Custom, Excise & Service Tax Tribunal
Sri Chakra Cement Ltd vs Visakhapatnam G S T on 1 February, 2023
CUSTOMS, EXCISE AND SERVICE TAX APPELLATE
TRIBUNAL
REGIONAL BENCH AT HYDERABAD
Division Bench-Court No - I
Misc Application No. E/EH/30590/2022
(on behalf of the appellant)
in
Excise Appeal No. 30398 of 2022
(Arising out of Order-in-Appeal No.GUN-EXCUS-000-APP-024-2022-23 dated
07.06.2022 passed by Commissioner of Central Tax & Customs (Appeals), Guntur)
Sri Chakra Cement Ltd., ..... Appellant
Admin Office Concrete House,
6-3-668/10/66, Durga Nagar
Colony, Panjagutta, Hyderabad,
Telangana - 500 082.
Vs
Commissioner of Central Tax ..... Respondent
Visakhapatnam - GST
GST Bhavan, Port Area,
Visakhapatnam,
Andhra Pradesh - 530 035.
Appearance
Shri R. Muralidhar, Advocate for the Appellant
Shri A. Rangadham, Authorised Representative for the Respondent.
Coram: HON'BLE Mr. P.V. SUBBA RAO, MEMBER (TECHNICAL)
HON'BLE Dr. RACHNA GUPTA, MEMBER (JUDICIAL)
FINAL ORDER No. A/30009/2023
Date of Hearing: 11.01.2023
Date of Decision:01.02.2023
Dr. RACHNA GUPTA
The appeal was taken up alongwith Miscellaneous application
praying for early hearing of the appeal. Keeping in view the ground
mentioned in the said application, the same has been allowed.
Pursuant to the request and readiness of the Counsel for the
appellant, the final submissions have also been heard. The appeal is
disposed accordingly:
2. The present appeal has been filed to assail the Order-in-Appeal
No. 024-2022-23 dated 17.06.2022 vide which the demand of
(2)
Appeal No. E/30398/2022
differential duty confirmed on the basis of inclusion of freight charges
in the assessable value for payment of central excise duty has been
upheld against the appellant. Facts, in brief, for the purpose are as
follows:
The appellants are the manufacturers of cements and clinkers.
They were also availing the facility of CENVAT Credit scheme for the
purpose of payment of central excise duty on their finished goods
during the period from April 2016 to June 2017.
2.1 Department observed that appellant had paid excise duty on
the value, exclusive of freight which was incurred by the appellant for
delivery of goods at the premises of some of their consumers. It was
observed by the Department that the sale of cement to few of the
customers was on FOR basis that too in terms of an agreement/ the
purchase order. From the conditions therein, department concluded
that it was the buyer's place which was the place of removal. Hence,
alleging that the appellant had short paid the excise duty, the show
cause notice dated 01.05.2018 was issued to the appellant proposing
additional demand of Rs.42,44,685/- on account of non-inclusion of
freight in the assessable value during the aforementioned relevant
period. The said demand was confirmed initially by the Original
Authority vide No. 09/2020-21 dated 31.12.2020. The appeal thereto
has been dismissed vide the order under challenge.
3. We have heard Shri R. Muralidhar, Learned Counsel for the
appellant and Shri A. Rangadham, Learned Departmental
Representative for the Respondent.
4. Learned Counsel for appellant has mentioned that their case is
squarely covered by the decision of this Tribunal in the case My
Home Industries Pvt. Ltd. Vs Commissioner of Central Tax,
Visakhapatnam as was decided vide Final Order No. A/30124-
30127/2022 dated 28.11.2022. The decision of Hon'ble Apex
Court in the case of CC and CCE Nagpur Vs Ispat Industries
[2015 (324) ELT 670 (SC)] also squarely covers the present case.
