Custom, Excise & Service Tax Tribunal
Ultra Tech Cement Ltd vs Surat-I on 20 October, 2022
Customs, Excise & Service Tax Appellate Tribunal
West Zonal Bench At Ahmedabad
REGIONAL BENCH- COURT NO. 3
Excise Appeal No. 10454 of 2014-DB
(Arising out of OIO-SUR-EXCUS-001-COM-0019-020-13-14 Dated- 28/11/2013 passed
Commissioner of Central Excise and Service Tax-SURAT-I)
Ultra Tech Cement Ltd ........Appellant
Dumas Road, Near Magdalla Port,
Magdalla, Surat, Gujarat
VERSUS
C.C.E. & S.T.-Surat-i ........Respondent
New Building...Opp. Gandhi Baug, Chowk Bazar, Surat, Gujarat-395001 WITH Excise Appeal No. 10630 of 2014 (Arising out of OIO-SUR-EXCUS-001-COM-0019-020-13-14 Dated-28/11/2013 passed Commissioner of Central Excise and Service Tax-SURAT-I) C.C.E. & S.T.-Surat-i ........Appellant New Building...Opp. Gandhi Baug, Chowk Bazar, Surat, Gujarat-395001 VERSUS Ultra Tech Cement Limited ........Respondent Dumas Road, Near Magdalla Port, Magdalla, Surat, Gujarat APPEARANCE:
Shri. Anand Nainawati, Advocate for the Appellant Shri. R P Parekh, Authorised Representative for the Respondent CORAM: HON'BLE MR. RAMESH NAIR, MEMBER (JUDICIAL) HON'BLE MR. RAJU, MEMBER (TECHNICAL) Final Order No. A/ 11259-11260 /2022 DATE OF HEARING:11.05.2022 DATE OF DECISION:20.10.2022 RAMESH NAIR M/s Ultratech Cement Ltd. and Revenue both have filed the present appeals against Order-in-Original No. SUR-EXCUS-001-COM-019-020-13-14 dated 28.11.2013 passed by the Commissioner of Customs & Central Excise, Surat.
2|Page E/10454/2014 & E/10630/2014-DB
2. The issue, briefly stated, involved in this case is whether the cement cleared in packed form i.e in Bags of 50 kgs. to customers would be eligible for the benefit of Notification No. 4/2006-C.E., dated 1-3-2006. The adjudication authority in respect of clearance to M/s GSCSCL, educational institutions, builders & developers, organization and for self consumption has held that the said clearances being not a retail sale and clearly out of the purview of the Standards of Weight and Measure (Packaged Commodities) Rules, 1977 and hence eligible for exemption under Clause 1C of the Notification No. 04/2006. However out of total demand of Rs.
63,03,45,624/- , demand of Rs. 3,11,188/- pertaining to clearance made to individuals only confirmed alongwith interest and penalty. Ld. Commissioner has observed that sale to individual customers would not be eligible for benefits of concessional rate of excise duty under Notification No. 04/2006- CE dated 01.03.2006 as amended and /or Sr. No. 52 of Notification No. 12/2012-CE dated 17.03.2012. Hence these Appeals are filed by the both.
