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 7, Cited by 12]

Customs, Excise and Gold Tribunal - Hyderabad

Cce vs Ap Paper Mills Ltd. on 15 June, 1999

Equivalent citations: 2000(90)ECR792(TRI.-HYDERABAD)

ORDER
 

S.L. Peeran, Member (J)
 

1. This is a Revenue appeal against the order in Appeal No. 10/98 dated 25.5.1998 passed by the Collector of Central Excise (Appeals), Hyderabad holding that denial of licence by the Concerned Assistant Commissioner to the respondents under Rule 174 of the Central Excise Rules, 1944 is not sustainable and not according to law. The Revenue is aggrieved against the said order and has filed the present appeal. The respondents are manufacturers of paper and paper boards falling under Chapter 48 of the CET 1985. Due to increased demand for supply of paper in sheets and due to inadequacy of space to install some more in their factory at Rajahmundry, they set up a "Paper cut to size Unit" with proposed installed capacity of 20,000 M.T. at Seri Narasannapalem within the jurisdiction of Hunuman Junction Range of Vijayawada Division. They had obtained approval from the following authorities:

(a) The Director of Factories, Andhra Pradesh, Hyderabad vide letter No. D. Dis. Dl/VJA-I/22950/97 dated 22.9.1997.
(b) Andhra Pradesh Pollution Control Board, Hyderabad vide Order No. PCB/C.Estt/RO-VIJ/AEE-N/97-10101 dated 30.8.1997.
(c) The Electrical Inspector, Vijayawada,uide Lr. No. EI/VIJ/HT/Tech/CR (E)/D No. 379/98 dated 126 (sic) 4.1998.
(d) Environmental Engineer, Regional Office, Vijayawada vide letter No. K. 819/PCB/R-VJA/98-324 dated 19.3.1998.

They had also produced receipt No. 2290/SIA/LMO/97 dated 1.8.1997 from the Govt. of India Ministry of Industry, SIA, EAU, New Delhi wherein proposed item of manufacture has been indicated as paper cut to size or shape not elsewhere specified and the proposed capacity indicated was 20,000 MT. In the said unit to be set up they proposed to receive duty paid paper in reel form from their Rajahmundry unit and convert the same into sheets by cutting into required sizes and after packing they intend to clear the same on payment of duty. They approached the Range Supdt. with their application dated 1.12.1997 for Registration certificate. But the Range Supdt. had rejected the application on the ground that the purpose of manufacturing activity (conversion of reels into reams) has not been covered under any provisions of Central Excise law. The said view was also upheld by the Assistant Commissioner, Vijayawada holding that conversion of paper in reel form into sheet form (reams) was not falling under manufacture within the meaning of Section 2(f) of the Central Excise Act, 1944, vide his order dated 9.2.1998. Therefore, the Revenue filed appeal before the Collector (Appeals) raising inter alia several pleas. The grounds raised before him was that the word 'manufacture' for the purpose of excisability under the Central Excise Tariff Act, 1985 is to be studied in the context of Section 3 read with Section 2(f) of the said Act. They stated that it is to be construed in its natural and plain reading, but it should also include any process incidental or ancillary to the completion of manufactured product. They contended that the Assistant Commissioner had not taken into consideration the fact that in respect of paper, "manufacture" is not complete till the paper coming out of the dry end of the paper machine is cut to size as reels or sheets and packed which is the stage for recording the production in the RG 1 Register. They contend that paper becomes excisable from the time it comes out of the dry end of the paper machine and manufacture is not complete till such time it undergoes further ancillary process of trimming, cutting, counting (in respect of sheets, sorting and packing which are essential for its marketability). They also contended that for identical operations undertaken by M/s. Elegant Packing Industries, Hyderabad, Supdt. of Central Excise, Non SRP Range, Secunderabad had granted registration certificate and therefore, denial of registration to their unit at Seri Narasannapalem is not justified and they requested for necessary direction for issue of registration certificate. They also relied upon the Judgment of the Hon'ble Supreme Court in the case of Eastend Paper Industries , wherein it has been held that even packing with a wrapper paper is an ancillary process connected with manufacture of paper and therefore, the wrapping paper should be considered as an input used in or in relation to the manufacture of the packed paper. They also relied upon the Judgment rendered by the Hon'ble Supreme Court in the case of Standard Fireworks Industry, Sivakasi 1987 (11) ECR 358 (SC) : ECR C 1069 SC wherein it has been held that if power is used for cutting of steel wire outside the factory then the wire is used for the manufacture of fireworks in the factory, then the assessee cannot claim that the fireworks are manufactured without the aid of power even though the products viz. fireworks (crackers) are made without power, because the process of making wire is incidental to the manufacture of fireworks. They also relied upon the decision of the Hon'ble Supreme Court in the case of CCE v. Rajasthan State Chemical Works reported in 1991 (55) ELT : 1991 (36) ECR 465 (SC) wherein the Hon'ble Supreme Court held that if paper is used for handling raw materials prior to commencement of actual processing, still it should be considered that power is used in the manufacture and therefore goods are not exempt under Notification 179/77 which granted exemption from duty if the goods are manufactured without the aid of power. Therefore, they urged before the Collector (Appeals) that the processes carried out by them were integrally connected with the element of process of goods and without that process the manufacture of the goods may be impossible or commercially inexpedient with the process as the one in relation to the manufacture. Therefore, they contended that the process of converting paper in reel form into sheets (reams) to make the paper marketable is a process integrally connected with the manufacture and hence they should have been allowed the registration and pay duty on paper in the form of sheets while taking Modvat credit of the duty paid in reel form in terms of Rule 57A of the Central Excise Rules, 1944. They further stated that the department itself has fixed the RG 1 stage for paper at the post packing stage. They contended that cutting paper reels into sheets and packing thereof is considered by the department as a process incidental to manufacture of paper. Under Section 4 of the CE Act, the cost of packing is included to arrive at the assessable value of paper and paperboard.

