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 0]

Madras High Court

M/S.Aircel Cellular Ltd vs Commissioner Of Customs on 21 March, 2014

Author: T.S.Sivagnanam

Bench: Chitra Venkataraman, T.S.Sivagnanam

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 21.03.2014
Coram
The Honourable Mrs.Justice CHITRA VENKATARAMAN
and
The Honourable Mr.Justice T.S.SIVAGNANAM

Civil Miscellaneous Appeal Nos.1013 and 1014 of 2014
and
M.P.Nos.1 and 1 of 2014

M/s.Aircel Cellular Ltd.,
rep.by its General Counsel
Mr.S.Srinivasan
Spencer Plaza, 5th Floor
769, Anna Salai
Chennai 600 002.				 ... Appellant in CMA 
							     No.1013/2014 

M/s.Aircel Ltd.,
rep.by its General Counsel
Mr.S.Srinivasan
Spencer Plaza, 5th Floor
769, Anna Salai
Chennai 600 002.				 ... Appellant in CMA 
							     No.1014/2014 
-vs-
1.	Commissioner of Customs
        (Airport & Air Cargo)
	Meenambakkam
	Chennai 600 027.

2.  The Customs, Excise and Service
     Tax Appellate Tribunal
      South Zonal Bench
     Shastri Bhavan Annexe
     I Floor, No.26, Haddows Road
     Chennai 600 006.				... Respondents in both 
								CMAs.

	Civil Miscellaneous Appeals filed under Section 130 of the Customs Act, 1962 against the Miscellaneous Order Nos.40351 and 40354 of 2014 dated 04.02.2014 passed by the Customs, Excise and Service Tax Appellate Tribunal, Chennai.

		For Appellant	  : Mr.Lakshmi Kumaran and		
		in both CMAs.	     Mr.R.Parthasarathy

		For Respondents   : Mr.Mohana Murali for R1
		in both CMAs.	    Central Government Standing 
					    Counsel
					    R2- Tribunal
			
				COMMON JUDGMENT

(The Judgment of the Court was delivered by T.S.SIVAGNANAM,J.) These appeals by the assessees are directed against the common order passed by the Customs, Excise and Service Tax Appellate Tribunal [The Tribunal] in Miscellaneous Order Nos.40351 and 40354 of 2014 dated 04.02.2014. By the said order, the Tribunal directed the assessees to pre-deposit in the case of Aircel Cellular Ltd., a sum of Rs.10,21,25,614/- and in the case of Aircel Ltd., a sum of Rs.24,67,77,929/- as condition precedent for entertaining the appeals. The assessees were granted eight weeks' time to make such deposit.

2. The assessees are providers of mobile telecom services and they imported certain equipments and software for running such equipments. The equipments, which were imported by the assessees are particularly classified into four categories viz.,(i) Mobile Switching Centre (MSC), (ii) Base Station Controller (BSC), (iii) Base Transceiver Station (BTS) and (iv) parts of the above equipment classifiable under Chapter Heading 85.25. The aforesaid first three equipments needed software for its functioning and such software was preloaded in the equipment. The assessee also imported media said to contain such software, in some cases in the same consignment as the equipment and in some cases in separate consignments. The assessee did not furnish separate values for each equipment and each software. It is to be noted that at the relevant point of time, the computer software was exempted from customs duty. Therefore, the assessee did not pay any customs duty on the value said to be that for the software and paid customs duty as applicable for the value declared to be that of the hardware. After the goods were cleared, the Revenue on intelligence obtained certain information stating that the equipment that had been cleared was actually pre-loaded with the software having nature of embedded software and the software imported separately was only for the purpose of declaring the value of the software. Therefore, the Revenue contended that the separate import of software is a dummy transaction and that the value of the equipment should have been assessed by including the value of software and duty on the combination of the software and hardware should have been paid at the rate applicable to hardware.

3. Show cause notices were issued alleging that there was mis-declaration and the goods appear to be liable to confiscation and duty. After affording an opportunity to the assessees, the show cause notices were adjudicated and the duty was demanded as mentioned supra along with penalty equivalent to the amount of duty.

4. Aggrieved by the same, the assessees preferred appeals before the Tribunal along with the application for stay and for waiver of the pre-deposit. In the application for stay, the assessees contended that they are seeking exclusion of value of hard disk drive on which MSC, BSC is loaded or the value of the flash disk drive on which BTS software is loaded. However, the values of the hard disk drive and flash drive have already been included in the value of the hardware declared by the assessee and the assessee are only seeking exclusion of the value of the software that is pre-loaded as well as imported separately in CDs/ODs on payment of license fees. Further, it was contended that there was no evidence available before the Commissioner that the flash drive/EEPROM resides in the motherboard and that the assessees have demonstrated that the flash drive is removable in nature and the software residing therein is easily erased and/or upgraded and such a flash drive, which is easily removable and upgradable cannot form part of the motherboard and therefore, the assessee sought to distinguish the decision of the Hon'ble Supreme Court in the case of Anjaleem Enterprises Pvt.Ltd., vs. Commissioner of Central Excise, Ahmedabad reported in 2006 (194) ELT 129 (SC). Further it was contended that insofar as MSC and BSC are concerned wherein the software admittedly resides in the hard disc drive, the Commissioner failed to take note of this crucial fact.

