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 0, Cited by 7]

Customs, Excise and Gold Tribunal - Tamil Nadu

Cce vs Saralee Household Bodycare India Ltd. on 17 February, 2004

Equivalent citations: 2004(176)ELT688(TRI-CHENNAI)

ORDER
 

 Jeet Ram Kait, Member (T)   
 

1. This appeal filed by the Revenue is against the order in Appeal No. 94/2002 (M-III) dated 21.6.02 passed by the Commissioner of Central Excise (Appeals), Chennai by which he has allowed the appeal of the respondents-assessee and set aside the order passed by the adjudicating authority.

2. The brief facts of the case are that the respondents - assessee are engaged in the manufacture of polishes under the brand name "Kiwi" for footwear and toilet preparations under the brand name of "flush Kleen", falling under Chapters 34 and 33 respectively. They have purchased containers, and packing materials from outside, and have availed Modvat Credit on the same as input for use in relation to the manufacture of their final products. Some times these packing materials and containers are rejected as defective and returned to the supplier for repair, rectification and return along with Rule 57F(4) challans and some times, these are merely returned, as line rejections, to the supplier as rejected material or scrap and debit notes were raised for the same. These reject consist of both duty paid inputs and non duty paid non-excisable inputs. Proceedings were initiated against. the appellants consequent to the visit of the officers to the premises of the appellants by issue of show cause notice dated 24.11.2000 on allegation that the return of rejected material and scrap to the suppliers and failure to reverse the credit taken on the input was not intimated to the department. It was also alleged that the assessee has removed used containers and damage scrap materials, without payment of duty and not under Rule 52A. The show cause notice culminated in the order of adjudication passed by the Additional Commissioner whereby he had confirmed the duty already paid to the extent of Rs. 1,56,669/- and imposed mandatory penalty of Rs. 1,18,443/- under Section 11AC of the Act apart from penalty of Rs. 10,000/- under Rule 173Q of the CE Rules, 1944. He has also ordered for charging interest under Section 11AB of the Act. On appeal before the commissioner (Appeals) the Commissioner ( Appeals) allowed the appeal and set aside the order of the original authority holding that demand of duty on production line rejects is not sustainable in law as the provisions of Rule 57D are applicable to the facts of the case. It is against this order of the commissioner (Appeals), the Revenue has come in appeal on the following grounds :

(a) The assessee violated Rule 57F(3) and cleared inputs without payment of duty in contravention of Rule 57F(3) by removing the "line rejections" i.e. inputs rejected after issue for manufacture) under debit notes to the input supplier without payment of duty.
(b) The facts and circumstances of this case have nothing to do with Rule 57D because in the instant case, the inputs had been cleared to the supplier as such by raising debit notes and the assessee ought to have followed Rule 57F(3) and cleared the inputs on payment of duty.
(c) The inputs were actually cleared outside the factory to the supplier as per their delivery challans and not at all used in the factory for the manufacture of final products.

3. Shri A Jayachandran, learned JDR for the Department reiterated the grouds of appeal and sought for allowing the appeal.

4. the assessees have filed cross, objection wherein inter alia it is stated as under :

(a) In terms of Rule 57D no duty would be payable/or credit would be reversed, if the credit availed inputs are contained in any waste emerging during the course of manufacturing process. In terms of Rule 57F(3), question of payment of duty on the inputs arises only if the credit availed inputs are removed as such. Once the inputs are issued for the purpose of manufacturing activity, they could no longer be considered as inputs and once they loose the status of inputs, the provisions of Rule 57F(3) would not be attracted and the provisions of Rule 57D only would come into play.
(b) In the absence of any proof as to the subject removals were of removal as such, the ground taken by the Revenue that Rule 57D have nothing do in the present case fails.

5. Shri G. Natarajan, learned Counsel for the respondents - assessee while reiterating the grounds taken in the cross objection has submitted that the department has not proved that the respondents have removed the inputs as such and this fact has been noted by the lower appellate authority. He has submitted that the impugned order is a reasoned order and may be sustained.

6. I have considered the submissions made by both the sides and gone through the case records. The short issue that arises for consideration in the present appeal is as to whether the demand of duty on the inputs issued in or in relation to the manufacture the final products of the assessee-respondents are sustainable or not. The respondents before the original authority had taken the plea that the duty demanded is, on line rejections", that is inputs rejected after issue for manufacture and hence the provisions of Rule 57D would be applicable and this argument was not found favour with the original authority. The lower appellate authority while rejecting the reasoning of the original authority has held that the department has not adduced any evidence in support of his (original authority's) findings as noted above. He has also held that rejections of the inputs were only 'line rejects' and are squarely covered by Rule 57D and hence neither any duty is payable nor any credit ought to be reversed. Further I also find that even in the grounds of appeal under para 1, the Revenue has clearly stated as under :

"The fact of this case is that the assessee removed "line rejections (inputs rejected after issue for manufacture) under debit notes"

Therefore, the contention of the Revenue that the respondents-assessee have cleared the inputs as such has not been proved by the department and what has been removed was only line rejects as brought out even in the grounds of appeal by the Revenue. Once it is accepted by the Revenue that what has been removed was only "line rejects", the question of demanding duty on the same under rule 57F(3) does not arise. In view of above, I am of the considered opinion that the impugned order passed by the lower appellate authority cannot be found fault with. I therefore, uphold the same and reject the Revenue appeal. the cross objection filed by the respondents-assessee also stands disposed of accordingly.