(3)
Appeal No. E/30398/2022
5. Per contra Learned DR had relied upon another decision of
Hon'ble Apex Court itself in the case of CCE Aurangabad Vs Roofit
Industires Ltd., reported as [2015 (319) ELT 221 (SC)]
6. Having heard the rival submissions of the parties, perusing the
records and the case laws as relied upon by both the parties to these
appeals, we observe and hold that the issue involved herein is the
same as was the issue before the Hon'ble Apex Court in Ispat
Industries Ltd., (supra) case that:
"whether excise duty is liable to be paid on freight charges
incurred for transportation of goods from the factory gate to
the buyer's premises, treating the buyer's premises as the
place of removal."
It is also the same issue which has been decided by this Tribunal in
appellant's own case vide Final Order No. A/30124-30127/2022 dated
28.11.2022. There is sufficient acknowledgment to the said
observation by the Department.
7. The Hon'ble Apex Court in Ispat Industries (supra) had
examined the intention of legislature under Section 4 of Central
Excise Act. It was observed that the Apex Court earlier while
deciding the case of Union of India Vs Bombay Tyre International
Ltd., (1984) 1 SCC 467 has held as follows:
"Where the excisable article or an article of the like kind and quality is
not sold in wholesale trade at the place of removal, that is, at the
factory gate, but is sold in the wholesale trade at a place outside the
factory gate, the value should be determined as the price at which the
excisable article is sold in the wholesale trade at such place, after
deducting there from the cost of transportation of the excisable article
from the factory gate to such place. The claim to other deductions will
be dealt with later.
........................................
........................................
(4)Appeal No. E/30398/2022 Where the sale in the course of wholesale trade is effected by the assessee through its sales organisation at a place or places outside the factory gate, the expenses incurred by the assessee upto the date of delivery under the aforesaid heads cannot, on the same grounds, be deducted. But the assessee will be entitled to a deduction on account of the cost of transportation of the excisable article from the factory gate to the other places where it is sold. The cost of transportation will include the cost of insurance on the freight for transportation of the goods from the factory gate to the place of delivery."
7.1 The Apex Court further observed that Section 4 of the Act in the year 1996 brought about three important changes. The Court observed as follows:
"Place of removal" has been defined for the first time to mean not only the premises of production or manufacture of excisable goods but also a warehouse or any other place or premises wherein such goods have been permitted to be deposited without payment of duty and from where such goods are ultimately removed. Interestingly, in Section 4 (2), which is introduced for the first time, where in relation to excisable goods the price thereof for delivery at a place other than the place of removal, the cost of transportation from the place of removal to the place of delivery is statutorily excluded.
7.2 The amendment in the said provision which came into effect on 01.07.2000 was also discussed by the Hon'ble Apex Court. It was appreciated that amendment has given the concept of "transaction value" which makes it clear that the freight or transportation expenses are not to be included in calculating the excise duty payable.
8. Rule 5 and 7 of Central Excise Valuation (Determination of Price of Excisable Goods) Rules, 2000 were also discussed by Hon'ble Apex Court in the said decision, it was held that Rule 5, as was substituted in the year 2003, also confirms the position that cost of (5) Appeal No. E/30398/2022 transportation from place of removal to place of delivery is to be excluded from the assessable value.
9. We observe that Learned DR has laid emphasis upon clause 3 of the definition of place of removal as was relevant for the period in question because said clause includes the place from where the goods are to be sold in the definition of 'place of removal', the buyer's place becomes the place of removal where sale gets concluded at buyer's place. The said submission is not acceptable in the light of decision of Hon'ble Apex Court in Ispat Industries Ltd., (supra) only wherein the Hon'ble Apex Court has held that the words used in the provision are "goods are to be sold". The contention of the Revenue would be correct if and only if the words in the provision would have been "goods have been sold". Resultantly, it was held in para 24 of the judgment that the place of removal refers only to the place from where goods are to be sold by the manufacturer and thus it has no reference to the place of delivery which may be either the buyers premises or the premises as the buyer may direct the manufacturer to send his goods. The earlier decision in the case of Escorts JCB Ltd., Vs CCE (2003) 1 SCC 281 was held to have similar facts as were there in the case of Ispat Industries Ltd. (supra). The Hon'ble Court also observed that in the case of Commissioner of Customs & Excise, Aurangabad Vs Roofit Industries Ltd., reported as 2015 (319) ELT 221 (S.C.) the Hon'ble Supreme Court had distinguished Escort's JCB's case (supra). But based on the facts of that case (Roofit's), it was held that the sale of goods in terms of Section 19 of sale of goods Act did not take place at the factory gate of assessee. The Court also observed that the Court's attention was not drawn to Section 4 of Excise Act as originally enacted and as amended to demonstrate that the buyer's premises cannot, in law, be "a place of removal" under the said section. Hence, the reliance of Department on the decision of Roofit Industries Ltd., (supra) is also no more sustainable.