3. Shri R P Parekh, Learned Superintendent (Authorized Representative) appearing on behalf of revenue reiterated the grounds of the Appeals filed by the department and submits that Sl. No. 1C of Notification No. 04/2006- CE dated 01.03.2006 prescribes concessional rate of duty in respect of cement cleared other than in packaged form. The said Notification has been substituted by Notification No. 12/2012 also provides that where the retail sales price of the goods is not required to be declared under the Legal Metrology (Packaged Commodities) Rules, 2011 and thus not declared, the duty shall be determined as in the case of goods cleared in other than packaged form. Thus, both the Notification No. i.e 04/2006-CE dated 01.03.2006 and 12/2012-CE dated 17.03.2012 provide for the circumstances under which retail sales price need not be declared. The Chapter II of Standards of Weight and Measures (Packaged Commodities) Rules, 1977 deals with the provisions that are applicable to packages intended for retail sales. The Rule 2A of said Chapter -II provides that the provisions of this chapter i.e. chapter II will not apply to certain specified categories of clearances. On plain reading of provisions of Rule 2A, it is inferred that the exemption from declaring the retail sales price of the packages under Rule 2A of Chapter II of the Standards of Weights and Measures (Packaged Commodities) Rules,1977 is appliable only when the requirement of said Rule 2A are satisfied i.e cement has been sold/ cleared
3|Page E/10454/2014 & E/10630/2014-DB in bags of more than 50kgs and that too to industrial/ institutional consumers. Both the clauses (a) and (b) of Rule 2A are required to be read jointly and not in isolation since both the said clauses are connected by the word „and‟ and so have to be read collectively. If the condition/requirement of even one of the said clauses (a) & (b) is not fulfilled the exemption from declaring the retail sale price would not be applicable. In view of the above, the position that emerges is that even if cement is cleared in 50Kg bags to institutional / industrial consumers the exemption from declaring the retail sale price would not be available and consequently the benefit of concessional rate of duty in terms of Notification No. 04/2006-CE dated 01.03.2006 substituted by Notification No. 12/2012-CE dated 17.03.2012 would not be available. Since, in the instant case the assessee has cleared cement in 50kg bags to the class of buyers, the exemption from declaring the retail sale price and consequently benefit of Notification No. 04/2006-CE dated 01.03.2006 was not available to the assessee. Thus the commissioner has erred in allowing the benefit of Notification No. 04/2006-CE dated 01.03.2006 to the assessee and thereby in dropping the demand of Rs. 63,00,34,436/- alongwith consequential interest and imposition of penalty.
4. Shri. Anand Nainawati, Learned Counsel appearing on behalf of the assessee submits that impugned order passed by the Ld. Commissioner setting aside the demand of Rs. 63,00,34,436/- is correct in law and is thus liable to be upheld. During the period from April 2008 to 16.03.2012, serial No. 1A(i) of Notification No. 4/2006-CE dated 01.03.2006 as amended from time to time, specified the rate of duty applicable on cement falling under sub-heading No. 252329 manufactured in a cement plant other than mini plant and cleared in packaged from if the retail sale price (MRP) of the cement is not exceeding Rs. 190/- per 50 Kg, bags or Rs. 3800/- per tones. In case of the MRP of the 50 Kg bag of cement exceeded Rs. 190/- such cement attracted different rate of duty in terms of Sl. No. 1A(ii) of Notification No. 4/2006-CE as amended by Sl. No. 51 of Notification No. 12/2012 dated 17.03.2012. In case the cement is cleared in bulk (other than in packaged form) different rates were stipulated from time to time in respect of such cement in terms of Sl. No. 1C/ Sl. No. 52 of the table annexed to the above notification. In view of the third proviso to the explanation to Sl. No. 1C of the Notification No. 4/2006-CE and Sr. No. 52 of Notification No. 12/2012-CE the rate of duty for the cement cleared in packaged form in respect of which there is no statutory requirement to affix
4|Page E/10454/2014 & E/10630/2014-DB MRP, is the same as the rate of duty for the cement cleared in bulk/other than packaged form. Thus even if the cement is cleared in packaged form but in respect of such package retail sale price of the goods is not required to be affixed/ declared under the Standards of weights and Measures (Packaged Commodities ) Rules, 1977 (PC Rules, for short) and therefore not declared, the rate of duty applicable to such cement in packaged form but in respect of which there is no statutory requirement to declare MRP, the same is treated as cement cleared in bulk form for the purpose of determining the rate of duty.
