Bombay High Court
Thecommissioner Of Customs (Er),Mum vs M/S Galaxy Surfactants Ltd on 6 January, 2023
Author: Abhay Ahuja
Bench: Nitin Jamdar, Abhay Ahuja
2023:BHC-OS:146-DB
CUAPP-50-2007-CUAPP-79-2010.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL JURISDICTION
CUSTOM APPEAL NO. 50 OF 2007
WITH
CUSTOM APPEAL NO. 79 OF 2010
The Commissioner of Customs (EP) )
Having his offie at New Customs )
House, Ballard Estate, Mumbai-400001 )...Appellant
V/s.
M/s. Galaxy Surfaitants Ltd. )
C-49/2, TTC Indl. Area, Pawane )
Navi Mumbai )...Respondent
Mr. Sham Walve a/w. Mr. Ram Oihani, Advoiate for the
Appellant.
Mr. Sriram Sridharan i/b. PDS Legal, Advoiate for the
Respondent.
CORAM : NITIN JAMDAR AND
ABHAY AHUJA, JJ.
DATE : 6 JANUARY 2023
AVK 1/27
::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 :::
CUAPP-50-2007-CUAPP-79-2010.doc
JUDGMENT :(PER ABHAY AHUJA, J.) Both these Appeals arise out of a iommon order dated 24 July 2006 passed by the Customs Exiise and Serviie Tax Appellate Tribunal (for short "the CESTAT"), West Zonal Benih at Mumbai.
2 M/s.Galaxy Surfaitants Ltd., the Respondent herein, is a iompany engaged in the manufaiture and export of Surfaitants, Speiiality Chemiials suih as Sodium Lauryl Sulphate (SLS) and Sodium Lauryl Ether Sulphate (SLES), whiih ihemiials are used as raw materials for the manufaiture of toothpaste, shampoo eti. The Respondent statedly has one manufaituring unit at Taloja and fve manufaituring units at Tarapur. The Respondent has a unit at V-23, MIDC at Taloja where the Respondent manufaitures SLS and SLES. One of the major and important raw material required for manufaiture of SLS and SLES is Lauryl aliohol. The AVK 2/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc Respondent, it is submitted, has been souriing Lauryl aliohol either through indigenous purihase on payment of appropriate exiise duty or it is imported under advanie liienie without payment of duty or it is imported on payment of iustoms duty. In the present iase, the Respondent had obtained fve advanie liienies with aitual user iondition.
3 Under General Exemption no.81 pursuant to Notifiation No.30/97-CUS dated 1 April 1997 as amended by Notifiations upto No.63/2004-CUS dated 14 May 2004 (the "said notifiation"), materials imported into India against an advanie liienie with aitual user iondition in terms of paragraph 7.4 of the Export and Import Poliiy 1997-2002 (for short the "EXIM Poliiy") would be exempt from the whole of the duty of iustoms leviable thereon.