10. This Tribunal also while deciding the same issue on same set of facts and circumstances vide Final Order No. A/30124- (6) Appeal No. E/30398/2022 30127/2022 dated 28.11.2022 in Appeal titled as My Home Industries Pvt. Ltd. vs. Commissioner of Central Tax, Visakhapatnam has relied upon the said decision of Hon'ble Apex Court in the case of Ispat Industries (supra) and has held:
"10. The place of removal is the factory gate of the appellant as per the appellant, and it is the premises of the Customers, where the delivery of goods have been made, as per the Revenue. That E/30031 & 30032 & 30164/2019 & E/30214/2020 8 the Board had issued a clarification by its clarificatory Circular dated 8.6.2018 referring to its earlier Circular(s) with respect to the subject 'place of removal' under section 4 of the Act, the CENVAT Credit Rules and drawn attention to the four judgment of the Apex Court namely;
1. Roofit Industries Ltd. [2015 (319) ELT 221(SC)]
2. CCE vs Ispat Industries Ltd. [2015 (324) ELT 670 (SC)];
3. CCE, Mumbai III vs Emco Ltd. [2015(322) ELT 394 (SC)]
4. CCE & ST vs Ultra Tech Cement Ltd. [2018(9) GSTL 337 (SC)] The Board rescinded its earlier Circular No. 988/12/2014-CX. dated 20 October 2014 and also omitted clause (c) of para 8.1 and para
8.2 of its circular No. 97/8/2007-CX dated 23.8.2007. It was clarified that by way of general principle as regards determination of place of removal, the principle laid down by the Apex Court in the case of CCE vs Ispat Industries Ltd. may be applied wherein the Apex Court have reiterated the principle laid down in Escorts JCB Ltd. to the extent that place of removal is required to be determined with reference to point of sale, with the condition that place of removal ( premises) has to be referred with reference to the premises of the manufacturer. Para 16 of the ruling of Ispat Industries was reproduced, which reads as follows:
"16. It will thus be seen that where the price at which goods are ordinarily sold by the assessee is different for different places of removal, then each such price shall be deemed to be the normal value thereof. Sub-clause (b)(iii) is very important and makes it clear that a E/30031 & 30032 & 30164/2019 & E/30214/2020 9 depot, the premises of a consignment agent, or any other place or premises from where the excisable goods are to be sold after their (7) Appeal No. E/30398/2022 clearance from the factory are all places of removal. What is important to note is that each of these premises is referable only to the manufacturer and not to the buyer of excisable goods. The depot, or the premises of a consignment agent of the manufacturer are obviously places which are referable only to the manufacturer. Even the expression "any other place or premises" refers only to a manufacturer's place or premises because such place or premises is stated to be where excisable goods "are to be sold". These are the key words of the subsection. The place or premises from where excisable goods are to be sold can only be the manufacturer's premises or premises referable to the manufacturer. If we are to accept the contention of the revenue, then these words will have to be substituted by the words "have been sold" which would then possibly have reference to the buyer's premises."
