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 5, Cited by 1]

Custom, Excise & Service Tax Tribunal

M/S. Srf Ltd vs C.C.E., Indore on 24 October, 2016

        

 
IN THE CUSTOMS, EXCISE & SERVICE TAX
APPELLATE TRIBUNAL
WEST BLOCK NO.2, R.K. PURAM, NEW DELHI  110 066.


Date of Hearing/Order : 24.10.2016

For Approval & Signature :

Honble Ms. Archana Wadhwa, Member (Judicial)

1.
Whether Press Reporter may be allowed to see the Order for publication as per Rule 27 of the CESTAT (Procedure) Rules, 1982?
No
2.
Whether it would be released under Rule 27 of the CESTAT (Procedure) Rules, 1982 for publication in any authoritative report or not?
No 
3.
Whether Lordships wish to see the fair copy of the order?
Seen
4.
Whether order is to be circulated to the Department Authorities?
Yes 


Appeal No.E/2028/2012-EX[SM]
 [Arising out of Order-in-Appeal No.IND/CEX/000/APP/114 /2012, dated 16.04.2012 passed by C.C.E.(Appeals), Indore]

M/s. SRF Ltd.						Appellant

Vs.

C.C.E., Indore						Respondent

Appearance Mr. R. Krishnan, Advocate - For Appellant Mr. H.C. Saini, DR - For Respondent CORAM: Honble Ms. Archana Wadhwa, Member (Judicial) Final Order No.54645/2016, dated 24.10.2016 Per Mrs. Archana Wadhwa :

After hearing both the sides, I find that the dispute in the present appeal relates to the legal issue of availability of cenvat credit paid on rent-a-cab, which is used for bringing the employees from the residence to the factory and insurance paid on plant, machinery and equipments as also insurance paid on the goods exported by the appellant.

2. I find that all the issues decided in favour of the assessee by an umpteen number of decisions. Some of the references are :-

(i) Titan Industries Vs. CCE, Bangalore-I[2011 (23) STR 600 (Tri.-Bang.)]
(ii) CCE, Bangalore-III Vs. Stanzen Toyotetsu India (P) Ltd. [2011 (23 STR 444 (Kar.)]

3. Tribunal vide its decision in the case of Oudh Sugar Mills Ltd. Vs. CCE, Lucknow [2012 (282) ELT 541 (Tri.-Del.)] has held that insurance paid on plant, machinery and equipment has to be held as input service. The Honble High Court of Bombay in the case of CCE, Nagpur Vs. Ultratech Cements Ltd. [2010 (20) STR 577 (Bom.)], it was held that catering services having nexus or integral connection with manufacture of final product would be covered by the cenvatable input service. Honble High Court of Karnataka in the case of CCE&ST, LTU, Bangalore Vs. Micro Labs Ltd. [2011 (23) STR 444 (Kar.)] has held that service tax paid on all services utilised directly or indirectly in or in relation to final product is eligible for Cenvat credit.

4. Further, Honble High Court of Punjab & Haryana in the case of Ambuja Cements Vs. Union of India [2009 (236) ELT 431 (P&H)] has held that insurance is admissible for cenvat credit.

5. In as much as all the issues stand decided, I find no reasons to uphold the impugned order. Accordingly, the same is set aside and the appeal is allowed with consequential relief to the appellant.

(Archana Wadhwa) Member (Judicial) SSK -2-