant legal provisions.



     (a)   Excise duty on tobacco and other goods manufactured in India

           except alcoholic liquor for human consumption, opium and other

           narcotic drugs are included in the union list in the Constitution of

           India (list-1 of Seventh Schedule of the Constitution). The relevant

           statute for levy of these excise duties is as the Central Excise Act,

           1944.   Section 3 of this Act is the charging section which states

           "there shall be levied and collected in such a manner as may be

           prescribed a duty of excise to be called Central Value Added Tax on

           excisable goods which are produced or manufactured in India as,

           and at the rates, set forth in Schedule-I of the Central Excise Tariff

           Act ..........".



     (b)   The term 'Excisable goods' has been defined as "goods specified in

           the first schedule and the second schedule to the central Excise

           Tariff Act as being subject to a duty of excise and includes salt"

           (Section 2(d) of the Act).    The duty of excise is leviable either

           based on quantity (specific rate of duty) or value (ad valorem rate

           of duty) as specified in the tariff. However, in respect of the goods
                             (9)                 Appeals No. E/1768/2012, E/20234/2014
                                                             E/21160/2015, E/1781/2012
                                                            E/20235/2014, E/21173/2015




      which are notified under section 4A of the Central Excise Act, the

      duty is levied based on the retail sale price with some abatement.



(c)   Section   5A     of    Central   Excise   Act   empowers         the   Central

      Government to grant, by notification, exemptions from the Central

      Excise duties.    These exemptions can be either full or partial and

      can be either conditional or unconditional.



(d)   To sum up, if any excisable goods are manufactured or produced in

      the country, they are chargeable to Central Excise duties at the

      rates set forth in the schedules to Central Excise Tariff Act, 1985,

      read with any exemption notifications that may apply.



(e)   Where the excise duty has to be levied based on the value, the

      value shall be determined as per Section 4 of Central Excise Act

      and the Central Excise Valuation Rules.



(f)   Where any duty of excise has not been levied or paid or short

      levied or short paid or erroneously refunded, the same can be

      recovered by raising a demand under Section 11A of the Act.

      Further, if such non-levy, short-levy, non-payment, short-payment

      or erroneous refund is by reason of fraud or collusion or any wilful

      misstatement or suppression of facts or contravention of any

      provision of the Act or Rules made thereunder with intent to evade
                             (10)                 Appeals No. E/1768/2012, E/20234/2014
                                                              E/21160/2015, E/1781/2012
                                                            E/20235/2014, E/21173/2015




            payment of duty, the demand can be raised within an extended

            period of limitation of five years from the relevant date.


7.    In these appeals, it is not in dispute that the excisable goods have

been manufactured and they are leviable to Central Excise duty at the rates

set forth in the Central Excise Tariff and that the valuation of these goods is

covered by Section 4 read with Central Excise Valuation Rules. The initial

contention of the Revenue in the first show cause notice that these goods

are notified under Section 4A and hence chargeable to duty based on retail

sale price, has been dropped by the Commissioner in his Order-in-Original

and the decision of the Commissioner has been contested by the Revenue.

Therefore, the only disputes which remain in this case are:



     (i)         whether the assessees are eligible for exemption notification

                 No. 3/2006 (S.No. 19) issued under Section 5A claimed by

                 them which is sought to be denied by the Revenue;



     (ii)        what value should be adopted for reckoning the Central
                 Excise duty;


     (iii)       Whether extended period of limitation under Section 11A can

                 be invoked for raising the demand and

     (iv)        whether penalties are imposable upon the appellants.



8.    On the question of exemption notification, Ld. Counsel for the

appellants submits that it is undisputed that Little Star are manufacturing
                                  (11)                     Appeals No. E/1768/2012, E/20234/2014
                                                                       E/21160/2015, E/1781/2012
                                                                     E/20235/2014, E/21173/2015




"Cadbury Perk with Glucose Energy" which has been described by them as

'chocolate coated wafers for some period and subsequently as coated

wafers. He produces before us a sample copy of the product, the label of

which also describes the product as 'coated wafers'. He explains that in the

coating, they have been using only coco powder but not coco butter and

therefore the same cannot be called as chocolate coating and hence they

described the product as coated wafers. The relevant entry (Sl.No. 19) in

exemption notification 3/2006 reads as follows:



  "EFFECTIVE RATES OF DUTY FOR GOODS OF VARIOUS CHAPTERS

                                 GENERAL EXEMPTION No. 46

     Exemption and effective rate of duty for specified goods of Chapters 1 to 24 -
in exercise of the powers conferred by Sub Section (1) of Section 5A of the Central Excise
Act, 1944 (1 of 1944), the Central Government, on being satisfied that it is necessary in the
public interest so to do, hereby exempts excisable goods of the description specified in
column (3) of the Table below and falling within the Chapter, heading or sub heading or
tariff item of the First Schedule to the Central Excise Tariff Act, 1985 (5 of 1986)
(hereinafter referred to as the Central Excise Tariff Act), as are given in the corresponding
entry in column (2) of the said Table, from so much of the duty of excise specified thereon
under the First Schedule to the Central Excise Tariff Act, as is in excess of the amount
calculated at the rate specified in the corresponding entry in column (5) of the Table
aforesaid.
    Explanation. - for the purposes of this notification, the rates specified in column 4 of
the said Table are ad valorem rates, unless otherwise specified.