2. The Collector (Appeals) after careful consideration accepted their pleas and directed the Assistant Commissioner to grant registration under the CE Act.

3. The Revenue contend that the process of cutting paper reels into sheets of different sizes does not amount to manufacture in terms of the Judgment of the Andhra Pradesh High Court in the case of Mis. Bhadrachalam Paper Boards as . They contend that the value addition is not the criteria to decide merit whether it amounts to manufacture or not. It is stated by the Revenue that if Registration is issued, the respondents shall become eligible to avail Modvat Credit on capital goods under Rule 57Q and inputs under Rule 57A even though no manufacturing activity is being carried out at this Unit. The Revenue stated that paper is said to be manufactured when it comes out of the machine in the form of a roll as stipulated in para 2.11 of the Departmental manual on paper of sorts. It is stated that with regard to the marketable stage i.e. packed form after cutting etc. it is to be construed only in case if the manufacturer clears the same to his customers with reference to their requirements. It is stated that in the instant case, the basic manufacturing activity i.e. roll stage is being completed in another factory and only ancillary works are proposed to be carried out which does not come within the purview of the meaning of "manufacture" under Section 2(f) of the Central Excise Act, 1944.

4. We have heard Shri Sankaravadivelu, learned DR for the Revenue and Shri M. Chidananda Rao, learned Consultant for the respondents. Both the sides reiterated their pleas in terms of the submissions made before the authorities below. The learned Consultant filed all the judgements which are relied upon by him to show that the processes carried by them amounted to process of manufacture and hence the final product is goods and the department itself fixed the RG 1 stage which is the stage the respondents removed the goods. They contend that the Judgment in the case of Bhadrachalam Paper Boards cited by the Revenue in their appeal memo does not deal with the aspect pertaining to manufacture of goods but the High Court considered aspect of grant of proforma credit under Rule 56A in respect of wrapping paper only. The learned Consultant after relying upon several judgements on manufacture contended that the process incidental or ancillary to the completion of manufactured product would result in goods and hence their prayer for issue of licence pending have to be accepted by the department. Further reference was also made to the department having granted licence to M/s. Elegant Packing Industries, Hyderabad which has carried out the similar activity and clearing the goods on payment of duty.