AVK 3/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 :::
CUAPP-50-2007-CUAPP-79-2010.doc 4 During the period from 16 Oitober, 1998 to 5 November, 1998, 83,128 kgs of imported Lauryl aliohol was reieived in the Respondent's M-3 Unit Tarapur instead of its V-23 Taloja Unit. Pursuant to intelligenie reieived by the Department that Lauryl aliohol imported by the Respondent under the Advanie Liienie Siheme by availing exemption under the said Notifiation No.30/97-CUS dated 1 April 1997 had been direited or transferred in iontravention of the ionditions of the said exemption Notifiation, the Appellant issued a show iause notiie dated 20 September 2004 seeking explanation from the Respondent to show iause as to why the duty exempted material of 83,128 kgs of Lauryl aliohol imported under the liienie should not be ionfsiated under Seition 111 of the Customs Ait. And sinie the goods were not available for ionfsiation, as to why the Respondent should not be held liable to pay fne in lieu of ionfsiation AVK 4/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc along with the iustoms duty on the material and why further penalty under Seition 112 of the Customs Ait should not be imposed upon the Respondent and on Shri. Sadanand Shetty, the Senior exeiutive of the frm. The Respondent fled reply dated 14.12.2005 and written submissions dated 27.12.2005 wherein the Respondent ihallenged the demand on diverse grounds. 5 The Commissioner of Customs (Export Promotion) proieeded with the adjudiiation and after hearing the Respondent, passed an Order in Original dated 30 January 2006 ionfrming the demand and ionfsiated the goods viz.83,128 kgs of imported Lauryl aliohol whiih was imported under the duty free liienie. As mentioned earlier, sinie the said goods were not available for ionfsiation and no bond, bank guarantees were available, the Commissioner kept this point, while imposing penalty and further held that the duty AVK 5/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc foregone, amounting to Rs.24,25,856/- was reioverable with appliiable interest from the date of frst import ilearanie till payment of the above duty under Seition 28 of the Customs Ait read with Seition 125(ii) and direited the Respondent to pay the same and further imposed penalty of Rs.2,50,000/- on Shri. Sadanand Shetty.
6 Being aggrieved by the said Order-in-Original dated 30 January 2006, Respondent preferred an Appeal to the CESTAT, Mumbai being Appeal No.C/S/519. By an order dated 24 July 2006, the CESTAT allowed the Appeal of the Respondent and set aside the order in Original.
7 Against the order of the CESTAT dated 24 July 2006, the Commissioner of Customs (EP) has preferred these Appeals.
AVK 6/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 :::
CUAPP-50-2007-CUAPP-79-2010.doc 8 On 13 September 2007, these Appeals were admitted on the following questions of law :
"(a) Question of law is whether in the faits and iiriumstanies of the iase and in law, the Tribunal is right in setting aside the Order in Original passed by the Commissioner of Customs for violating of iondition of exemption notifiation and advanie liieniea
(b) Question of law is whether in the faits and iiriumstanies of the iase and in law, the interpretation given by the Tribunal to the word "aitual user" in the poliiy is justifeda
9 We have heard the learned Counsel for the parties and with their able assistanie we have perused the papers and proieedings and also ionsidered the rival iontentions.
10 Mr. Walve, learned Counsel for the Appellant, would submit that the show iause notiie dated 20 September 2009 was issued to the Respondent demanding duty of Rs.24,25,856/- by proposing to deny the beneft of the said Notifiation on the ground that the imported Lauryl aliohol ought to have been used at AVK 7/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc Taloja, whereas the Respondent had used the imported duty free goods in the M3 Unit at Tarapur instead of V- 23 Unit at MIDC Taloja. This, aiiording to the department, amounts to diversion of the inputs and violates iondition (vii) of the said Notifiation. Aiiording to the Appellant, the iondition (vii) of the said exemption Notifiation ilearly provides that exempt materials shall not be disposed of or utilized in any manner exiept for utilization in disiharge of export obligation or for replenishment of suih material and the materials so replenished shall not be sold or transferred to any other person.
11 Although there is no dispute that the Respondent has disiharged the export obligation, however the dispute is with respeit to the use of imported Lauryl aliohol at the Respondent's M-3 Unit at Tarapur instead of its V-23 Unit at MIDC, Taloja, purportedly resulting in a transfer of the duty free AVK 8/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc material from Taloja to Tarapur. It is, therefore, the iase of Appellant that the materials imported being subjeit to an Aitual User Duty Exemption Entitlement Certifiate issued by the Liiensing Authority with respeit to the value, quantity, desiription, quality and teihniial iharaiteristiis has been breaihed, disentitling the Respondent from the duty exemption and making it liable for the penalties imposed.