4.1 He further submits that Rule 2A of PC Rules provides that the provisions of Chapter -II of PC Rules shall not apply to situations mentioned in clause (a) and clause (b) of the said Rule 2A. The department‟s appeal incorrectly proceeds on the basis that the situations mentioned in clause (a) and clause (b) should be cumulatively satisfied in order to get the exemption from Chapter II of PC Rules. The word „and‟ appearing at the end of clause(a) of Rule 2A of PC Rules, is used for the purpose if indicating the penultimate item in the list of items enumerated. It is not used for the purpose of reading clause (a) and (b) cumulatively. In two different situations mentioned in clause (a) and clause (b) the provisions of Chapter II of PC Rules will not be applicable. Therefore, the contention made by the department is incorrect. He placed reliance on following judgments.
(i) Grasim Industries Ltd. Vs. CCE, Trichy - 2009(238)ELT 655
(ii) Mysore Cements Ltd. Vs. CCC, Bangalore - 2009-TIOL-1775-CESTAT- BANG
(iii) Chettinad Cement Corporation Ltd. Vs. CCE, Trichy - 2009-TIOL-139-
CESTAT- MAD.
4.2 He also submits that the object and purpose of PC Rules is to protect the consumers who purchase the packaged commodities based on the declaration made on the packages. In the case of consumers who directly purchase the goods from the manufactures, after negotiating the price and by specifying the quality, quantity, etc., the declaration on packages of such commodities about the commodity and its maximum retail price are of no relevance. Such consumer do not purchase the goods solely based on the declaration given on the packages of the commodity. The PC Rules are not providing for the protection of such consumers. Therefore, the PC Rules do not contain any provision requiring the manufacturer to declare the details of the commodity including the MRP to be declared on the packages of such
5|Page E/10454/2014 & E/10630/2014-DB commodity sold to the said consumer. When Explanation to Rule 2A(b) defines industrial consumers or institutional consumers it only refers to those consumers who directly purchase the commodity from the manufacturer for their own consumption. In the present case, the entire quantity of cement on which the differential duty has been demanded was directly purchased by the consumers for their consumption. In other words, the consumers in question had bought the cement from the Respondents, not based on the declaration on the packages and they also had not sold the said cement to any other consumer who had to purchase the cement based on the declaration given on the packages of cement. Therefore, the entire quantity of cement cleared in bags with clear indication that they are for use of Industrial or institutional consumers and not for retail sale, are excluded in terms of Rule 2A(b) of PC Rules from the application of other provisions of Chapter II of PC Rules. Hence, the Respondent have correctly paid duty at the rate specified in Sl. No. 1C of Notification No. 04/2006-CE dated 01.03.2006 and Sr. No. 52 of Notification No. 12/2012-CE dated 17.03.2012.
4.3 He also submits that Builder, Contractors, government and Industrial Consumers using the cement for construction purpose, are all covered by the meaning of institutional consumers. Hence, clearance to them are covered by Sl. No. 1C of Notification No. 4/2006-CE dated 01.03.2006 and Sr. No. 52 of Notification No. 12/2012-CE dated 17.03.2012.
4.4 He further submits that the cement captively consumed for construction is not intended for sale. In fact, it is not sold at all . Therefore, even though such cement is packed in bags, the same having not sold cannot be covered by the provisions of Chapter II of PC Rules. The department has not disputed the said fact that the cement packed in bags and used for captive consumption was not sold. Therefore in respect of the same Chapter II to P.C. Rules is not applicable. Hence the demand of duty, on the cement packed in bags and used captively, on the ground that it is not covered by Sl. No. 1C of Notification No. 4/2006 and Sl No. 52 of Notification No. 12/2012 is incorrect and unsustainable. Even though the quantity of cement captively consumed was packed, the same was not intended for retail sale. Therefore, there is no requirement to declare MRP on the said packed cement used within the factory of production. Hence, rate of Rs. 400/- Per MT. specified against Sl. No. 1C of notification No. 4/2004-CE-
6|Page E/10454/2014 & E/10630/2014-DB dated 01.03.2006 as amended would be applicable. Accordingly they have correctly paid the duty on the captive consumption of cement.
4.5 He also submits that issue involved in this matter already settled by the various judgments. He placed reliance on the following judgments.
(i) ACC Ltd. Vs. CCE -2018(359) ELT 572.
