Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Custom, Excise & Service Tax Tribunal

Total Energies Marketing India Pvt Ltd vs Commissioner, Central Excise -Jodhpur on 1 June, 2022

CUSTOMS, EXCISE & SERVICE TAX APPELLATE TRIBUNAL
                    NEW DELHI

                   PRINCIPAL BENCH - COURT NO. II

                      Excise Appeal No. 50553 of 2022



(Arising out of Order-in-Appeal No. 186(CRM)CE/JDR2021 dated 11.08.2021 passed
by the Commissioner (Appeals), Central Excise & CGST, Jodhpur.)


M/s Total Energies Marketing                                    Appellant
India Pvt Ltd.
3rd Floor, The Leelaa Galleria,
Andheri Kurla Road, Andheri West,
Mumbai-400059,
Maharashtra

                                       VERSUS


Commissioner, Central Excise-                                   Respondent

Jodhpur G-105, New Industrial Area, Opposite Diesel shed, Vasani, Jodhpur Rajasthan-342003 APPEARANCE:

Shri Manoj Chaudhan, Chartered Accountant for the Appellant Ms. Tamanna Alam, Authorised Representative for the Respondent CORAM:
HON'BLE MR. ANIL CHOUDHARY, MEMBER (JUDICIAL) FINAL ORDER NO. 50484 / 2022 Date of Hearing: 01.06.2022 Date of Decision: 01.06.2022 ANIL CHOUDHARY:
The issue involved in this appeal is whether from the refundable amount, adjustment have been rightly made for the amount of interest and penalty, which is sub judice before the higher court of appeal.

2. The brief facts are that vide order-in-original dated 05/08/2020 relating to the period December 2012 to June 2013, total demand of 2 E/50553/2022 Rs. 4,41,29,475/- was confirmed and which was ordered to be appropriated from the amount already deposited/reversed Rs. 5,52,79,359/- Further, order to recover interest under Rule 14 of CCR, and penalty of Rs. 15 lakh was imposed under Rule 15. Against this order-in-original, the appellant-assessee preferred appeal before this Tribunal which is registered as appeal no. E/50305/2021 wherein the appellant have disputed the disallowance of Cenvat credit Rs. 1,64,56,772/- alongwith interest and penalty, and also the imposition of penalty of Rs. 15 lakhs. So far the other amount of Rs. 2,76,72,703/- is concerned, the appellant had not disputed that amount and which has already been paid/debited and was appropriated, and on this amount there is no dispute of any interest.

3. Thereafter, the appellant filed refund claim for the balance amount of Rs. 1,11,49,884/- or (5,52,79,359-4,41,29,475). This refund claim was adjudicated vide Order-in-Original dated 31/12/2020 and adjusted an amount of Rs. 27,02,518/- towards interest on the Cenvat credit wrongly availed for the period September 2012 to November 2012 and also recovered the amount of penalty of Rs. 15 lakhs totalling Rs. 42,02,518/-, and granted the refund for the balance amount of Rs. 69,47,366/-.

4. Being aggrieved the appellant preferred appeal before the Commissioner (Appeals) who was pleased to reject the appeal upholding the adjustment made by the court below.

5. Being aggrieved the appellant is before this Tribunal. Learned Counsel inter alia urges that admittedly, the amount adjusted from the refund towards penalty and interest is sub judice before this Tribunal in the aforementioned Excise appeal, which was filed on 07/12/2020.

3 E/50553/2022 Learned Counsel also points out that this fact of filing appeal alongwith the necessary pre-deposit required under Section 35F had been brought to the knowledge of the Adjudicating Authority in response to show cause notice which was issued. Accordingly, the learned Counsel states that there is miscarriage of justice by adjusting sub judice amount of interest and penalty. Accordingly, he prays for allowing the appeal with consequential benefit.

4. Learned DR relies on the impugned order.

5. Having considered rival contentions, I find that Section 11 of the Central Excise Act grants power to the Central Excise officers, being in the nature of special power of recovery, which in the nature of 'garnishee proceedings'. The Adjudicating Authority is empowered to not only adjust arrears of tax recoverable from the assessee from any money/refund which is in the hands of the authority payable to the assessee, further empowers to issue certificate for adjustment to another Central Excise Officer who may have any money payable to the assessee, and also empowers to issue certificate to the District Collector for recovery of tax dues as arrears of land revenue. I hold that such power of adjustment cannot be exercised for demand of tax/interest/penalty which is sub judice. Admittedly, in the facts of the present case, the amount of interest and penalty are sub judice before this Tribunal and this fact was admittedly in the knowledge of the court below. Accordingly, I hold that the adjustment made from the amount refundable to the appellant is bad and the same is set aside. The Adjudicating Authority directed to grant the refund of balance 4 E/50553/2022 amount of Rs. 42,02,518/- in cash alongwith interest under Section 35FF of Central Excise Act. Thus, the appeal is allowed.

(Dictated in open Court) Anil Choudhary Member(Judicial) sb