                                               TABLE
 S.No.          Chapter or              Description of excisable goods        Rate     Condition
              heading or sub                                                             No.
             heading or tariff
             item of the First
                 Schedule
  (1)              (2)                               (3)                       (4)        (5)
  19          1905 32 19 or                     Wafer biscuits                 4%          --
                1905 32 90
                                (12)                  Appeals No. E/1768/2012, E/20234/2014
                                                                  E/21160/2015, E/1781/2012
                                                                E/20235/2014, E/21173/2015




9.     Ld. Counsel submits that the classification of their product is not in

dispute and the department has accepted the classification under chapter

heading 1905 32 90 and there is no condition for availing the benefit of this

exemption notification.          The description of the product for which the

exemption is available is 'wafer biscuits'            whereas they described their

product as chocolate coated wafers or coated wafers and therefore the

Revenue sought to deny them the benefit of exemption notification.                     He

asserts that all wafers are essentially biscuits and therefore their wafers

must be considered as 'wafer biscuits' and they should be entitled to the

benefit of exemption notification No. 03/2006. He relies on the case laws of

International Foods vs. CCE, Hyderabad [1978(2)ELT (J 50) (A.P.)] and R.

Sikaria vs. CCE, Hyderabad [2000(125)ELT 141 (A.P)] in which the Hon'ble

High Court of Andhra Pradesh having jurisdiction over this Bench, had held

that wafer is a kind of biscuit although it may be             different in size and in

shape and therefore the same is chargeable to Central Excise duty in terms

of item (1)(c) of the erstwhile Central Excise Tariff. He would assert that

the jurisdictional       Hon'ble High Court has already decided that wafer is

indeed a biscuit and this decision of Hon'ble High Court is binding on this

Bench and therefore they cannot be denied the benefit of exemption

available to wafer biscuits.          He also cites the Cambridge dictionary which

explains the meaning of 'wafer' as under:



     " noun

     (1)      A thin, crisp cake or biscuit, often sweetened and flavoured.

     (2)      A thin disk of unleavened bread, used in the Eucharist, as in the Roman
              Catholic Church.
                             (13)                      Appeals No. E/1768/2012, E/20234/2014
                                                                   E/21160/2015, E/1781/2012
                                                                 E/20235/2014, E/21173/2015




(3)    A thin disk of dried paste, gelatin, adhesive paper, or the like, used for
       sealing letters, attaching papers etc.


(4)    Medicine/Medical. A thin sheet of dry paste or the like, used to enclose a
       powder to be swallowed.

(5)    Any small, thin disk, as a washer or piece of insulation."

He also cites the Oxford dictionary's meaning of ' wafer ' as under:


 " A thin, light, crisp biscuit, especially one of a kind eaten with ice cream.
  A thin piece of something. 'wafers of smoked salmon'
 Synonyms


 1.        A thin disc of unleavened bread used in the Eucharist.
 2.        Electronics A very thin slice of a semiconductor crystal used as the
 substrate for solid-state circuitry.
 Synonyms

 3.        (also wafer seal) a disc of red paper stuck on a legal document as a seal.
 4.        historical A small disc of dried paste used for fastening letters or holding
 papers together.

 VERB     [WITH OBJECT]archaic

  Fasten or seal (a letter or document) with a wafer.
 Derivatives wafery adjective.

 Origin
 Late Middle English from an Anglo-Norman French variant of Old French gaufre
 (see goffer), from Middle Low German wāfel 'waffle'; compare with waffle. Compare
 with WAFFLE."


He further cited description of "waffles and wafers" in the HSN as under:

      "Waffles and wafers, which are light fine bakers' wares baked between
 patterned metal plates. This category also includes thin waffle products, which
 may be rolled, waffles consisting of a tasty filling sandwiched between two or
 more layers of thin waffle pastry, and products made by extruding waffle dough
 through a special machine (ice cream cornets, for example). Waffles may also
 be chocolatecovered. Wafers are products similar to waffles."
                               (14)                      Appeals No. E/1768/2012, E/20234/2014
                                                                     E/21160/2015, E/1781/2012
                                                                   E/20235/2014, E/21173/2015




10.    On the question of valuation, he would take us through the impugned

Order-in-Original No. 09/2012-Adjn. (Commr.) CE, dt. 26.03.2012 and

explain that in their case there is no transaction value because they do not

sell the goods but manufacture them on job work basis.                            Little Star

manufactures the goods on job work basis for Mondelez and supplies them

directly to the depots of the latter.             Mondelez, in turn, sells the goods

through their marketing net work. Little Star gets their job work charges.

