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 3, Cited by 2]

Custom, Excise & Service Tax Tribunal

M/S.Exide Industries Limited vs Cce, Chennai on 26 August, 2016

        

 
CUSTOMS, EXCISE & SERVICE TAX APPELLATE TRIBUNALSOUTH ZONAL BENCH
CHENNAI


E/42021/2014

[Arising out of Order-in-Appeal No.112/2014 dated 10.06.2014 passed by the Commissioner of Central Excise (Appeals), Chennai).


M/s.Exide Industries Limited			     :	Appellant

         Versus

CCE, Chennai						     : 	Respondent

Appearance:

Shri V. Panchanathan, Advocate, For the Appellant Shri R. Veerabhadra Reddy, JC (AR) For the Respondent CORAM :
Honble Shri P.K. Choudhary, Judicial Member Date of Hearing : 29.06.2016 Date of Pronouncement : 26.08.2016 FINAL ORDER No.41424/2016 M/s. Exide Industries Limited, the appellant herein are engaged in the manufacture of Electric Storage Batteries and parts thereof and are availing Cenvat credit of duty paid on inputs, capital goods and input services as per Cenvat Credit Rules, 2004. They are holders of Central Excise registration and Service Tax Registration and discharge service tax li ability on GTA service used by them. They have factories at Hosur, Tamilnadu and other places throughout India. The appellant herein is Exide Industries Limited, Hosur Unit. Hosur unit transfers inputs/semi-finished/intermediaries to other factories on payment of excise duty. The receiving unit make use of these goods to manufacture finished goods and clears them on payment of duty. The appellant paid the freight on such transfers and availed Cenvat credit of the service tax paid on such transportation. On verification of accounts of the appellant assessee it was noticed that they had taken credit of service tax paid on outward freight service during the period March 2008 to March 2011. Hence four show cause notices dated 31.03.2009, 02.03.2010, 25.10.2010 and 09.06.2011 pertaining to the period under dispute was issued proposing demand of credit availed wrongly to the tune of Rs. 8,72,198/- along with interest and proposing to impose penalty under Rule 15 of CCR, 2004. On adjudication of these SCNs, the adjudicating authority confirmed the demands raised in all the four SCNs along with appropriate interest. He also imposed a penalty of Rs. 87,000/- under Rule 15 of CCR, 2004 for contravening the provisions and rules thereunder. On appeal, the Commissioner (Appeals) upheld the order of the adjudicating authority. Aggrieved by this, the appellants are before this Tribunal.

