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

Bundy India Ltd vs Additional Director General ... on 17 February, 2025

                                          1




CUSTOMS, EXCISE & SERVICE TAX APPELLATE TRIBUNAL
                   NEW DELHI
                          PRINCIPAL BENCH, COURT NO. 3



                     EXCISE APPEAL NO. 50801 OF 2024

[Arising out of Order-in-Original No.49-54/2024-CE dated 08.03.2024 passed
by the Additional Director General (Adjudication), Directorate General of GST
Intelligence (Adjudication Cell), New Delhi]

M/s.BUNDY INDIA LIMITED                                      ....APPELLANT
Plot No.39 & 40, Sector-3,
Ch.Devilal IMT Manesar,
Gurugram, Haryana-122 050.

                                               Vs.

ADDITIONAL DIRECTOR GENERAL                              RE .....RESPONDENT

(ADJUDICTION), Gurugram Zonal Unit, DGGI, 2nd Floor, West Block No. 8, Wing No. 6, Sector-1 R.K. Puram, New Delhi-110066 Appearance:

Present for the Appellant : Ms. Soumya Malhotra, Advocate Present for the Respondent: Shri S.K. Ray, Authorised Representative CORAM:
HON'BLE MS. BINU TAMTA, MEMBER ( JUDICIAL ) HON'BLE MR. P.V. SUBBA RAO, MEMBER ( TECHNICAL ) FINAL ORDER NO.50313/2025 Date of Hearing : 28/01/2025 Date of Decision : 17/02/2025 BINU TAMTA:
1. The appellant has challenged Order-in-Original No.49-54/2024-

CE dated 08.03.2024 passed by the Additional Director General (Adjudication), Directorate General of GST Intelligence, New Delhi, whereby the cost of specifications provided by the manufacturer were included in the assessable value of the final products manufactured by the appellant and cleared to the manufacturer along with interest and penalty by revoking the extended period of limitation. 2

2. Brief facts of the case are that the appellant is vendor of Maruti Suzuki India Pvt.1 and supplies manufactured final products of automotive parts and components viz. rigid and flexible fuel carrying system, brake and fuel line system, CNG Line, High Pressure Diesel Line to MSIL as an original equipment manufacturer on payment of applicable excise duty. The motor vehicles manufactured by MSIL vary from each other in terms of dimensions, engine power, features, styling, etc. and the exact specifications with which MSIL wants to manufacture the vehicle, is only known to MSIL or its parent company, i.e. Suzuki Motor Corporation, Japan ("SMC, Japan"). Parts and components of a motor vehicle, being an engineering product, are required to be made as per the requirements of MSIL. For the said purpose, the appellant receives instructions in the form of specifications/plan from MSIL. The issue in the present case pertains to the demand confirming on the ground that the assessable value of final products did not include the value of specifications/plan received from MSIL.

3. Show cause notice dated 11.03.2019 was issued on the allegations that cost of specifications supplied by MSIL to the appellant on FOB basis should be included in the assessable value of the final products manufactured by the appellant in terms of Rule 6 of the Central Excise Valuation (Determination of Price of Excisable Goods) Rules, 20002 read with Rule 11 relying on the decision of the Tribunal in Commissioner of Central Excise Jamshedpur vs. Tata Motors3 1 MSIL 2 Valuation Rules 3 2009 (237) ELT 147 (Tri.-Kol.) 3 by the impugned order the adjudicating authority partially confirmed the duty demand relating to inclusion of the cost of specifications supplied by the MSIL along with interest and penalty.

4. Being aggrieved, the appellant has preferred the present appeal before this Tribunal.

5. We have heard Ms. Soumya Malhotra learned Counsel for the appellant and Shri S.K. Ray, learned Authorized Representative appearing for the Department.

6. The issue involved in the present appeal relates to demand of differential central excise duty on account of inclusion of the notional cost of drawings and designs supplied free of cost by Maruti Suzuki India Pvt Ltd. in the assessable value of parts and components of motor vehicles manufactured by the appellant and cleared to Maruti Suzuki India Limited.

