Customs, Excise and Gold Tribunal - Tamil Nadu
Commissioner Of Central Excise vs Aurobindo Pharma Ltd. on 24 October, 2000
Equivalent citations: 2001(127)ELT786(TRI-CHENNAI)
ORDER S.S. Sekhon, Member (T)
1. The Revenue has filed this appeal on the following ground : -
"The credit was allowed basing on the decisions given by the Hon'ble CEGAT stating that they are squarely in the present case. However, the dates of issue of B.E. No. 011469 for Rs. 1,39,171/- and B.E. No. 006183 for Rs. 92,781/- are 19-6-1996 and 2-4-1996 respectively. As per Rule 57G Modvat credit cannot be taken on inputs after six months of issue of the modvatable document. The assessee should have obtained the duplicate of triplicate copy of B.E. from the Custom House before expiry of six months from the original date of issue of B.E. and taken credit after satisfying the jurisdictional Assistant Commissioner. In the present case, this was not done and the period of six months has already expired. Therefore, the assessee is not eligible for taking Modvat credit on the above documents."
2. We have heard Sri. S. Kannan, learned DR for the Revenue, who reiterated the grounds of appeal and submitted that the respondents had taken the Modvat credit on ineligible document and when it was pointed out, they reversed the credit and thereafter they took more than six months to obtain the eligible copy of Bill of Entry from the concerned Custom House. This credit, therefore, which was taken on the receipt of the ineligible copy of the bill of entry after a period of six months of the receipt of goods and payment of the duty would not be eligible as held by the lower authorities.
3. Heard Sri. C.T. Krishnamurthy, learned advocate for the respondents, who submits that when the defect was pointed out by the audit party, they had reversed an amount which should be Rs. 2,31,952/- and not the amount as mentioned in the Revenue appeal. After reversing this amount, the respondents took all steps to obtain the prescribed copy of the relevant document i.e. Bill of Entry from the Custom House where the import was made and this took them time. Finally, they obtained the relevant document and took the credit which has been now objected on the ground that credit has been taken after the period of six months, which is not permissible under Rule 57G. He submits that the delay, if any, has taken place in obtaining the prescribed copy of the document and was beyond the control of the respondents, the credit has been taken on the date on which the goods has been received i.e. well within the period of six months from the date of payment of duty and/or date of issue of the document i.e. Bill of Entry in this case. The credit was taken in R.G. 23A Part I and also Part II and was reversed on the instructions of the Audit team of the Revenue Department. As regards the credit of quantity, however, the goods were utilised for the manufacture of the declared final product. He, therefore, submits that the Revenue appeal has no merit and should be dismissed.
4, On a careful consideration of the submissions and material on record, we find that -
(a) The credit has been taken initially on 23-6-1996 and 14-12-1996 and thereafter it was reversed on 31-12-1996 and 18-2-1997 in the other case. Thereafter, they took up the matter with the concerned Custom House and obtained the relevant documents i.e. Bill of Entry to take the credit which could be obtained by them only on 14-2-1997 and other on 13-3-1997. We find that the credit only of duty which was originally taken at the time of receipt of the goods was reversed by the respondents on being objected to by the audit officers and corrective measures were taken by them and this delay in obtaining copies of the documents i.e. Bill of Entry in this case was contributed by the department also. The credit taken originally was well within the period of six months from the date of issue of the document. It was only that the amounts of duty credit taken were promptly reversed and thereafter they are entitled to take the same when the correct document has been received. We cannot find correction of accounting error or mistake to be taking of the credit if the entry for making of credit taking is more than six months. We do not find any bar in the Rules providing for such a delay to prohibit availment of Modvat credit. What prohibits is starting of taking credit after six months of the date of issue of the documents on which the goods said to have been received in the factory and not the process of taking credit. Taking of credit starts with receipt of goods and if the receipt of goods in the factory have been effected within six months period, if credit in part one register taken and part two has not been taken for some reason, these credit entries are not completed within a period of six months and it takes more than six months, we cannot find any reason to bring any bar in Rules as envisaged in the present appeal.
5. In view of our findings, we find no merit in the appeal and therefore, we confirm the order of the Commissioner (Appeals) and reject the appeal of the Revenue.