Section 4 of the Central Excise Act reads as follows:




      "Section 4 in the Central Excise Act, 1944
      4. Valuation of excisable goods for purposes of charging of duty of excise.--

      (1) Where under this Act, the duty of excise is chargeable on any excisable goods
      with reference to their value, then, on each removal of the goods, such value
      shall--

      (a) in a case where the goods are sold by the assessee, for delivery at the time
      and place of the removal, the assessee and the buyer of goods are not related and
      the price is the sole consideration for the sale, be the transaction value;

      (b) in any other case, including the case where the goods are not sold, be the
      value determined in such manner as may be prescribed.

      Explanation.--For the removal of doubts, it is hereby declared that the price-
      cum-duty of the excisable goods sold by the assessee shall be the price actually
      paid to him for the goods sold and the money value of the additional
      consideration, if any, flowing directly or indirectly from the buyer to the assessee
      in connection with the sale of such goods, and such price-cum-duty, excluding
      sales tax and other taxes, if any, actually paid, shall be deemed to include the
      duty payable on such goods.

      (2) The provisions of this section shall not apply in respect of any excisable goods
      for which a tariff value has been fixed under sub-section (2) of section 3.

      (3) For the purposes of this section,--

      (a) "assessee" means the person who is liable to pay the duty of excise under this
      Act and includes his agent;

      (b) persons shall be deemed to be "related" if--
                                  (15)                   Appeals No. E/1768/2012, E/20234/2014
                                                                     E/21160/2015, E/1781/2012
                                                                   E/20235/2014, E/21173/2015




      (i) they are inter-connected undertakings;

      (ii) they are relatives;

      (iii) amongst them the buyer is a relative and distributor of the assessee, or a sub-
      distributor of such distributor; or

      (iv) they are so associated that they have interest, directly or indirectly, in the
      business of each other. Explanation.--In this clause--

      (i) "inter-connected undertakings" shall have the meaning assigned to it in
      clause (g) of section 2 of the Monopolies and Restrictive Trade Practices Act,
      1969 (64 of 1969); and

      (ii) "relative" shall have the meaning assigned to it in clause (41) of section 2 of
      the Companies Act, 1956 (1 of 1956);

      (c) "place of removal" means --

      (i) a factory or any other place or premises of production or manufacture of the
      excisable goods;

      (ii) a warehouse or any other place on premises wherein the excisable goods
      have been permitted to be deposited without payment of duty;

      (iii) a depot, premises of a consignment agent or any other place or premises
      from where the excisable goods are to be sold after their clearance from the
      factory;] from where such goods are removed;
      4[(cc) "time of removal", in respect of the excisable goods removed from the
      place of removal referred to in sub-clause (iii) of clause (c), shall be deemed to
      be the time at which such goods are cleared from the factory;

      (d) "transaction value" means the price actually paid or payable for the goods,
      when sold, and includes in addition to the amount charged as price, any amount
      that the buyer is liable to pay to, or on behalf of, the assessee, by reason of, or in
      connection with the sale, whether payable at the time of the sale or at any other
      time, including, but not limited to, any amount charged for, or to make provision
      for, advertising or publicity, marketing and selling organization expenses,
      storage, outward handling, servicing, warranty, commission or any other matter;
      but does not include the amount of duty of excise, sales tax and other taxes, if
      any, actually paid or actually payable on such goods."



11.    He would submit that since the goods are not sold by them, they are

not covered by Section 4(1)(a) but are covered by Section 4(1)(b).                             The

prescription mentioned in 4(1)(b) is as per the Central Excise Valuation
                                (16)                     Appeals No. E/1768/2012, E/20234/2014
                                                                     E/21160/2015, E/1781/2012
                                                                   E/20235/2014, E/21173/2015




(Determination of Price of Excisable Goods) Rules, 2000, Rule 10A of these

Rules is relevant to their case which reads as follows:




"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 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."



12.       Little Star have, indeed, paid the duty on the value at which the

principal manufacturer Mondelez has sold the goods to their buyers. Since
                                                                                           (17)                                                              Appeals No. E/1768/2012, E/20234/2014
                                                                                                                                                                         E/21160/2015, E/1781/2012
                                                                                                                                                                       E/20235/2014, E/21173/2015




Mondelez gets such goods manufactured by a large number of firms across

the country, they have a uniform method of pricing the goods which is set

out in the price list prepared by them. This price list has been re-produced

in the impugned Order-in-Original No. 09/2012-Adjn. (Commr.) CE, dt.