7. Learned counsel for the appellant has submitted that the issue involved is no longer res integra and has been decided in favour of the appellant in a recent decision of the Tribunal in Denso India Pvt Ltd. and Others vs. Additional Director General (Adjudication), Directorate General of GST Intelligence, New Delhi4 where DGGI has raised the demand of differential duty on the vendors of MSIL involving the same set of facts as in the present case. Further, in 4 Final Order No. 55140-55337/2024 dated 12.03.2024 4 support of his submissions the learned counsel for the appellant set out in detail the process of procurement of desired part or components by MSIL. The short listed potential vendors provide their price quotation for a particular part or component. The specifications of the desired part or components, for which MSIL does not charge any amount, are shared through the web-bases software with all the potential vendors. The process is known as Request for Quotation ("RFQ"). The specifications are nothing but the MSIL‟s requirement of parts and components in terms of dimensions/ measurements, so that the potential vendors can understand such requirements and accordingly provide their best price quotation for manufacturing and supplying the desired parts and components. For manufacture and supply of final products, the appellant was selected as the vendor. Keeping in mind the specifications provided by MSIL, the in-house engineering team of the Appellant prepared the detailed drawings and designs. For preparing the detailed drawing and designs, the appellant received technical support from its overseas group company by entering into a Technical Assistance and Licence Agreement. The overseas group company manufactured the moulds and sold them to the appellant on payment of applicable duties. Upon procurement of moulds, the appellant had sent such moulds to MSIL for fitment testing and sold the same to MSIL upon payment of central excise duty. The MSIL had supplied such moulds to the appellant on free of cost on returnable basis thereafter the appellant manufactured the final products with the help of detailed drawings and designs as well as the moulds after amortizing the cost of moulds and cleared the final products to MSIL upon payment of appropriate central excise duty. The development 5 cost incurred towards the development of the detailed drawings and designs was incorporated in the assessable value of the final products. The schedule followed in this regard clearly shows the intent of MSIL and the appellant that specifications provided by MSIL merely contained their requirements and not the detailed drawings and designs which were required to complete the manufacturing of the final products. Therefore, the notional cost of MSIL‟s specifications is not includable in the assessable value of the final products manufactured by the appellant.

8. The issue raised in the case of Denso India Pvt Ltd. (supra) was whether the notional cost of specifications in the form of drawings and designs supplied free of cost by Maruti to the potential vendors should be included in the assessable value of the parts or components manufactured by the vendors and cleared to Maruti for their motor vehicles. To appreciate the said issue, the Principal Bench considered the provisions of section 4 of the Central Excise Act, 19445 and Rule 6 of the Valuation Rules and observed that anything which is supplied by the buyers to the manufacture before even identifying the potential seller/ manufacturer cannot be treated as additional consideration for sale. It was, therefore, held that something can be treated as an additional consideration for sale of goods only when there exists a contract of sale or an agreement to sale between two parties and in terms thereof the buyer pays something over and above the price agreed. In other words anything which is supplied by the buyer to the manufacturer even before identifying the potential manufacturer can 5 The Act 6 never be treated as an additional consideration for sale. The Tribunal, therefore, concluded that the drawing and designs supplied by MSIL at the time of identification and short listing of potential vendors for supply of parts and components, the provisions of section 4 1(b) of the Act read with Rule 6 of the Valuation Rules, could not have been invoked as no consideration was received by the vendors from MSIL. The observations of the Tribunal in this case are as follows:

"29. It clearly transpires from the aforesaid provisions that something can be treated as an additional consideration for sale of goods only when there exists a contract of sale or an agreement to sell between the two parties and in terms of such an agreement the buyer pays something over and above the price agreed, either in cash or in kind to the manufacturer. Thus, anything which is supplied by the buyer to the manufacturer before even identifying the potential manufacturer as the supplier can never be treated as an additional consideration for sale. It also transpires that the specification drawings and designs were supplied by Maruti to the potential vendors free of cost before the letter of intent was issued and after the letter of intent was issued to the appellant the price of goods was paid by Maruti to the appellant and no other amount was paid, and it is not even the allegation made in the show cause notice that the buyer had paid any amount to the appellant over and above the consideration price after the letter of intent was issued. It, therefore, follows that neither section 4(1)(b) of the Excise Act nor rule 6 of the 2000 Valuation Rules could have been invoked in the facts and circumstances of the case as no additional consideration towards sale has been received by the appellant from Maruti.
31. A plain reading of clauses (ii) and (iv) of Explanation (1) to rule 6 of the 2000 Valuation Rules leaves no manner of doubt that only those specified goods and services are covered which are used in the production of goods in question or which are undertaken elsewhere than in the factory of production and necessary for the production of goods in question.
32. It is clear that the purpose behind rule 6 is to levy excise duty on all those expenses which are incurred by a buyer on behalf of the seller-manufacturer and relieves the seller- manufacturer from incurring such expenses. Thus, the expressions „drawings, blue prints, technical maps and charts and similar items‟ mentioned in clause (ii) of Explanation (1), and „design work and plans and sketches‟ mentioned in clause
(iv) of Explanation (1) can only mean those drawings and designs which a manufacturer would have prepared for use in the manufacture of the product but were prepared by the buyer and supplied to such manufacturer on free of cost or at reduced cost. This is clear from the language used in clauses (ii) and (iv) of Explanation (1) to rule 6 of the 2000 Valuation Rules. It covers drawings which are used in the production of such goods and those designs which are necessary for the production of such goods.
7

36. Even if Maruti had to spend some amount for getting these drawings by making payment of royalty to Suzuki Maruti Corporation, Japan, the position would not change as this cannot be said to form an additional consideration for sale of parts or components. It also needs to be noted that these specification drawings provided by Maruti to the potential vendors cannot be said to be used in the production of the components or necessary for the production of the components in terms of rule 6 of the 2000 Valuation Rules. Thus, clauses (ii) or (iv) to Explanation (1) of rule 6 of the 2007 Valuation Rules cannot be invoked in the facts and circumstances of the present case."

9. It is also pertinent to take note of the fact that the Principal Bench had noted the distinction between mere specification and detailed engineering drawing as considered in the earlier decision in Mangalore Refinery & Petrochemicals Ltd. Vs. CC, Mangalore6, where the Tribunal has held that there is a distinction between mere specifications and detailed engineering drawing. It is only the latter which is covered under rule 9(1)(b)(iv) of the Customs Valuation (Determination of Price of Imported Goods) Rules, 1988 (which is now Rule 10(1)(b)(iv) of the 2007 Customs Valuation Rules). The relevant portion of the decision of the Tribunal in Mangalore Refinery & Petrochemicals Ltd. vs. C.C., Mangalore (supra) is reproduced below:

"9.3 When a person buys a product available, off-the- shelf, he need not be concerned with the Engineering Design and services which have gone into the manufacture of such product. He has to merely order by giving the specifications. If a person wants to buy an air- conditioner, he may specify whether it should be window type or split type and also specify the tonnage besides the brand name. He may consult a specialist to identify such requirements. These specifications are in the nature of "buyers' assist" and the cost incurred for getting such specifications cannot become part of value of the goods in the hands of the supplier.
9.4 When a sophisticated technology is involved in the manufacture of any products and the process involved in the manufacture is a patented one, the equipments required have to be compatible with the patented process 6 2014 (313) ELT 353 (Tri.-Bang.) 8 and assistance may be required before ordering such equipments. In such a case, the Engineering services utilized for preparing tender documents will be in the nature of "buyers' assist" and the same cannot be treated as necessary in the hands of the manufacturer of the equipments for the purpose of manufacture of such equipments."

10. The aforesaid decisions are squarely applicable to the facts of the present case and, therefore, the specifications in the nature of design/drawings provided by MSIL were merely layout or dimensions of the desired parts and components as they have to be necessarily manufactured as per the requisite dimensions so that they can be fitted in the vehicle manufactured by the Maruti.

11. Therefore, the impugned order deserves to be set aside and the appeals are, accordingly allowed.

[Order pronounced in open Court on 17th February ,2025] (BINU TAMTA) MEMBER (JUDICIAL) (P.V. SUBBA RAO) MEMBER (TECHNICAL) ckp 9