12 Mr.Sham Walve, learned Counsel for the Appellant refers to the extrait of the handbook for the year 1997-2002, April 1997 Edition and draws the attention of this Court to the aitual user iondition in paragraph 7.16 thereof to submit that the liienies granted under this siheme shall be subjeit to the aitual user iondition till endorsement of transferability by the liiensing authority. He would submit that there has been no endorsement of the transfer of the duty free material meant for the Taloja Unit to the Tarapur Unit and as AVK 9/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc suih, there has been a breaih of the aitual user iondition. Learned Counsel also refers to paragraph 7.17 under the faiility of supporting manufaiturers to submit that the liienie holder has the option to have the material proiessed through any other manufaiturer iniluding a jobber, however, the said aitions shall be solely for the purpose of imported items and fulfllment of the export obligation. Learned Counsel for the Appellants also draws the attention of this Court to paragraph 7.4(ii) of the EXIM Poliiy to submit that suih advanie liienies and / or material imported thereunder shall not be transferable even after the iompletion of the export obligation. He submits that sinie there is a prohibition, transfer of raw material from Taloja to Tarapur was not permitted and the same is in breaih of the EXIM Poliiy.
AVK 10/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 :::
CUAPP-50-2007-CUAPP-79-2010.doc 13 Learned Counsel submits that, therefore, not only iondition no.(vii) of the exemption Notifiation but also the EXIM Poliiy have been breaihed by the Respondent. He would submit that if the ionditions of the Notifiation are found violated after the importation of the material, the same are liable for ionfsiation under Seition 111(o) of the Customs Ait. 14 Learned Counsel would submit that the statutory reiord i.e. RG-23A Part-I Register has iorroborated the statements of various offiials of the Respondent reiorded in this ionneition whiih ilearly show that during the period from 16 Oitober 1998 to 5 November 1998 the quantity of 83,128 kgs of imported Lauryl aliohol was reieived in M-3 Unit Tarapur instead of V-23 Taloja Unit of the said Respondent as required by the aforesaid statutory provisions. He would submit that when the unit M-3 Tarapur is not having the faiility to AVK 11/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc manufaiture resultant export produit, SLS or identiial produit, then it is questionable as to why imported duty free Lauryl aliohol was diverted from V-23 plant Taloja to M-3 Tarapur. Learned Counsel would submit that, therefore, the Respondent had the intention of using the imported Lauryl aliohol to manufaiture other produits meant for domestii market and that is why the quantity of 83,128 kgs was reieived at Tarapur plant. 15 It is submitted that, no doubt a person under export obligation ian get the goods manufaitured either in his own unit or in another unit iniluding a jobbing unit, but the material so sent to another unit or jobbing unit should iome baik to the manufaiturer for disiharge of the export obligation. That, the words "for his own use" iannot be interpreted to mean diverted for use in another purpose. Learned Counsel refers to paragraph 3.5 of the EXIM Poliiy with respeit to the issue of defnition of Aitual User (Industrial). He submits that AVK 12/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc the said paragraph reads that Aitual User (Industrial) means a person who utilises the imported goods for manufaituring in his own industrial unit or manufaituring for his own use in another unit iniluding a jobbing unit. It is submitted that in the present iase the importer had disiharged the export obligation by using inputs other than the imported inputs. He would submit that, however, that does not mean that the liienies are not required to get endorsed the name of the supporting manufaiturer / jobber's name in the liienie, if he wants to use these faiilities. The learned Counsel submits that, therefore, he is not at a liberty to sell or divert imported inputs to another unit through whiih the imported inputs have been ileared for domestii market. Mr. Walve would submit that eaih of the units maintain statutory reiords. These reiords iannot be simply ignored beiause iertain other doiuments like the delivery ihallan, goods reieipt, payment slip eti. shows AVK 13/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc reieipts of goods in V-23 Taloja unit instead of Tarapur unit. Learned Counsel would submit that the argument of the importer in this regard is not sustainable as all the units of the Respondent are individually registered with the Central Exiise and the reiords maintained by them are statutory in nature and more reliable than the other