(ii) M/s Ultratech Cement Ltd. Vs. CCE- 2014-TIOL-1433-CESTAT-MUMBAI.
(iii) Ambuja Cement Ltd. Vs. CCE - 2018(360) ELT 121(T)
(iv) Sanghi Industries Ltd. Vs. CCE - 2018 (361) ELT 909
(v) M/s Ultratch cement Ltd. Vs. CCE, Delhi - 2015(317) ELT 505 (T)
(vi) Mysore Cements Vs. CCE - 2010(249) ELT 398 (T)
(vii) Paraskti Cement Industries Ltd. Vs. CCE- 2019(2) TMI 1095
(viii) M/s. Jaypee Sikandrabad Cement Vs. CCE - 2019(3) TMI 44
(viii) M/s Bharathi Cement Corporation Vs. CCE- Noida - 2019(3)TMI 44
(ix) Shree Digvijay Cement Corporation Co. Ltd. Vs. CCE, Rajkot - 2019(6) TMI 1543
5. Heard both sides and perused the records. The core issue that comes up for our consideration in these appeals is whether the clearances of cement made by the assessee will satisfy the conditions of Entry 1C of Notification No. 4/2006-C.E., dated 1-3-2006 to benefit from concessional rate of duty.
5.1 We find that the said entry 1C covers the following goods :
"All goods, whether or not manufactured in a mini cement plant, not covered in S. No. 1B, other than those cleared in packaged form;"
Discernibly, to benefit from the said exemption, the primary requirement is that the goods should not be "other than those cleared in packaged form"
The Third Proviso to the Entry 1C of the notification clarifies which goods should be considered as "cleared in other than packaged form". The said provision reads as under :
"Provided also that where the retail sale price of the goods are not required to be declared under the Standards of Weights and Measures (Packaged Commodities) Rules, 1977, and thus not declared, the duty shall be determined as is in the case of goods cleared in other than packaged form;"
7|Page E/10454/2014 & E/10630/2014-DB 5.2 We therefore now will require to go to the Rules to ascertain whether the retail sale price are required to be declared or otherwise on the types of goods cleared by the appellant. The provisions of Standards of Weights and Measures (Packaged Commodities) Rules, 1977 (SoW & M Rules) require that retail sale price should be mentioned on packages intended for retail sale. However, Rule 2A of the Rules clarify that these requirements shall not apply to -
(a) packages of commodities containing quantity of more than 25 kg. or 25 litre excluding cement and fertilizer sold in bags up to 50 kg.; and
(b) packaged commodities meant for industrial consumers or institutional consumers.
Explanation : For the purpose of this rule, -
(a) Institutional consumer -- Means those consumers who buy packaged commodities directly from the manufacturers/packers for service industry like transportation [including airways, railways], hotel or any other similar service industry.
(b) Industrial Consumer -- Means those consumers who buy packaged commodities directly from the manufacturers/packers for using the product in their industry for production, etc. 5.3 It is seen in the present that the assessee had sold cement in packs of 50 kgs. to customers/ buyers. From a combined reading of the above reproduced provisions of Rule 2A of the Rules, these genre of buyers would fall under the category of Institutional Consumer or Industrial Consumer, in our opinion. On this score itself, we find that the provisions applicable to packages intended for retail sale in Chapter II of the said rules, will not apply to the clearances of cement by the appellant to its Industrial or Institutional consumers.