26.03.2012 at para 20.13, which is as follows:

                PRICE LIST FOR REST OF INDIA

                VARIABLE DEALER MARGIN                                                                                                      10.00%
                RD MARK UP                                                                     Perk                                          5.83%
                AV SALES TAX                                                                   Perk                                         12.73%
                PME (Rs./Kg)                                                                   PME                                            5.78%
                EXCISE DUTY                                                                    Perk_Whl                                       4.00%
                CESS                                                                           Perk_Whl                                       3.00%
                Total Excise %                                                                                                                4.12%
                              Consumer End price




                                                                                                                                                                                                              Assessable value
                                                                                                                                                                                    Less Excise Duty




                                                                                                                                                                                                                                                         Otrs.Tens/case
                                                                          Dealer margin




                                                                                                                                            Invoice Price
                                                   Units/outers




                                                                                                                                                                                                                                           Comp. Price
                                                                                                         RD Mark up
                                                                                           Dealer Cost
                Description




                                                                                                                                                                                                                                                                          Mult factor
                                                                                                                                Sales Tax




                                                                                                                                                             Less PME


                                                                                                                                                                        Net price




                                                                                                                                                                                                                                 Add PME
                                                                                                                      RD Cost
     List No.




                                                                  Total




                                                                                                                                                                                                       Cess
D               PERK
                7.5g
                x
 2              55+4
 8              U
                FREE          2.                                                                         5.           94.       10.         83.              2.5        81.2                                                     2.5       80.6          16.              0.4
 0                                                 55             110         10           100                                                                                      3.12               0.09   78.04
                IN            00                                                                         51           49        67          82                6          6                                                        6         0             0               43
 0              POUC
 8              H
                PRO
                MO




13.                       The entire demand has been raised based on the figures indicated in

this price list itself.                                                         As can be seen, the price list indicates the consumer

end price and various margins at various levels and indicates the invoice

price which is the price at which the depots sell to the distributors including

taxes.                        If the excise duty, Cess and post manufacturing expenses are

deducted from this invoice price, we get the assessable value of Rs. 78.04

for a pouch of 55 retail packs which, according to him, is the correct invoice

price which is adopted by Mondelez and the same should be adopted for

determining the tax liability of Little Star as well.                                                                                                                               In para 20.15 of the

impugned order, Ld. Commissioner sought to                                                                                                                              include dealer margin, RD
                          (18)                Appeals No. E/1768/2012, E/20234/2014
                                                          E/21160/2015, E/1781/2012
                                                        E/20235/2014, E/21173/2015




Markup and the post manufacturing expenses in the assessable value. As

far as the Dealer margin is concerned,      Ld. Commissioner held that the

dealer is the assesse's own place of removal or otherwise, it would have

been reflected as retailer margin.      Ld. Counsel would submit that this

conclusion is preposterous. They have dealers as well as retailers and re-

distributors in their chain of net work. The re-distributor who buys from the

depot cannot be the same as the retailer who sells it to the consumer.

There is no evidence to show that the retailer is the same as the dealer and

it is extremely unlikely that in a product with a retailer price of Rs. 2/- per

piece, the retailer is the one who goes to the depots of the manufacturer

and buys the goods from them.        Therefore, the dealer's margin is to be

excluded from the value.        As far as the RD Markup is concerned, Ld.

Commissioner presumed that this is an amount set aside for R&D purpose

by M/s Cadbury (Mondelez) and held that the same is includable in the

assessable value.    Ld. Counsel for the appellant submits that there is

nothing on record to show that RD Markup being the R&D expenses. In fact,

RD Markup stands for re-distributor mark up. The re-distributors form part

of their marketing chain and they get this margin for their service.

Therefore, the same cannot be included in the assessable value. As far as

the third item sought to be included in the assessable value by Ld.

Commissioner is concerned, Ld. Counsel would submit that the post

manufacturing expenses are actually nothing but cheque discounting

charges which they paid to their banks. He would submit that the cheque

discounting charges have been held by the Tribunal in their own case

(Cadbury India Limited) to be admissible deduction as reported at
                         (19)                Appeals No. E/1768/2012, E/20234/2014
                                                         E/21160/2015, E/1781/2012
                                                       E/20235/2014, E/21173/2015




[2015(323) ELT 606 (Tri.-Del.)].   He also produces copies of agreements

which they had with their re-distributors in support of his contention that

they indeed had re-distributors who were given a margin.



14.   As far as the first period covering October 2009 to September 2010 is

concerned, he would submit that the first show cause notice issued by the

Department on 08.11.2010 and the second one on 08.11.2011 invoking the

extended period of limitation under section 11A.      Section 11A of Central

Excise Act permits invocation of extended period only if the elements

necessary for invoking the extended period namely fraud, collusion, wilful

misstatement, suppression of facts or violation of the provisions of the Act

or Rules with an intent to evade payment of duty are present.           It is on

record that all facts are presented before the department. The returns were

filed periodically and honestly by them. The first show cause notice dated

08.11.2010 was issued within the normal period of limitation proposing to

classify the products under different tariff heading and valued them as per

Section 4A based on retail sale price. This shows that the department was

fully aware of what they are doing and they have taken a particular view

and issued show cause notice accordingly. Using the same information but

proposing a different classification and a different method of valuation, the

second show cause notice was issued invoking the extended period of

limitation. This shows that there was no element necessary for invoking the

extended period of limitation because all facts were known to the

department before the first show cause notice was issued. Therefore, the

extended period of limitation cannot, in any case, be invoked in the second
                                   (20)                        Appeals No. E/1768/2012, E/20234/2014
                                                                           E/21160/2015, E/1781/2012
                                                                         E/20235/2014, E/21173/2015




show cause notice.           The demand has to fail to that extent on this ground

also. Ld. Counsel also produced before us copies of letters written by the

assessee to the Central Excise Officers informing them about the nature of

their products.