2. Ld. Counsel, Shri V. Panchanathan, Advocate appeared on behalf of the appellant and submitted that the appellants are the manufacturer of batteries and they clear input and semi-finished goods from one factory to another on payment of excise duty. Such removal of inputs/semi-finished goods are made under Rule 3 (5) of CCR as either on reversal of credit or without payment of duty as per the permission granted for removal of such goods. Hence, GTA services are used for outward transportation up to the place of removal and these services are covered under the inclusive clause of definition viz., outward transportation up to the place of removal and service tax paid on these services are eligible as cenvat credit. The receiving factory manufactures the finished goods and clears the same on payment of excise duty. The whole issue is Revenue neutral. Hence, availing of credit on GTA services for transfer of inputs to other units by Hosur unit is in order. He further submitted that such GTA services availed are relating to the business of the manufacturer. He further submitted that the credit availed by the appellants is in order as per the provisions of Rules 2 (l) (ii) and 3 (1) of Cenvat Credit Rules, 2004, as any service used by a manufacturer whether directly or indirectly in or in relation to the manufacture of final products from the place of removal and all services covered under the inclusive part of the definition viz. inward transportation of inputs and capital goods and outward transportation up to the place of removal are eligible input services. The appellate authority did not agree with it. He submits that a small portion of the demand for reversal of the credit on the GTA services pertains to the inputs which are removed as such by the appellants. In terms of Rule 3 (5) of the CENVAT Credit Rules, 2004, the appellants are required to reverse the credit availed on such inputs. The appellants did so. It is submitted by the counsel that when there is no provision to include the value of the freight in the case of the inputs removed as such, availing of credit either by the appellants or by the receiving unit, should not make any difference to the Revenue. The issue is, therefore, one of revenue-neutral entirely and consequently no demand can be made on the credit amount of Rs.13,848/- pertaining to GTA services used on the removal of goods as such. In any case, GTA services pertain to the inputs stand transferred to the account of the receiving unit and consequently, the appellant is not at all liable to pay the service tax. Viewed accordingly no tax is payable, but paid and taken credit is also of no revenue implication but merely represents the accounting entry. The appellants in this regard submit that out of the total amount of demand on the alleged GTA services, tax demand of Rs.13,848/- pertain to service tax paid on the transportation of inputs from the factory of the appellants to the factory of the recipient. As stated supra, since no tax is payable the appellants can avail the credit of duty paid and there cannot be any demand on the credit so availed. In this system of accounting, the appellants transfer the cost pertaining to the transportation of inputs to the account of the receiving unit. During the period in question the appellant had transferred in the said manner cost to the tune of Rs.4,62,597/- pertaining to the transportation expenses of the inputs to the receiving units. In this manner, it is the receiving unit which pays GTA and therefore, they are also eligible to avail the credit of service tax paid. Hence if the demand raised against the appellants for reversal of credit, the appellants must be allowed to avail the credit at their receiving unit. In this view also the entire demand is revenue-neutral. He relies on CBEC's Letter F.No.137/3/2006-CX.4, DT.2.2.2006 wherein the Board has held that in case of goods which are transported from factory to depot and sold from such depot, credit of service paid on transportation of goods from factory upto such depot is eligible. He submits that in the instant case, the facts are similar. The goods are transported from appellant's unit to their sister unit and therefore, appellant's sister unit should be treated as 'place of removal' in respect of transportation of goods. He also relied on the decision of the Chennai Bench of the Tribunal in their own case on the same issue for the subsequent period reported in 2016-TIOL-1328-CESTAT-MAD, wherein the appeal was allowed. He submitted that since the issue is covered and settled in favour of the appellant by this very Bench, he prayed that the impugned order be set aside and their appeal allowed.

3. Ld. AR, ShriVeerabhadra Reddy, JC, appeared on behalf of the Revenue reiterated the findings of the adjudicating authority and submitted that the eligibility of the service in question for the purpose of sub-rule (i) of Rule 2 of Cenvat Credit Rules, 2004, is beyond the scope of the said definition as the service used by the appellant assessee in this case relates to outward transportation of inputs/semi-finished goods. Since, they are not returned to the appellant assessee but used in the manufacture of final products and cleared on payment of duty at the respective units. As per the definition the eligible services are the services used directly or indirectly, in or in relation to the manufacture of their final products and clearance of final products upto the place of removal. Here in the case on hand, the services used by the appellant assessees are the services used for outward transportation of their inputs/semi-finished goods. Hence, the order passed by the adjudicating authority for recovery of ineligible credit availed by the appellant assessee is proper and in accordance with law. Therefore, the impugned order is sustainable.

4. Heard both sides and perused the records. The short issue involved in the case on hand is whether the transportation of inputs/semi-finished goods/intermediaries by the appellant assessee to their manufacturing units falls under the ambit of the definition of input service defined in sub-rule (l) Rule 2 of CCR, 2004 or otherwise. As per the order of the adjudicating authority he has concluded that it does not fall under the definition of input service and credit so availed by the appellant assessee is ineligible and recoverable. On perusal of the decision of the Chennai Bench of the Tribunal, in the assessees own case allowed the input service credit paid on the outward transportation. The relevant paragraphs are reproduced as under:-