11. The Circular further provides in para 4, that the principle laid down in Ispat Industries Ltd. would apply to all situations except where the contract for sale is FOR contract, in the circumstances identical to the judgment in the case of CCE, Mumbai-III v. Emco Ltd. (supra) and CCE v. M/s. Roofit Industries Ltd. (supra). That is, where the ownership, risk in transit, remained with the seller till goods are accepted by buyer on delivery and till such time of delivery, seller alone remained the owner of goods retaining right of disposal. The said circular further provides that the guidelines and the judgment of Apex Court may be referred to and based on facts and circumstances of each case. Further provides past cases should be accordingly decided.
13. The Hon'ble Supreme Court further observed in the case of Ispat Industries Ltd. in para 23, that "Rule 5 as substituted in 2003 also confirms the position that the cost of transportation from the place of removal to the place of delivery is to be excluded, save and except in a case where the factory is not the place of removal." Further, the place of removal has reference only to places from which goods are to be sold by the manufacturer, and has no reference to the place of delivery, E/30031 & 30032 & 30164/2019 & E/30214/2020 11 which may be either the buyer's premises or such other premises as the buyer may direct the manufacturer to send his (8) Appeal No. E/30398/2022 goods. Thus the view taken by the Revenue that freight charges must be included, as the sale in the present facts took place at the buyer's premises, is incorrect. Further, there cannot be extended place of removal, and the factory premises or the warehouse (as mentioned in the Section), alone being places of removal. Under no circumstances, can the buyer's premises, therefore, be the place of removal, for the purpose of Section 4.
14. The Appellant submits that in the identical set of facts, the Hyderabad bench of this Tribunal in the case of Commissioner of Central Tax & Customs, Medchal Commissionerate Vs. ICOMM Tele Limited [2019 (7) TMI 55 - CESTAT HYDERABAD] has held that issue of including the freight from seller's premises to the buyer's premises, when the sale is for delivery at the buyer's premises, has been settled at the hands of Hon'ble Apex Court and has reached finality with the following observation: "10....it is now well settled that the buyers' premises can never be the place of removal, therefore the freight from the factory/depot/consignment agent up to the buyers' premises cannot be included in the assessable value, even if the goods are sold or delivered at the buyer's premises. In view of the above, we find that the settled legal position is in favour of the appellants and against Revenue and the demands are unsustainable on merits and need to be set aside and we do so. Since we have taken a decision on the merits of the case, the issue of limitation becomes irrelevant." Further, a similar view was taken in M/s. Vijai Electricals Ltd., Vs. Commissionerate [2019 (11) TMI 301- CESTAT]."
10.1 This Tribunal has thereafter held as follows:
"18. Having considered the rival contentions, we find that under the similar facts and circumstances, the Apex Court (in Ispat Industries) distinguishing its earlier ruling in the case of Roofit Industries, have held that the place of removal referred to in Section 4 r/w Rule 5 and Rule 7 of Central Excise Valuation Rules, clearly indicates, that the place of removal refers to only the sellers premises (factory gate, warehouse, depot, consignees premises). It is nowhere stated that the buyer's premises can be E/30031 & 30032 & 30164/2019 & E/30214/2020 14 place of removal. Hon'ble Apex Court also (9) Appeal No. E/30398/2022 observed that in the Roofit case, it did not have occasion to examine the provisions of Section 4, since it was enacted and amended from time to time in the Central Excise Act r/w the Valuation Rules. After examining Section 4 r/w the rules, the Apex Court observed that the cost of transportation from the place of removal up to the place of delivery of excisable goods is excluded from 'Assessable value' for the computation of excise duty.'
11. We have no reason to differ from the aforesaid decisions, the discussion therein and the conclusion arrived therein. Following the said 'ratio decidendi', we hold that the value of freight charged by the appellant for delivering the cement to their buyers' premises is not to be included while assessing the value for the purpose of payment of central excise duty. Appellant has rightly excluded the same. The differential duty confirmed by the order under challenge is therefore wrong. The impugned order accordingly, is hereby set aside and the appeal is allowed.
(Order pronounced in the open court on 01.02.2023) (P.VENKATA SUBBA RAO) MEMBER (TECHNICAL) (Dr. RACHNA GUPTA) MEMBER (JUDICIAL) Jaya