15.    On the question of imposition of penalty, he would urge that the entire

matter is nothing but a question of interpretation of the eligibility of

exemption notification as well as the valuation. No facts were either actively

suppressed or not disclosed to the department.                                On the question of

interpretation itself, they held a consistent view but the department changed

its stand. Penalty under section 11AC can be imposed where duty has not

been paid or short paid or not levied or short levied or erroneously refunded

or by an act of fraud, collusion, wilful mistatement, suppression of facts or

contravention of any provisions of the Act or Rules with an intent to evade

payment of duty.           Since none of these elements are provided/established,

no penalty can be imposed upon them under Section 11 AC. As far as the

penalty imposed upon M/s Mondelez under Rule 26 of Central Excise Rules,

2002 is concerned, he would draw the attention of this Bench to this rule

which reads as follows:




      "26. Penalty for certain offences.-

      [(1) Any person who acquires possession of, or is in any way concerned in transporting,
      removing, depositing, keeping, concealing, selling or purchasing, or in any other manner
      deals with, any excisable goods which he knows or has reason to believe are liable to
      confiscation under the Act or these rules, shall be liable to a penalty not exceeding the duty
      on such goods or rupees [two thousand rupees,] whichever is greater.]

      [Provided that where any proceeding for the person liable to pay duty have been concluded
      under clause (a) or clause (d) of sub-section (1) of section 11AC of the Act in respect of duty,
                                  (21)                        Appeals No. E/1768/2012, E/20234/2014
                                                                          E/21160/2015, E/1781/2012
                                                                        E/20235/2014, E/21173/2015




      interest and penalty, all proceedings in respect of penalty against other persons, if any, in
      the said proceedings shall also be deemed to be concluded.]

      [(2) Any person, who issues-

          (i) an excise duty invoice without delivery of the goods specified therein or abets in
      making such invoice; or

          (ii) any other document or abetsin making such document, on the basis of which the
      user of said invoice or document is likely to take or has taken any ineligible benefit under
      the Act or the rules made there under like claiming of CENVAT credit under the CENVAT
      Credit Rules, 2004 or refund,

           shall be liable to a penalty not exceeding the amount of such benefit or five thousand
      rupees, whichever is greater.]"




16.    Ld. Counsel would submit that none of the elements necessary for

invocation of Rule 26 as above have been proved or established in their

case, therefore the penalty imposed on Mondelez under Rule 26 needs to be

set aside.     He would draw the attention of the Bench to para 23.2 of the

impugned order which reads as follows:




          "Regarding penalty proposed on M/s Cadbury India Limited under Rule 26, it is
      seen that they are the principal manufacturers of the impugned goods. The said rule
      stipulates that any person who acquires possession of, or is in any way concerned
      in transporting, removing, depositing, keeping, concealing, selling or purchasing,
      or in any other manner deals with, any excisable goods which he knows or has
      reason to believe are liable to confiscation under the Act or these rules, shall be
      liable to a penalty not exceeding the duty on such goods or rupees [two thousand
      rupees,] whichever is greater.] Obviously, the assessees are only job workers for
      CIL and act on their instructions or otherwise they would lose their livelihood.
      Moreover, CIL is a multi-national company having their own legal cell and are
      expected to possess wide knowledge of the provisions. Accordingly, it can be said
      that they are well aware that the impugned goods do not fall under the category of
      "wafer biscuits" nor they would get the benefit of deductions claimed by them. By
      their own admission, the goods are 'coated wafers' and that valuation is required to
      be done under Rule 10A, which required the depot invoices to be submitted by them
      to the Department and LSFPL cannot do anything about it. However, they failed to
      submit the same even by the date of passing of this order, which indicates that they
                                (22)                     Appeals No. E/1768/2012, E/20234/2014
                                                                     E/21160/2015, E/1781/2012
                                                                   E/20235/2014, E/21173/2015




      have something to suppress in the matter. Thus, they have flaunted an irresponsible
      attitude of defiance and blatant non-compliance of the provisions, which they knew
      or believed, can lead to confiscation of the impugned goods. In this regard, their
      contention that they have not provided any incorrect data is not acceptable since the
      price list data is not the proper data to arrive at the AV as per the provisions
      applicable to the case on hand. Also, since they have received and distributed/sold
      the impugned goods, which they knew are misclassified/undervalued (by their own
      admissions regarding description of goods and declaration that they will follow
      Section 4 r/w Rule 10A and are liable for confiscation, the provisions of Rule 26 are
      squarely applicable in their case. As such, for the reasons discussed supra, the
      impugned goods are liable for confiscation (which is not being done for want of
      seizure of the goods) and consequently, CIL would be liable for penalty as provided
      under the said Rule."