3. When liability is incurred by the appellant and there is no law to deny the genuine liability incurred to be allowed as Cenvat credit under reverse charge mechanism, there is no question of depriving the appellant from the Cenvat credit of the service tax paid on the outward transportation.
4. Revenue at this juncture says if appal is allowed that shall defeat the purpose of law since no sale has occurred. It may be stated that Revenue has misconceived the scheme of taxation. Reverse charge mechanism is quite different from the normal taxation under this scheme, the service suffering tax entitles the recipient thereof to take credit of tax so suffered. Therefore, there cannot be denial of the benefit to the appellant according to such scheme of taxation. Accordingly, appeal is allowed. The above decision of the Tribunal squarely covers the disputed issue whether cenvat credit of the service tax paid on the outward transportation is eligible. There cannot be a different view with regard to the eligibility of Cenvat credit of outward transportation is concerned. I also find from the CBEC letter cited by the counsel that in case of depot sale of goods, credit of service tax paid on the transportation of goods upto such depot would be eligible. The said CBEC's letter dt. 2.2.2006 is reproduced as under :-
Letter F.No. 137/3/2006-CX. 4, dated 2-2-2006 Government of India Ministry of Finance (Department of Revenue) Central Board of Excise & Customs, New Delhi Subject : Eligibility of CENVAT credit of service tax paid on goods transported from factory to depot and sold therefrom - Reg.
It may be recalled that under the CENVAT Credit Rules, 2004 (hereinafter referred to as Credit Rules), the definition of input service includes outward transportation up to the place of removal. The expression place of removal has not been defined in the Credit Rules and therefore in terms of rule 2 (t) of the said Rules, the said expression shall have the same meanings assigned to it in the Central Excise Act, 1944 or the Finance Act, 1944. The expression place of removal has been defined under Section 4 of the Central Excise Act, as per which it is (a) a factory (in case of factory gate sale); (b) a warehouse (in case goods permitted to be stored without payment of duty); or (c) a depot (in case of depot sale). Therefore, in case excisable goods are sold from depot after their clearance from the factory, the manufacturer is eligible to take credit of service tax paid on transportation of goods up to such depot.
2. In this regard a doubt has arisen as to whether a manufacturer manufacturing and clearing goods on payment of duty at specified rates (for example cement) or on the basis of valuation with reference to retail sale price (for example refrigerators), and selling the goods from a depot, is also eligible to take credit of service tax paid on transportation of goods up to such depot. The doubt appears to be based on reasoning that since such goods are not charged to duty on the basis of valuation under section 4 of the Central Excise Act, the definition of the expression place of removal given in that section would not apply in case of such goods.
3. The matter has been examined at the level of the Central Board of Excise and Customs. It has been observed that the availment of credit and valuation for payment of duty are two independent issues. Further, the provisions under rule 2(t) of the CENVAT Credit Rules refers to definitions under the Central Excise Act, 1944 and the Finance Act, 1994 for uniform understanding of the words and phrases used in the Credit Rules. Therefore, if an expression is not defined in the Credit Rules but is defined under a particular section of the Central Excise Act, it shall be applicable to all goods for purposes of the Credit Rules, irrespective of whether or not the said section is applicable for the purposes of working out the duty on such goods.
4. In view of the above, the undersigned is directed to state that, in case of depot sales of goods, the credit of service tax paid on the transportation of goods up to such depot would be eligible, irrespective of the fact, whether the goods were chargeable to excise duty at specific rates or ad valorem rates on the basis of valuation under section 4 or 4A of the Central Excise Act.

In view of the submissions of the counsel for the appellant, the amount of transportation charges passed on to the receiving unit is only Rs.4,62,597/- which is a very small fraction of the total amount in dispute and the resultant service tax demand is only Rs.13,848/- which can be disallowed in the hands of the appellant and the credit can be availed by the respective receiving unit. The impugned order passed by lower authorities are set aside except confirming demand of Rs.13,848/- representing service tax amount passed on by appellant to the recipient unit. Thus the appeal is partly allowed.

(Order Pronounced in the open Court on 26.08.2016) (P.K. CHOUDHARY) JUDICIAL MEMBER BB 1