Customs, Excise and Gold Tribunal - Delhi
Cce Chandigarh vs M/S Rine Engg. (P) Ltd on 22 January, 2001
Equivalent citations: 2001(131)ELT117(TRI-DEL)
ORDER V.K. Agrawal, Member (T)
1. Revenue has filed this appeal against the Order No. 2086/CE/CHD/99 dt. 30-11-99, passed by the Commissioner (Appeals), allowing the Modvat Credit to M/s Rine Engineering (P) Ltd on the strength of unauthenticated invoice and in respect of angles, channels etc., for not submitting the proof of their use in the manufacture of final product.
2. Shri H.R.Bheema Shankar, Ld. SDR., submitted that the credit cannot be availed of on the basis of unauthenticated invoice issued by second stage dealer; that the Respondents had not adduced any evidence to their claim that Channels, angles, rounds, bars & rods were melted alongwith ferrous waste and scrap to manufacture castings; that these are also not inputs under the definition of Rule 57 A of the Central Excise Rules.
3. Countering the arguments, shri J.S. Agarwal, ld. Advocate, submitted that the Respondents had duly declared channels, angles, rods, bars and rounds in their Modvat Declarations dt. 20-2-1996 and 18-6-98; that they were using these inputs in the manufacture of their final product; that they had melted these inputs for making their final product and there is no allegation from the Department that these inputs were cleared as such clandestinely. He finally submitted that the Modvat Credit cannot be denied merely because the invoice was not preauthenticated as the receipt of inputs is not challanged.
4. I have considered the submissions of both the sides. The Department has not brought anything on record to show that channel, angles, etc. were not used by the Respondents in or in relation to the manufacture of final products. There is force in the submissions of the ld. Advocate for the Respondents that there is no charge that these inputs were cleared as such instead of being used. The burden to prove the same is on the Department which has not been discharged. Accordingly I do not find any infirmity in the impugned Order in allowing the Modvat Credit in respect of angles, channels, rounds, rods & bars.
5. It is not disputed by the Respondents that the invoice issued by the second stage dealer was not authenticated by the Central Excise Officer. The Larger Bench of the Appellate Tribunal in C.C.E., New Delhi Vs. Avis Electronics Pvt. Ltd. 2000 (117) ELT 571 (T) has held that "in sentence on document evidencing payment of duty on the inputs as i\prescribed by Rules is not a technicality to be complied with for availing Modvat Credit. When a particular thing is directed to be performed in a manner prescribed by Rules, it should be performed in that manner itself and not otherwise." Accordingly the Modvat Credit is not available to the Respondents on the strength of unauthenticated invoice issued by a second stage dealer.
6. The appeal filed by Revenue is, thus, partly allowed.