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 4, Cited by 2]

Custom, Excise & Service Tax Tribunal

M/S. Jsw Steel Ltd vs The Commissioner Of Central Excise on 9 January, 2008

        

 
IN THE CUSTOMS, EXCISE AND SERVICE TAX APPELLATE TRIBUNAL
SOUTH ZONAL BENCH AT BANGALORE

Appeal No: E/1050/2006
(Arising out of Order-in-Original No: 06/2006-Commr. dated 29.8.2006 passed by the Commissioner of Central Excise, Belgaum)

1.
Whether Press Reporters may be allowed to see the Order for publication as per Rule 27 of the CESTAT (Procedure) Rules, 1982?



2.
Whether it should be released under Rule 27 of the CESTAT (Procedure) Rules, 1982 for publication in any authoritative report or not?


Yes
3.
Whether their Lordship wish to see the fair copy of the Order?


4.
Whether Order is to be circulated to the Departmental authorities?



M/s. JSW Steel Ltd.
Appellant
Vs.

The Commissioner of Central Excise
Belgaum.
Respondent

Appearance Shri M. S. Nagaraja, Advocate, for the appellant Shri K. Sambi Reddy, Authorised Representative (JDR), for the Respondent CORAM DR. S.L. PEERAN, HONBLE MEMBER (JUDICIAL) Date of Hearing: 09.01.2008 Date of decision: 09.01.2008 FINAL ORDER No._______________________2008 Per Dr. S. L. Peeran (Oral) The appellant is challenging the levy of penalty of Rs. 10,000/- imposed under Rule 25 of the Central Excise Rules. The Commissioner, in the impugned order No. 06/2006 dated 29.08.2006, has accepted the assessees contention and found that there is no violation or intention to evade duty and has dropped the demand for duty. However, he felt that they have not carried out the statutory obligation cast on them under Rule 19 of CE Rules. The allegation in the Show Cause Notice was with regard to non-furnishing of proof of export within the stipulated time in terms of conditions laid down in Notification No. 42/2001-CE(NT) dated 26.06.2001. The Notification prescribed the time limit for exporting goods viz. six months from the date of clearance from the factory. However, the Commissioner, on perusal of the records, noticed that all the consignments covered in the Show Cause Notice were either exported or diverted for home consumption on payment of duty. Prior permission was obtained from the jurisdictional Assistant Commissioner for the said diversion in respect of 6 ARE-1s. That they also intimated about the diversion for home consumption to the department. He also found that the proof of export was also produced. Therefore, the demand made in the Show Cause Notice with regard to the duty was dropped. He clearly noted in his order that there was no question of raising notice under section 11A of the Act has arisen. Further, he found that the proposal for penal action under Rule 25 of CE Rules is justified, as in respect of 3 ARE-1s, there was a failure to carry out the statutory obligation cast on them. Hence, he proceeded to impose penalty under Rule 25 of the Central Excise Rules to an extent of Rs. 10,000/-.

2. The learned Counsel submits that in respect of the 3 ARE-1s, the assessee had obtained permission from the department for belated export and it exported the same. Thereby, there was no violation of Rules or the Notification with intention to evade duty. The Commissioner(Appeals) was not justified in imposing penalty. When he has clearly noted that they have obtained permission from the Department and the Department had condoned the delay in exporting the goods. Once the delay has been condoned, the question of imposing penalty does not arise, more especially, when exports have been completed. He submits that for every violation, penalty is not imposable as held by the Supreme Court in the case of Hindustan Steel Limited Vs. State of Orissa  1978 (2) ELT J159(SC). He also relies on the judgment of Supreme Court rendered in CCE, Aurangabad Vs. Balakrishna Industries  2006 (201) ELT 325(SC) wherein it has been held that penalty is not imposable when differential duty is not leviable. Similar view was expressed by the Supreme Court in the case of CCE Vs. HMM Ltd.  1995 (76) ELT 497(SC). He also relies on the following Tribunal rulings.

(i) P.G.R. Industries Vs. CCE, Coimbatore  2005 (186) ELT 354(Tri.-Chennai)
(ii) Vaspar Concepts (P) Ltd. Vs. CCE, Bangalore  2006 (199) ELT 711(Tri.-Bang.)
(iii) KCP Limited Vs. CCE, Guntur  2004 (168) ELT 325(Tri.-bang.)

3. The learned JDR submits that there is a violation of the Notification in not exporting the goods within six months and, therefore, penalty was leviable.

4. As can be seen from the impugned order itself, the appellants had intimated about the export of goods and it also prayed for condonation of delay in exporting the goods. The same had been received by the Divisional Officer and the proof has been accepted. When this is the position, the question of proceeding to impose penalty does not arise. There is no deliberate intention on the part of the appellants to violate the Notification to cause Revenue loss. As held by the Apex Court in the cited judgment, penalty is not leviable when there is no confirmation of duty. In view of these judgments, the imposition of penalty is set aside and appeal is allowed with consequential relief, if any.

(Pronounced and dictated in open Court) (S.L.PEERAN) Member (J) /pr/ ??

??

??

??

4