Supreme Court - Daily Orders
Comnr. Of Central Excise & Customs vs M/S. Precot Meridian Ltd. on 8 October, 2015
Bench: A.K. Sikri, Rohinton Fali Nariman
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. 3978 OF 2007
COMMISSIONER OF CENTRAL EXCISE & CUSTOMS ... Appellant
VERSUS
M/S. PRECOT MERIDIAN LTD. ... Respondent
O R D E R
Indubitably, the benefit of exemption Notification No. 5/99-CE dated 28.02.1999 is available subject to certain conditions and one of the conditions is that the assessee had not taken any credit under Rule 57A or Rule 57B or Rule 57Q of the Central Excise Rules, 1944, in the process of dyeing, printing, bleaching or mercerising in the manufacture of dyed, printed, bleached or mercerised yarn.
As mentioned above, this Notification was issued on 28.02.1999. The product of the respondent is covered by the description of goods at Serial No. 133 of the Table annexed with the General Exemption Notification. The assessee, however, had utilized the MODVAT credit in the previous two years prior to 28.02.1999. As per the assessee, after the issuance of this notification, no such MODVAT credit was ever taken or utilized. Even the earlier MODVAT credit which was utilised was returned or paid back on 10.01.2005. In this Signature Not Verifiedscenario, question arose as to whether the assessee fulfils Digitally signed by ASHWANI KUMAR Date: 2015.10.16 17:13:46 IST Reason: the aforesaid condition in order to become eligible to get the benefit of the Exemption Notification. C.A. No. 3978/2007 1 We note that five-Member Bench of the Tribunal in the case of 'Franco Italian Co. Pvt. Ltd. v. Commissioner' [2000 (120) ELT 792 (T-LB)] had taken the view that even if the MODVAT credit was utilised but, thereafter, refunded, it would amount to not utilising the said MODVAT credit. Same view has been taken by the High Court of Allahabad in 'Hello Mineral Water (P) Ltd. v. Union of India' [2004 (174) ELT 422 (All.)].
On a specific query put by the Court, we were informed that as far as the aforesaid two judgments are concerned, they were accepted by the Department and no appeal was filed thereagainst. In the impugned judgment, the Tribunal has decided the issue in favour of the assessee relying upon the aforesaid two decisions.
We, thus, do not find any reason to interfere with this order. The appeal is dismissed accordingly.
....................., J.
[ A.K. SIKRI ] ....................., J.
[ ROHINTON FALI NARIMAN ] New Delhi;
October 08, 2015.
C.A. No. 3978/2007 2 ITEM NO.108 COURT NO.13 SECTION III S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Civil Appeal No. 3978/2007 COMNR. OF CENTRAL EXCISE & CUSTOMS Appellant(s) VERSUS M/S. PRECOT MERIDIAN LTD. Respondent(s)
Date : 08/10/2015 This appeal was called on for hearing today. CORAM :
HON'BLE MR. JUSTICE A.K. SIKRI HON'BLE MR. JUSTICE ROHINTON FALI NARIMAN For Appellant(s) Mr. Yashank Adhyaru, Sr. Adv. Mr. Rupesh Kumar, Adv. Mr. T. M. Singh, Adv.
Mr. B. V. Niren, Adv.
Mr. Jitin Singhal, Adv. Mr. B. Krishna Prasad, Adv.
For Respondent(s) Mr. S. K. Bagaria, Sr. Adv. Mr. K. K. Mani, Adv.
Ms. T. Archana, Adv.
UPON hearing the counsel the Court made the following O R D E R The appeal is dismissed in terms of the signed order.
(Nidhi Ahuja) (Renu Diwan)
COURT MASTER COURT MASTER
[Signed order is placed on the file.] C.A. No. 3978/2007 3