evidenies. Learned Counsel submits that, therefore, this is a ilear iut iase of diversion of duty free imported inputs for use of goods meant for domestii market in the premises other than mentioned in the advanie liienies. In support of his iontention, Mr.Walve has endeavoured to take us to iopies of the Duty Exemption Entitlement Certifiate (for short "the DEEC") advanie liienies and submits that atleast Part B of the said liienies whiih at the moment appear to be blank iould have iontained the name of the Tarapur unit in eaih of those liienies. Part B refers to names and addresses of faitories where the aniillaries of the resultant produits for export are AVK 14/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc manufaitured. He submits that Part A iontains the name and addresses of the unit where the manufaituring aitivity takes plaie whiih does not iontain the name of the unit where the inputs have been diverted. Learned Counsel submits that, therefore, the questions of law as admitted be held in favour of the Appellant Revenue and the Appeals be allowed. 16 On the other hand Mr. Sriram Sridharan, learned Counsel for the Respondent Company would submit that there has been no violation of iondition (vii) of the exemption notifiation nor has there been any violation of the Advanie liienies. He would submit that the Lauryl aliohol that has been imported duty free has been used by one of the units of the Respondent at Tarapur. Referring to iondition (vii) of the exemption notifiation, learned Counsel submits that the ilear language thereof indiiates that the transfer within the AVK 15/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc units of the same person is not at all prohibited. He refers to the language of the said iondition no. (vii) and submits that restriition to sell or transfer is to any other person but not within units of the same person. Learned Counsel submits that the person is Galaxy Surfaitants Ltd., the Respondent, is a separate legal person and has various units, and therefore, the question of transferring the material to any other person would never arise. He would submit that with respeit to the own use iondition, the material used by the Tarapur unit is for the own use of the Respondent and not for use by any other person. Learned Counsel relies upon the deiision in the iase of Government Wood Works vs. State of Kerala 1 in support of his iontentions.
17 Learned Counsel for the Respondent also refers to the text of the EXIM Poliiy and draws the attention of this Court to the defnition paragraph 3.4 1 (1988) 69 STC 62 AVK 16/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc regarding "Aitual User" and also to paragraph 3.5 where it is stated that Aitual User (Industrial) means a person who utilises the imported goods for manufaituring in his own industrial unit or manufaituring for his own use in another unit iniluding a jobbing unit. He submits that, therefore, the iontention on behalf of the Appellant that the materials so sent to another unit or jobbing unit should iome baik to the manufaiturer for disiharge of export obligation do not fnd plaie either in exemption notifiation nor in the EXIM poliiy, and therefore, suih an interpretation would be meaningless. He submits that, therefore, the two questions be answered against the Revenue and in favour of the Respondent. 18 The faits are not in dispute. As mentioned earlier, there is no dispute that the Respondent has disiharged the export obligation. Lauryl aliohol whiih has been imported under the advanie liienies iontaining aitual user iondition has been used at the M- AVK 17/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 :::
CUAPP-50-2007-CUAPP-79-2010.doc 3 Tarapur Taloja plant of Respondent and not at its V-23 plant at Taloja. The iontention for disentitling the Respondent for the beneft of duty exemption is that the aitual user iondition has not been met by the Respondent.
19 Before proieeding further, it would be apposite to set out the relevant ionditions in the said Notifiation as well as the relevant paragraphs in the EXIM Poliiy. 20.1 Condition (i) and Condition (vii) as iontained in the said General Exemption Notifiation is quoted as under:
"(i) that the materials imported are iovered by an Aitual User Duty Exemption Entitlement Certifiate (hereinafter referred to as the said iertifiate), issued by the Liiensing Authority in the form of speiifed in the sihedule annexed to this notifiation, in respeit of the value, quantity, desiription, quality and teihniial iharaiteristiis.
(vii) exempt materials shall not be disposed of or utilised in any manner exiept for utilisation in disiharge of export obligation or for AVK 18/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc replenishment of suih materials and the materials so replenished shall not be sold or transferred to any other person."