5. An alternate submission was made that even assuming that irrespective of the nature of the software contained in the flash memory card, its value is liable to be included, then only the value of BTS software can be included since only BTS software resides in flash memory and MSC and BSC are loaded onto the hard disk drive and not on flash drive/EEPROM and hence the value of the MSC and BSC software cannot be included in the value of the hardware. Accordingly, the assessee contended that the demand of duty can only be sustained for the BTS software and has to be dropped with respect to MSC and BSC software. Various other grounds were also raised as regards the invocation of the extended period of limitation as to whether penalty can be imposed in the case and whether the assessee were eligible to avail the exemption Notification No.16/2000-Cus.(S.No.261), 17/2001-Cus.(S.No.285) and 21/2002-Cus.(S.No.157). The assessee also enclosed the balance sheet for the years ending 31.03.2012 and 31.03.2013 to explain their financial position.

6. Before the Tribunal, the assessee reiterated the contentions raised in the memorandum of appeal as well as in the application for stay and waiver of pre-deposit. It was contended that in respect of similar import in the case of Vodafone Essar Gujarat Ltd. vs. Commissioner of Customs -2009 (237) ELT 458 [Tri.Mumbai] the Tribunal held that the contention of the Revenue that the value of the software should be clubbed with the value of the hardware and charged to duty at the rate applicable to hardware was not sustainable. However, the Bangalore Bench of the Tribunal in the case of Bharti Airtel Ltd., vs. Commissioner of Customs 2012 (286) ELT 270 (Tri.Bangalore) took a diametrically opposite view without referring the matter to a Larger Bench of the Tribunal. Therefore, it was contended on behalf of the assessees that the decision in the case of Bharti Airtel Ltd.,(cited supra) was per incuriam inasmuch as it did not consider the decision of the Larger Bench of the Tribunal in the case of Digital Equipment (India) Ltd., vs. Collector of Central Excise  1997 (70) ECR 326 (Tri.LB). Further the assessee sought to distinguish the decision in the case of Bharti Airtel Ltd.,(cited supra) on the ground that the Tribunal ignored its decision in Vodafone Essar (cited supra). Further, it is submitted that the Tribunal in the case of Bharti Airtel Ltd., is not correct in relying upon the decision in the case of Anjaleem Enterprises Ltd. (cited supra). Further it was contended that compact discs or optical discs containing the software were imported and these physical imports were totally ignored by the Department and the Department sought to include the value of the software in the value of the hardware. Further it was submitted that when an intangible item was loaded in a tangible medium it is to be treated as separate goods with separate identity with separate value and by taking note of Note 6 of Chapter 85, there is no way in which the value of the software can be considered as that of the hardware. With the above contentions and after relying upon several other decisions of the Hon'ble Supreme Court and that of the Tribunal the assessees sought for complete waiver of pre-deposit and stay of the demand.

7. The Revenue resisted the claim of the assessees by contending that the dispute involved is about the valuation of goods rather than classification and there were no separate existence for software for which huge value has been declared and exemption from customs duty claimed. Further it was contended that the software in question was not just pre-loaded into the equipment but it formed part of the firmware of the equipment and thus an integral part of the hardware and there was no separate identity for the software and such a situation was not covered by Note 6 of Chapter 85 as it stood at the relevant point of time. Further, reliance was placed on the decision of the Hon'ble Apex Court in the case of Anjaleem Enterprises (cited supra), which was totally against the assessee. Further the Revenue contended that when the case of Vodafone Essar was argued before the Tribunal the decision of the Supreme Court in Anjaleem Enterprises was not placed before the Tribunal. It was also submitted that the decision of the Tribunal in the case of Bharti Airtel, which is now the subject matter of appeal before the Hon'ble Supreme Court, the Hon'ble Supreme Court did not grant any stay and ordered Bharti Airtel to make the deposit of the duty amount demanded and therefore the Revenue insisted that the same treatment should given to the assessee on hand and the Revenue sought to compare the facts of the present case with the facts of Bharti Airtel.

8. The Tribunal after considering the contentions raised on either side was of the prima facie view that the assessee did not disclose that the software was pre-loaded in the system. Further there was an attempt by the assessee to show separate import of software in media when such software was not put to use. So prima facie, the Tribunal found that the argument of the Revenue is acceptable. Therefore, the Tribunal taking note of the decision of the Hon'ble Apex Court in the case of Bharti Airtel directed the assessees' herein to deposit the entire duty amount.