17.     He would assert that the only dispute is regarding the interpretation

by the department as opposed to the interpretation of the appellants and

therefore no penalty can be imposed under Rule 26 of Central Excise Rules,

2002.



18.     Ld. DR reiterates the statements and arguments made in the

impugned order. He agrees that the only two points of dispute on merit are

(a) whether the appellants are entitled to the benefit of exemption

notification 3/2006 (Sl.No. 19) for "Cadbury perk with glucose energy"

manufactured by them and (b) whether the dealer's margin, re-distributors

margin, post manufacturing expenses have to be included in the assessable

value or otherwise. There is no dispute regarding the classification of the

product or that it deserves to be asserted under section 4 and Rule 10A of

Central Excise Valuation (Determination of Price of Excisable Goods) Rules,

2000. On the first point of availability of exemption notification, he asserts

that a plain reading of the exemption notification shows that it is not
                          (23)                Appeals No. E/1768/2012, E/20234/2014
                                                          E/21160/2015, E/1781/2012
                                                        E/20235/2014, E/21173/2015




available to all goods which may fall under chapter heading 1905 3290 but

to only "wafer biscuits".   If the intention had been to give the benefit of

exemption to any goods which falls under the heading, the description of the

goods in the notification would have been "all goods" similar to some other

entries in the same exemption notification such as S.No. 26, 26B, 27 etc.

This brings the question whether the goods which are cleared by the

appellant are "wafers biscuits" or otherwise.     ER-1 returns filed by the

appellant that the department described the goods as 'chocolate coated

wafers' (for some period) or 'coated wafers'. The invoices are also described

the product so. The wrappers of the product also indicates them as coated

wafer layers. It nowhere specifies that these are 'wafer biscuits'. Therefore,

neither has the appellant had at any point of time described the product as

'wafer biscuits' to the department nor has the product has been so described

in any of the documents.        Everyone from the manufacturer down to the

ultimate consumer in the market understand the disputed products as

coated wafers or chocolate coated wafers and NOT as wafer biscuits. It is

quite evident that when the wrapper describes them as coated wafers, the

dealers, retailers and consumer will not understand them as 'wafer biscuits'.

Even till date, the appellant continues to describe their product as coated

wafers and not as "wafer biscuits".      That leads us to the next question

whether wafers are same as wafer biscuits or otherwise. Ld. Counsel for the

appellant had relied on the judgment of Hon'ble High Court of Andhra

Pradesh in the case of International Foods (supra) and R. Sikaria (supra). A

plain reading of both these judgments show that the question as to whether

'wafers can be charged to Central duty under the category of biscuits under
                            (24)                 Appeals No. E/1768/2012, E/20234/2014
                                                             E/21160/2015, E/1781/2012
                                                           E/20235/2014, E/21173/2015




the erstwhile Central Excise Tariff".      Ld. DR submits that prior to 1985

(when the Central Excise tariff Act was passed), there was an old Central

Excise tariff which was not based on HSN. It only had a list of items and the

rates at which excise duty has to be collected. The question in both these

judgments of Hon'ble High Court was whether the wafers can also be

charged to central excise duty at the rates applicable to biscuits in that

particular tariff. The Hon'ble High Court has held that wafers are in essence

biscuits and can be so charged. The judgments were not in the context of

the new Central Excise tariff which is a detailed and elaborate one nor is it in

the context of interpreting the exemption notification.         He further argues

that exemption notifications were interpreted in a number of ways, some

strictly and some liberally by various judicial fora including by the Hon'ble

Apex Court. In view of the conflicting decisions, the matters were referred

to the Constitutional Bench of Hon'ble Apex Court in the case of

Commissioner of Customs (Import) Mumbai vs. Dilip Kumar & Company &

others as reported in [2018-TIOL-302-SC-CUS-CB)] in which the Hon'ble

Apex Court held as follows:



          "To sum up, we answer the reference holding as under:

    (1)      Exemption notification should be interpreted strictly; the burden
    of proving applicability would be on the assessee to show that his case
    comes within the parameters of the exemption clause or exemption
    notification.
    (2)      When there is ambiguity in exemption which is subject to strict
    interpretation, the benefit of such ambiguity cannot be claimed by the
    subject/assessee and it must be interpreted in favour of the revenue.
                           (25)                 Appeals No. E/1768/2012, E/20234/2014
                                                            E/21160/2015, E/1781/2012
                                                          E/20235/2014, E/21173/2015




      (3)    The ratio in Sun Export case (supra) is not correct and all the
      decisions which took similar view as in Sun Export case (supra) stands
      overruled."