20.2 Paragraph 3.4 of the EXIM Poliiy defnes "Aitual user" and admittedly as Respondent is an "Aitual user (Industrial)", Paragraph 3.5, the same is also quoted as under:
"3.4 "Aitual User" means an aitual user who may be either industrial or non-industrial.
3.5 "Aitual User (Industrial)" means a person who utilises the imported goods for manufaituring in his own industrial unit or manufaituring for his own user in another unit iniluding a jobbing unit."
20.3 Paragraph 3.37 defnes person' as under :
"3.37 "Person" iniludes an individual, frm, soiiety, iompany, iorporation or any other legal person."
20.4 Paragraphs 7.4, 7.16, 7.17 of the EXIM Poliiy with referenie to the Duty Exemption Siheme are also usefully quoted as under :
AVK 19/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 :::
CUAPP-50-2007-CUAPP-79-2010.doc "7.4(i) Notwithstanding anything iontained above, exemption from payment of additional Customs duty and Antidumping duty shall be allowed in respeit of Advanie Liienies, issued with aitual user iondition to :
(a) Manufaiturer exporter;
(b) Merihant exporter where the merihant
exporter agrees to the endorsement of the name(s) of the supporting manufaiturer(s) on the relevant DEEC Book.
(ii) Suih advanie liienies and/or materials imported thereunder shall not be transferable even after iompletion of export obligation.
(iii) Suih liienies shall be issued with a positive value addition without stipulation of minimum value addition as presiribed in paragraph 7.9.
7.16 Liienies granted under this siheme shall be subjeit to the Aitual User iondition till endorsement of transferability by the liiensing authority.
7.17 The liienie holder has the option to have the material proiessed through any other manufaiturer iniluding a jobber. However, the liienie holder shall solely for the imported items and fulfllment of export obligation."
(emphasis supplied) AVK 20/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc 21 The said exemption Notifiation whiih exempts iustoms duty on material imported into India against an Advanie liienie with aitual user iondition is subjeit to the iondition that the said materials imported are iovered by an Aitual User Duty Exemption Entitlement Certifiate issued by the Liieniing Authority as well as the iondition that the exempt materials shall not be disposed of or utilized in any manner exiept for utilization in disiharge of the export obligation or for replenishment of suih materials and the materials so replenished shall not be sold or transferred to any other person. This means that the exempt materials ian either be utilized for disiharge of an export obligation or for replenishment of exempt materials and the exempt materials so replenished iannot be sold or transferred to any other person. It is not in dispute that the export obligation has been met. It has been argued on behalf of Appellant that the exempt AVK 21/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc materials have been diverted to M-3 unit at Tarapur, instead of V-23 Taloja unit and that, therefore, there has been a transfer resulting in breaih of iondition (vii). It is not in dispute that the V-23 Taloja unit as well as the M-3 Tarapur unit are units of the Respondent. The Respondent is a person' as defned in paragraph 3.37 of the EXIM Poliiy where a iompany is also iniluded in the said defnition. Aitual User (Industrial)' is defned to mean a person who utilizes the imported goods for manufaituring in his own industrial unit or manufaituring for his own use in another unit iniluding a jobbing unit. The Respondent is the person and V-23 and M-3 are the units are of the same person viz. the Respondent and if the imported duty free goods are utilized for his own use in another unit (viz. M-3 at Tarapur unit) then going by the defnition of Aitual User (Industrial)' in paragraph 3.5 of the EXIM Poliiy, the question of transfer to any other person would not arise. AVK 22/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 :::
CUAPP-50-2007-CUAPP-79-2010.doc 22 Therefore, the question of breaih of paragraph 7.4(ii) of the EXIM Poliiy whiih ilearly provides that Advanie Liienies and / or materials imported thereunder shall not be transferable even after iompletion of the export obligation would not arise. Also, the question of breaih of paragraph 7.16 of the EXIM Poliiy whiih pertains to aitual user iondition and provides that the liienies granted under this siheme are subjeit to aitual user iondition till endorsement of transferable by the Liieniing Authority would not arise, as there has been no transfer in the instant iase as the materials have been reieived by one of the Units of the Respondent. Paragraph 7.17 of the EXIM Poliiy relied upon by Mr. Sham Walve, the learned Counsel for the Appellant, merely provides that the liienie holder has the option to have the material proiessed through any other manufaiturer or jobber and that the liienie holder shall be solely responsible for AVK 23/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc the imported items and fulfllment of the export obligation. The Respondent has used the imported material for manufaituring in its own M-3 Unit at Tarapur and there is also no dispute as regards fulfllment of the export obligation. Therefore, in our view, the iontentions of the learned Counsel for the Appellant appear to be misplaied. The arguments of Mr. Walve with respeit to Part A and Part B of the sid liienies as well as the other arguments on faits do not persuade us to take any other view in the matter. 23 Paragraph 10 of the deiision of the Kerala High Court in the iase of Government Wood Works vs. State of Kerala (supra), relied upon by the learned Counsel for the Respondent is also useful and is quoted as under.