5. We have carefully considered the submissions made by both the sides and have perused the records. In the impugned order, the Collector (Appeals) accepted the respondents' pleas and has given a finding that the operation of trimming, cutting, sorting and counting and packing undertaken before the actual sale of the goods would attract the provisions of Section 2(f) of the Act. As ancillary process constituting manufacture in the light of the ratio of the judgements cited by the party and therefore, concluded mat the denial of registration to the respondents under Rule 174 of the CE Rules, 1944 is not sustainable and not according to law.

6. We are of the considered opinion that both the authorities below have failed to appreciate the aspect in the right perspective in the light of the provisions pertaining to licensing and the charging Section 3 of CE Act which deals with leviability and dutiability of goods produced or manufactured in India as set forth in the schedule to the Central Excise Tariff Act, 1985. Section 6 of the Central Excise Act, lays down the provisions of grant of licence and the said section reads as follows:

[SECTION 6. Registration of certain persons.-Any prescribed person who is engaged in-
(a) the production or manufacture or any process of production or manufacture of any specified goods included in the Schedule to the Central Excise Tariff Act, 1985 (5 of 1986), or
(b) the wholesale purchase or sale (whether on his own account or as a broker or commission agent) or the storage of any specified goods included in the Schedule to the Central Excise Tariff Act, 1985 (5 of 1986), shall get himself registered with the proper officer in such manner as may be prescribed.] On a reading of this Section 6, it is clear that this Section is subject to Notification that would be issued by the Central Government in the official capacity for issue of licence on the terms and conditions specified to the persons engaged in activity mentioned under Section 6(a) and 6(b) as noted above. The effect of the above Section is to be read along with Rule 174A of the Central Excise Rules and 175 of the the said Rules. Rule 174 lays down that every person who cures, produces, manufactures, carries on trade, shall be required to take licence and shall not conduct his business in regard to such goods otherwise than by authority and subject to the terms and conditions of licence granted by duly authorised officer in the proper form. Under this rule, several notifications have been issued with regard to the various products that are considered as manufactured for the purpose of issue of licence. Rule 174A refers to the power of Central Govt. to issue notification in official capacity to exempt from the operation of Rule 174A pertaining to goods or class of goods which are fully exempt from the duty of excise leviable thereon either unconditionally or subject to fulfilment of conditions and also in respect of any class of manufacturers to get their goods manufactured on their account or through other persons or persons and also in respect of any goods or class of goods which are produced or manufactured in free trade zone. Rule 175 lays down procedure for obtaining licence.

7. The term manufacture is defined under Section 2(f) of the CE Act, which reads as follows:

[(f) "manufacture" includes any process,-
(i) incidental or ancillary to the completion of a manufactured product; and
(ii) which is specified in relation to any goods in the Section or Chapter notes of the Schedule to the Central Excise Tariff Act, 1985 (5 of 1986) as amounting to manufacture, and the word "manufacturer" shall be construed accordingly and shall include not only a person who employs hired labour in the production or manufacture of excisable goods, but also any person who engages in their production or manufacture on his own account;] In terms of the above definition any process includes process which are incidental or ancillary to the completion of manufactured product and also those processes although it may not result in the manufacture of a product but even those processes which are specified in relation to any goods in the Section chapter notes of the Schedule to the Central Excise Tariff Act, 1985 as amounting to manufacture would be included in the term "manufacture". Therefore, it is not the process or processes resulting in manufacture that by itself would be sufficient for issue or non-issue of licence but such process resulting in manufacture of excisable goods and which are specified for the purpose of levy of duty under the terms set forth in the schedule to the Central Excise Tariff Act, 1985 in terms ^ of Section 3 of the CE Act, 1944. Where the goods are not specified in the Schedule to the Central Excise Tariff Act or goods are exempt by Notification or carry nil rate of duty then the question of excisablity and dutiability in respect of such goods would not arise and therefore, the question of grant of licence would not arise. In a large number of rulings rendered by the Tribunals/High Courts and the Apex Court, it has been laid down and has become a settled law that the question of issue of licence in respect of products which are not goods and in respect of activity/process not resulting in manufacture of new goods, would not arise.