6. Further revenue argued that for exemption from retail sale price it will apply only where the conditions of both (a) and (b) of Rule 2Aibid are satisfied and that since packs contain only 50 kgs., and not more than 50 kgs., they would still be considered as packages intended for retail sale. However, we find that in the case of Heidelberg Cement (India) Ltd. v CCE Nagpur & Raigad [2015 (315) E.L.T. 53 (Tri.-Mumbai)], the Tribunal has ruled that word "and" between Rule 2A(a) and 2A(b) has to be read disjunctively and not conjunctively. The relevant portion of the decision is reproduced below for ready reference :
8|Page E/10454/2014 & E/10630/2014-DB "5.2 From the above, it can be seen that packages of commodities containing a quantity of more than 25 kg. or 25 litre excluding cement and fertilizers sold in bags upto 50 kg. and packaged commodity meant the industrial or institutional consumer are excluded from the provisions of the said Rules. In other words, the Rules exclude two categories - the first category is packaged commodity containing a quantity of more than 25 kg. or 25 litre and cement and fertilizer bags containing more than 50 kg. The second category is packaged commodity meant for industrial or institutional consumer. As regards the second category there is no restriction with respect to the quantity of the goods contained in the package. There is a „semi colon‟ between the two clauses. This would clearly indicate that the word „and‟ between the two clauses have to be read disjunctively and not conjunctively. In other words, in respect of both the above categories, the provisions of PC Rules would not apply."
7. In respect of the clearances it will necessarily have to be held as packages not intended for retail sale and to which the provisions of Chapter II of the Rules shall not apply. In view of Rule 2A thereof, duty demands in respect of these clearances will therefore not sustain. Further we also find that the issue is no longer res integra. It has been held in the following cases that cement cleared in packaged form (50 kg. bags) to charitable organizations, builders/developers/ready mix concrete (RMC) manufacturers, contractors and construction firms, infrastructural development projects, educational institutions, societies and hospitals, government bodies, captive consumption, manufacturers of finished goods will qualify as sale to industrial/institutional customers :
Sanghi Industries Ltd. v. CCE, 2017-VIL-462-CESTAT-AHM-CE AmbujaCement Ltd. v. CCE [2017-TIOL-189-CESTAT-DEL] Prism Cement Ltd. v. CCE & CCE v. M/s. Prism Cement, 2016-VIL-776- CESTAT-DEL-CE Heidelberg Cement (India) Ltd. v. CCE, [2015 (315) E.L.T. 53 (Tri.- Mum)] Ultratech Cement Ltd. v. CCE, [2015 (317) E.L.T. 505 (Tri.-Del)] CCE v. Mysore Cements Ltd., [2010 (259) E.L.T. 30 (Kar.)] Mysore Cements Ltd. v. CCE, [2010 (249) E.L.T. 398 (Tri. Bang.)] Grasim Industries Ltd. (Unit-I) v. CCE, [2009 (238) E.L.T. 655 (Tri. -
Chennai)] Shree Cement Ltd. v. CCE, 2016-VIL-1020-CESTAT- DEL-CE ChettinadCement Corp. Ltd. v. CCE, [2015 (329) E.L.T. 845 (Tri. - Chennai)] Grasim Industries Ltd. v. CCE, [2004 (175) E.L.T. 779 (Tri. -Del.)]
9|Page E/10454/2014 & E/10630/2014-DB
8. In respect of demand of duty for the "self-consumption" quantity of cement, we find that the said clearances cannot be considered as "retail sales". They would also not fall within the ambit of definition of "retail sale"
and Rule 3(q) of the SoW & M Rules , which defines "Retail Sale Price" as follows :
"retail sale", in relation to a commodity, means the sale, distribution or delivery of such commodity through retail sales agencies or other instrumentalities for consumption by an individual or a group of individuals or any other consumer 8.1 In this view, we are unable to accept the argument of the revenue that these types of clearances fall foul of the Notification No. 4/2006-C.E. These clearances, in our considered view, cannot be considered as retail sales and hence benefit of the said notification cannot be denied to them.