19.    He would submit that any exemption notification being an exception to

the general rule that tax must be paid at the rates in the tariff, must be

interpreted strictly.   If there is an ambiguity as to whether an exemption

notification is applicable or otherwise, the benefit of doubt must go in favour

of the Revenue and against the assessee as per the law laid down by the

Constitutional Bench of Hon'ble Apex Court in the landmark judgment

above. He would urge that in this case, there is absolutely no ambiguity at

all that the goods which are being manufactured are coated wafers and they

are described as such by the assessee to their consumers and to the

department in their returns and in all other documents. Nowhere have been

described as wafer biscuits.     Therefore, the exemption available to wafer

biscuits only cannot be extended to get wafers manufactured by the

appellant.



20.    On the question of valuation, he would submit that the Ld.

Commissioner has recorded quite clearly that the assessee has not produced

the depot invoices at which the goods are sold and therefore the Ld.

Commissioner has, in the impugned order, relied on the price list of M/s

Mondelez and calculated their assessable value correctly. He also asserted

that the extended period of limitation has been correctly invoked and

penalties need to be upheld.
                           (26)                 Appeals No. E/1768/2012, E/20234/2014
                                                            E/21160/2015, E/1781/2012
                                                          E/20235/2014, E/21173/2015




21.   We have considered the arguments on both sides and perused the

records.    It is not in dispute that the appellant has manufactured coated

wafers (described for some time also as chocolate coated wafers) and

cleared them. The goods were not described as "wafer biscuits" either to

the department or in the invoices or on the wrappers of the product.

Therefore, both the Revenue and everyone in the trade including the

consumer understands them as wafers or coated wafers and not as wafer

biscuits.   It is true that wafer is technically       a thin biscuit by itself.

Therefore, in the context of the erstwhile Central Excise tariff, the Hon'ble

High Court of Andhra Pradesh has held that the same can be charged to

Central Excise Duty on the tariff item 1(C) as biscuits.           However, this

judgment was not in the context of either the new Central Excise Tariff or on

how to interpret the exemption notification. The interpretation of exemption

notification has to be done strictly giving the benefit of any ambiguity in the

exemption notification to the Revenue and against the assessee as has now

been laid down by the Constitutional Bench of Hon'ble Apex Court in the

case of Dilip Kumar & Company and others (supra). A plain reading of the

exemption notification does not show that it is intended to cover all products

covered by the tariff heading 1905 3290 or wafers (coated or uncoated)

falling under tariff heading. It specifically includes only wafer biscuits falling

under tariff heading.    If the intention of the notification was to exempt

'wafers'    also, it would have said so.     The assessees' products are not

described as 'wafer biscuits' by the assessee themselves either to the

department or in any of the documents or to the ultimate consumers on

their wrappers.    Thus, we find nobody in the chain of           trade from the
                                (27)                     Appeals No. E/1768/2012, E/20234/2014
                                                                     E/21160/2015, E/1781/2012
                                                                   E/20235/2014, E/21173/2015




manufacturer to the ultimate consumer know the products as 'wafer biscuits'

but know them only called as coated wafers. It is not for this Tribunal to

enlarge the scope of an exemption notification meant for 'wafer biscuits' to

cover 'coated wafers' as well. Even if it is held that 'wafers' could possibly

be broadly considered as wafer biscuits, the matter is definitely not free

from doubt/ambiguity.           Under these circumstances, in terms of ratio laid

down by the Hon'ble Apex Court in the case of Dilip Kumar and Company &

others, we have no option but to hold that the assessee is not entitled to the

benefit of exemption notification No. 03/2006.



22.       Coming to the question of valuation, it is not in dispute                    that the

assessee is manufacturing the goods on job work basis and are therefore

covered by Rule 10A of Central Excise Valuation (Determination of price of

Excisable Goods) Rules, 2000. This rule reads as follows:


"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
                                (28)                       Appeals No. E/1768/2012, E/20234/2014
                                                                       E/21160/2015, E/1781/2012
                                                                     E/20235/2014, E/21173/2015




             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 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."




23.       It is also not in dispute that the Little Star paid duty based on the

values declared by Mondelez.             These values are reflected in the price list

discussed above. The only point of dispute are the three elements which the

Ld. Adjudicating Authority sought to include in the assessable value i.e. the

Dealer's margin, RD Markup and Post Manufacturing expenses. As far as the

dealer's margin is concerned, the Ld. Adjudicating authroity felt that there is

no dealer and the dealer's premises are the assessee's own premises. From

the sample contract with the dealer produced by the Ld. Counsel for the

appellant before us, we are convinced that there are indeed dealers.

Therefore the dealer's margin cannot be included in the assessable value.