8. Licence would be necessary for manufacture in respect of exempted goods but those goods should be specified in the schedule to the Central Excise Tariff Act, 1985. Therefore, it is not the processes which are incidental or ancillary to the completion of a manufactured product or processes as specified under Section or chapter notes to the Schedule to the Central Excise Tariff Act amounting to manufacture that would be the criteria for issue of licence. Such manufacture should result in production of specified goods in the schedule which are subject to levy of duty. In the present case, the respondents contend that there is emergence of goods at their instance and therefore they have to be issued with licence. They filed all the necessary documents in support of their contention to the concerned jurisdictional Supdt. of Central Excise and in terms of their application form dated 1.12.1997 the Supdt. of Central Excise Hanuman Junction Range by his letter dated 24.12.1997 informed them as follows:

During the course of scrutiny of your application cited for registration under the Central Excise Law, it is visualised that the purpose of manufacturing activity (conversion of reels into sheets by intending to install cutters), noted therein has not been covered under any provisions of Central Excise Law.
Therefore, the issue of certificate of registration under Central Excise law is not considered.
As can be seen from the letter extracted above, the Supdt. of Central Excise has not given any finding as to the emergence of goods as specified in the schedule to the Central Excise Tariff Act, 1985 and whether the goods are leviable to duty or not. The Commissioner (Appeals) also in the impugned order has merely referred to the activity carried out by the respondents to be incidental or ancillary to the completion of the product for the purpose of satisfying the definition of manufacture as contained under Section 2(f) of the CE Act, 1944. There is no finding as to whether such activity of manufacture resulted in emergence of goods which are specified in the schedule to the Central Excise Tariff Act, attracting duty. This aspect of the matter was required to have been examined and considered and order given so as to enable the respondents to file classification list and clear the goods on payment of duty. By the action of the Supdt. of Central Excise, the goods has not been subjected to pay duty and in case if the activity has resulted in emergence of specified goods subject to levy of duty, this action of the Department would result in loss of revenue. This is a serious matter and the Revenue's action is detrimental to its interest. In the appeal memorandum, the Revenue contends that slitting of paper does not amount to manufacture and referred to the Judgment of the Andhra Pradesh High Court in the case of Bhadrachalam Paper Boards (supra). However, this Judgment is not in the context of emergence of new goods. It only referred to the aspect pertaining to wrapping paper being entitled to proforma credit under Rule 56A of the CE Rules, 1944. Respondents had contended that the department itself had laid down the RG1 stage treated it as the manufacturing stage and RG1 stage in the present case is when the goods are totally packed and fit for removal for the purpose of marketing. Therefore, the question which should have been addressed by the concerned officers was as to whether there was emergence of specified goods for the purpose of levy of duty and if so then they were bound to have issued licence directing the respondents to follow all the procedures by paying duty. This aspect has not been addressed to the authorities thereby the action of the Supdt. and the Assistant Commissioner was improper. Thus calling for remand of the matter for de novo consideration.

9. A plea has been taken in the appeal memo that if the respondents are directed to issue licence, then the department would be called upon to grant them MODVAT Credit on capital goods. This is not a ground for denial of licence or non-levy of duty. In case the processes have resulted in emergence of goods, can the department refuse to collect duty on the same on the ground that the assessee is required to be granted the benefit of MODVAT Credit on capital goods? Such a plea is frivolous and does not meet the eye of the law. The authorities are required to consider as to whether the process carried out by the respondents had resulted in manufacture of excisable and specified goods in terms of the Schedule to Central Excise Tariff Act, 1985 and if so then the respondents are required to be issued with licence and the goods be cleared on payment of duty in terms of the provisions of the Act. Therefore, the impugned order is set aside and the matter remanded to the Assistant Commissioner to re-examine all the issues in the light of the observations noted above after granting fair opportunity of hearing to the respondents in the matter.

(Pronounced in open Court on 15th June 1999).