9. As regard the assessees Appeal Bearing No. E/10454/2014 against the confirmation of demand of Rs. 3,11,188/-. We find that the said demand was confirmed in respect of the clearance of the Cement in 50 Kgs bags to individual consumers. The submission of the appellant is that since the said clearance is made directly by the appellant to the individual consumers, there is no intermediary involved such as distributor/dealer etc. and the goods were not sold through a Retail Sale Shop Agency or any other instrumentality, therefore, such clearances is not covered under retail sale, accordingly, there is no need of a fixing retail sale price on the packages in terms of the legal metrology (Packaged Commodities) Rules, 2011. We find that the adjudicating authority while confirming the demand of Rs. 3,11,188/- given the following findings:-
"15.16 Further, the assessee in their defence reply submitted a copy of 010 63 to 68/BVR/Commissioner/2008 dated 31.12.2008 passed by the Commer Central Excise, Bhavnagar in case of M/S Ultratech Cement limited Gujarat Cement Works. Amreli Gujarat on the same issue wherein the demand against clearances made to only individual customers are confirmed. An inquiry regarding the status of the said OIO is made with Central Excise Bhavnager Commissionerate, Gujarat and the Additional Commissioner, Central Excise Bhavnagar informed vide their office letter No. V/2- 1/Misc/RRA/2013-14 dated 23.10.2013 that no appeal against the said order has been filed. This case being based on the same issue of the same notice, hence the same is relied upon in this case also.
15.17 Further on the basis of information submitted by the assessee vide their letter dated 31.07.2013 and the report submitted by the JAC.C.Ex. Div-IV, Surat-l vide its letter F No 10 | P a g e E/10454/2014 & E/10630/2014-DB IV/Misc-Adjudicationb/2012-13 dtd 27.11.2013, I find that only 2037 M T. of clearances made to individuals are not entitled for exemption under Notification No.4/2006 ibid and hence out of total demand of Rs. 63,03,45,624, demand of Rs.3,11,188/- pertaining to clearances made to individuals only is sustainable. I find that these clearances have been effected during the period from June- 2012 to March 2013 only. Further the assessee have paid Rs. 3,11,188/- against short payment and Rs. 30,218/- towards applicable interest on it, therefore the same is liable for appropriation against the confirmed demand as mentioned above."
9.1 From the above finding, we observed that it is appellant‟s own submission that in Order-In-Original No. 63 to 68/BVR/Commissioner/2008 dated 31.12.2008. The demands in respect of clearances made to only individual customers were confirmed against which no appeal was filed. Moreover, in all the judgments up to Supreme Court on the issue in hand it has been decided that the assessee is eligible for exemption Notification No. 4/2006-C.E in respect of clearances made to institutional consumer or industrial consumers, however, in none of the case any benefit was extended to assessee in respect of the clearances made to the individual customers, therefore, merely because the goods were sold by the appellant directly to the individual customer. In our considered view would not be eligible for exemption Notification No. 4/2006-C.E. Accordingly, we uphold the demand of Rs. 3,11,188/-
9.2 As regard, the corresponding penalty of equal amount of Rs. 3,11,188/- imposed under Rule 25. The appellant have vehemently submitted that this is not a case of malafide on the part of the appellant. It was their submission that the clearances were made on payment of duty availing exemption Notification No. 4/2006-C.E. We find that this is not a case of clandestine removal or even the malafied intention cannot be attributed to the appellant. As the appeal have cleared the goods on payment of concessional rate of duty by availing notification, the appellant had a bonafide belief that they are eligible for Notification No. 4/2006-C.E. Needless to say that the interpretation of Notification No. 4/2006-C.E has travelled through various forum and finally the issue was settled by the Hon‟ble Supreme Court in number of judgments, therefore, in the nature of this case it cannot be said that the appellant had any malafide intention in short payment of excise duty. Moreover, the appellant paid the duty of Rs. 3,11,188/- along with interest thereon of Rs. 30,218/-. For this reason also the penalty under Rule 25 of Central Excise Rules, 2002 is not impossible, accordingly, the penalty is set aside.
11 | P a g e E/10454/2014 & E/10630/2014-DB
10. As a result, revenue‟s appeal bearing No. E/10630/2014 is dismissed and assessee‟s appeal‟s bearing No. E/10454/2014 is partly allowed in the above terms.
(Pronounced in the open court on 20.10.2022) (RAMESH NAIR) MEMBER (JUDICIAL) (RAJU) MEMBER (TECHNICAL) PRACHI