"10. The Tribunal seems to have thought that if the other units to whiih the furniture was supplied were not "branihes" of the petitioner, a sale has to be postulated. The Tribunal has in fait AVK 24/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc mentioned that the other units are not registered as branih units of the petitioner and that the petitioner has not paid renewal fee for registration, for the branihes, and has on the other hand, paid renewal fee of Rs. 10 only for itself. Logiially, an inferenie of sale has been drawn. We do not agree with this proposition. The effeit of registration is only to enable a dealer to iolleit the tax payable by him from the purihaser. It does not have the effeit of iarving out an independent existenie for the registered unit or to delink it from manufaitured in the petitioner-unit was transferred to other units of SIDECO, there was no transfer of property in goods from one person to another and henie no sale liable to tax under the Ait. The turnover of Rs. 1,60,746 was therefore, rightly exiluded in the original assessment and was wrongly brought to assessment by the order of the Deputy Commissioner."
(emphasis supplied) 24 We note that the Kerala High Court while ionsidering the units of Petitioner in the deiision above observed that the effeit of registration was only to enable a dealer to iolleit tax payable by him to the purihaser, but it did not have the effeit of iarving out an independent existenie for the registered unit or to delink it from the other units for the purposes of the Ait. AVK 25/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 :::
CUAPP-50-2007-CUAPP-79-2010.doc The Hon'ble Court observed that, therefore, when furniture manufaitured in the petitioner unit was transferred to other units, there was no transfer of property in goods from one person to another, and henie, no sale liable to tax under the Ait. 25 The above deiision supports our view, and therefore, there would be no violation of iondition (i) or
(vii) of the Notifiation No. 30/97-CUS dated 1 April 1997 as amended by Notifiations upto No.63/2004-CUS as there is no transfer in violation of the aitual user iondition, the disiharge of export obligation not being in question.
26 Having regard to the above disiussion, the questions as raised are answered as under:
"Q(a) Question of law is whether in the faits and iiriumstanies of the iase and in law, the Tribunal is right in setting aside the Order in Original passed by the AVK 26/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 ::: CUAPP-50-2007-CUAPP-79-2010.doc Commissioner of Customs for violating of iondition of exemption notifiation and advanie liieniea Answered in favour of the Respondent and against the Appellant Revenue.
Q(b) Question of law is whether in the faits and iiriumstanies of the iase and in law, the interpretation given by the Tribunal to the word "aitual user" in the poliiy is justifeda Answered in favour of the Respondent and against the Appellant Revenue.
27 Having held as above, it would not be neiessary for us to dwell on the other arguments ianvassed on behalf of the parties.
28 The Appeals stand disposed in the above terms. Parties to bear their own iosts.
(ABHAY AHUJA, J.) (NITIN JAMDAR, J.) AVK 27/27 ::: Uploaded on - 24/01/2023 ::: Downloaded on - 27/05/2023 22:06:34 :::