9. Aggrieved by the same, the assessees are on appeal before this Court and seek admission of the appeals by raising the following substantial questions of law:

(i) Whether the Hon'ble Tribunal erred in ordering pre-deposit of the entire duty without properly appreciating the core questions involved?
(ii) Whether the Tribunal was correct in not holding that on application of Note 6 to Chapter 85, the hardware and the software will be classifiable as two different commodities particularly in view of the decisions of Hon'ble Supreme Court in CCE vs. Acer India Ltd., and CC vs. Barbership Management (I) Pvt.Ltd., irrespective of whether the software was pre-loaded or not, so long as the software was presented separately in a media specified in heading 8523?
(iii) Whether the Hon'ble Tribunal was correct in proceeding on the assumption based on the Order-in-Original that the software was embedded software by ignoring the reply and appeal memorandum and expert evidences filed by the appellant at various stages?
(iv) Whether the Hon'ble Tribunal was correct in not following CCE vs. Acer India Ltd., and in following Anjaleem Enterprises P.Ltd. v. CC when the software in the present case was loaded only on the non-volatile storage device and not on the EPROM or IC?
(v) Whether the Hon'ble Tribunal has erred in holding that the extended period of limitation was applicable when the question involved is a question of law involving interpretation of Chapter Note 6 to Chapter 85 as interpreted by the Larger Bench of Hon'ble Supreme Court in assessee's favour?

10. Mr. Lakshmi Kumaran, learned counsel appearing for the assessees made elaborate submission about the nature of the product, which was imported and the use, which has to be put into. Learned Counsel submitted when the assessee's case was taken up for consideration, the Tribunal considering the divergent views rendered by it in the case of Vodafone Essar and in the case of Bharti Airtel ought to have referred the matter to a Larger Bench for consideration but without resorting to such procedure the Tribunal had ordered pre-deposit of the demand. Therefore the case calls for total stay of the demand. It is further submitted that the core issue is on what media is the software loaded and if the media is classifiable under Chapter Tariff Heading 8523, then the software is also classifiable under Chapter Tariff Heading 8523 by virtue of Note 6 to Chapter 85 and the media is classifiable under Chapter Tariff Heading 8542 then the software along with the media is classifiable under Chapter Tariff Heading 8542 by virtue of Note 5 to Chapter 85. Further, the learned Counsel sought to distinguish the case of Bharti Airtel on facts and as to how the decision of the Hon'ble Apex Court in the case of Anjaleem Enterprises could not be applied to the facts and circumstances of the present case.

11. We have heard Mr.Mohana Murali, learned Standing Counsel appearing on behalf of the Revenue on the above submission.

12. After hearing, learned counsel for the parties and perusing the materials placed on record the legal issue to be decided is as to whether the case of the assessee is one similar to the case of Bharti Airtel or that of Vodafone Essar Limited and whether the same has to be considered only at the time of final hearing of the appeal before the Tribunal. It is seen that there were two divergent views of the Tribunal in the case of Vodafone Essar Limited and in the case of Bharti Airtel and that the assessee has placed materials before the Tribunal to distinguish the decision in the case of Bharti Airtel on facts and with regard to the nature of software imported. If the Tribunal did not agree with the assessee and was inclined to refuse to follow the decision in Bharti Airtel the proper procedure for the Tribunal is to refer the matter to the Larger Bench.

13. Learned counsel for the assessees submitted that in any event, the issue is before the Hon'ble Supreme Court and therefore, the Tribunal ought to have placed the matter before the Larger Bench and taken a decision in the matter. As pointed out earlier this is a factual issue, which has to be adjudicated at the time of final hearing of the appeal by the Tribunal.

14. As regards the nature of software, which was imported and to whether the assessee had disclosed the same, we do not propose to venture into this aspect at this stage. All that is required to be seen is as to whether the assessee has made out a prima facie case for grant of complete waiver. On examination of the facts placed before the Tribunal and before this Court, we do not think that the assessee has made out a case for complete waiver of the pre deposit and stay of the entire due. Nevertheless when there were two divergent views rendered by the Tribunal and the assessees had placed certain materials before the Tribunal to distinguish their case from that of the case of Bharti Airtel and supported by the decision of the Co-ordinate Bench of the Tribunal in the case of Vodafone Essar, we are of the view that the assessee has made out a prima facie for atleast partial waiver of the pre-deposit.

15. Considering the point raised and bearing in mind the interest of Revenue we deem it fit to direct the assessees to pay 50% of the demand of duty made, in each case, pending appeal before the Tribunal and the assessees' are directed to deposit the same within a period of eight weeks from the date of receipt of a copy of this order. On such deposit being made, within the time stipulated there shall be a stay on the balance amount payable by the assessees.

16. With the above direction, both these appeals are allowed in part. No costs. Consequently, the connected miscellaneous petitions are closed.

				 			 (C.V.,J)        (T.S.S.,J)								     21.03.2014	
Index:Yes
Internet:Yes		

vj2


To
1. The Customs, Excise and Service
    Tax Appellate Tribunal
    Shastri Bhavan 
    26, Haddows Road
    Chennai 600 006.	

2. The Commissioner of Customs
    (Airport and Cargo)
    Meenambakkam
    Chennai 600 027.

3.  Additional Director General
     Directorate of Revenue Intelligence
     Chennai.


CHITRA VENKATARAMAN, J.
									and		
								T.S.SIVAGNANAM, J.


vj2














CMA Nos.1013 and 1014 of 2014












21.03.2014