We further find that in a commodity which costs Rs. 2/- per piece, it is

inconceivable that M/s Mondelez was selling these goods directly to

individual retailers across the country.                 Therefore, there is no room for

disallowing dealer's margin as a deduction.
                         (29)                Appeals No. E/1768/2012, E/20234/2014
                                                         E/21160/2015, E/1781/2012
                                                       E/20235/2014, E/21173/2015




24.   As far as the RD Mark up is concerned, the Ld. Commissioner

considered this to be an R&D cost and Ld. Counsel for the appellant clarifies

that this is a margin given to the re-distributors. There is no evidence on

record to show that this actually pertains to R&D expenses.          Therefore,

inclusion of R&D mark up in the assessable value is not sustainable and it

deserves to be set aside.


25.   As far as the PME (post manufacturing expenses) is concerned,

inclusion of these expenses depends upon the nature of the post

manufacturing expenses. In case where these are expenses incurred upto

the place of removal, the same have to be included in the assessable value.

However, if these represent other expenses such as cheque discounting

charges as has been asserted by the Ld. Counsel before us, they cannot be

included in the assessable value, as has been held by the Tribunal in their

own case (supra). This is a fact which can be verified by the adjudicating

authority based on any evidence that may be provided by the appellants.




26.   On the question of invoking the extended period in appeals No.

E/1768/2012 and E/1781/2012, we find from the records that all necessary

information was already made available to the department based on which a

show cause notice was initially issued and thereafter a subsequent show

cause notice was issued, invoking the extended period of limitation alleging

suppression of facts which is certainly not sustainable. Once all facts were

noted in the department and the department has come to some tentative

conclusion regarding the classification and valuation under section 4A of the
                           (30)               Appeals No. E/1768/2012, E/20234/2014
                                                          E/21160/2015, E/1781/2012
                                                        E/20235/2014, E/21173/2015




Central Excise Act and thereafter after a period of one year based on the

same facts issued a different show cause notice, coming to a different set of

conclusion, all that can be said, it was a question of interpretation which the

department itself was not sure about it. Therefore, the demand of extended

period of limitation cannot be sustained.   Accordingly, the demand to that

extent has to fail.



27.   As far as the imposition of penalties are concerned, penalties under

section 11AC can be imposed where there is fraud, collusion, wilful

misstatement, suppression of facts or contravention of any provisions of the

Act or the rules made there under with an intent to evade payment of duty.

In the present case, we have already held with respect to the invocation of

the extended period on limitation that these factors have not been

established. Clearly, this is only a question of interpretation regarding the

exemption notification and value.    Therefore, the penalties imposed under

Section 11AC need to be set aside and we do so.




28.   As far as penalty under Rule 26 upon Mondelez is concerned, on a

plain reading of this Rule (supra), we do not find any grounds to uphold the

penalties imposed upon them (Mondelez), as we have already held that the

elements of fraud, collusion, wilful misstatement, suppression of facts or

violation of act of Rules with an intent to evade payment of duty, have not

been established.     In view of the above, the appeals are disposed of as

under:
                          (31)                 Appeals No. E/1768/2012, E/20234/2014
                                                           E/21160/2015, E/1781/2012
                                                         E/20235/2014, E/21173/2015




                                ORDER

(I) The benefit of Exemption Notification No. 3/2006 (Sl.No. 19) meant for wafer biscuits is not available to the appellant (Little Star) as their products are not wafer biscuits. (II) The dealer's margin and RD Mark up are not includable in the assessable value of the products manufactured by the assessee (Little Star).

(III) As far as the post manufacturing expenses are concerned, the matter is remanded to the original authority to enable the assessee (Little Star) to establish that these pertain to the cheque discount charges as asserted by them or any other expenses not covered by Section 4.

(IV) The demand for the extended period of limitation is unsustainable and is consequently set aside.

(V) The demand and interest in all appeals have to be recomputed as above and for this limited purpose of computation, the matters are remanded to the original authority.

(32) Appeals No. E/1768/2012, E/20234/2014 E/21160/2015, E/1781/2012 E/20235/2014, E/21173/2015 (VI) As the matter is an interpretational one and no elements of fraud, collusion, wilful misstatement or suppression of facts or violation of Acts or Rules made there under, are established, the penalties imposed under Section 11 AC on Little Star and the penalties imposed under Rule 26 upon Mondelez are set aside.

29. Appeal Nos. E/1781/2012, E/20235/2014 and E/21173/2015 filed by Mondelez are allowed. Appeal Nos. E/1768/2012, E/20234/2014, E/21160/2015 filed by Little Star are partly allowed as above by way of remand for the limited purpose of verification of nature of post manufacturing expenses and re-determining the duty and interest excluding any demand for extended period of limitation.

(Pronounced in open court on 06.08.2019) (S.S. GARG) MEMBER (JUDICIAL) (P. VENKATA SUBBA RAO) MEMBER (TECHNICAL) Vrg