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 6, Cited by 0]

Customs, Excise and Gold Tribunal - Bangalore

Commissioner Of C. Ex., Hyderabad vs Rockwool (India) Pvt. Ltd. on 5 April, 2002

Equivalent citations: 2002(82)ECC99, 2002ECR107(TRI.-BANGALORE), 2002(144)ELT404(TRI-BANG)

ORDER

 

 S.S. Sekhon, Member (T) 
 

1. The Deputy Commissioner, vide Order-in-Original No. 35/99, dated 30-8-99 has classified, Rockwool products, manufactured and cleared, by the assessee under Chapter sub-heading No. 6803.00 of the Schedule to the Central Excise Tariff Act, 1985 on the grounds that Heading 6803 is a specific heading for Rockwool and Heading 6807 is only a residual heading, providing for the goods in which more than 25% by weight of red mud, press mud or blast furnace slag or one or more of these materials have been used, that as per Rule 3(a) of the Rules for Interpretation of the Excise Tariff Schedule, the heading which provides the most specific description shall be preferred to the heading providing a mere general description.

2. Commissioner (Appeals) has set aside the orders of the Deputy Commissioner on the grounds that goods falling under Chapter 68 in which more than 25% by weight of red mud, press mud or blast furnace slag or more of these materials have been used are most specifically covered by Heading 6807. Under these circumstances Heading 6803 will have no application. That, the findings that Heading 6807 is a residuary heading is not correct as it uses both the expressions namely "goods" and "all other articles" and these two expressions are separated by a semicolon and that the expression "not elsewhere specified are included" applies to those articles specified after the semicolon.

3. (a) Grounds taken in appeal by Revenue are -

(i) In the present case the goods have proper nomenclature "Rockwool Products" and are known as such in the market and are marketed by this name. When the goods are understood as Rockwool Products in trade parlance and also in common parlance they are rightly classifiable as Rockwool Product only under Heading 6803.00 which would be in accordance to Rule 3(a) of the Rules for Interpretation of the Excise Tariff Schedule. Rockwool Products are specifically mentioned under Heading 6803.00 irrespective of the proportion of blast furnace slag used whereas Heading 7807.00 covers goods containing more than 25% by weight of red mud, press mud or blast furnace slag or one or more of these materials and which does not cover goods having specific identity;
(ii) Hon'ble Supreme Court in the case of Metagrapher Pvt. Ltd. v. Collector - 1996 (88) E.L.T. 630 (S.C.) has held that goods to be classified as understood in trade parlance and common parlance of a particular product - CEGAT's observation that classification of goods can never be based on what the industry regards the goods to be, held contrary to the Supreme Court decision in Rollattainers case;
(iii) In the case of Collector v. Fuse Base EItoto Ltd. - 1993 (67) E.L.T 30 (S.C.) the Hon'ble Supreme Court has held that in the absence of statutory definition of an article its classification to be based on understanding in common parlance and its primary function and utility - Section 3 of Central Excises and Salt Act, 1944 - Section 2 of Central Excise Tariff Act, 1985 - Rule 173B of Central Excise Rules, 1944;
(iv) Hon'ble CEGAT in the case of Tata Oil Mills Company Ltd. v. Collector of Central Excise, Madras - 1986 (24) E.L.T. 290 (Tri.) = RLT (LB-CEGAT) 268 has held that name use and character to be the criteria for deciding classification - product being addressed under different names, understanding of the trade to be considered;
(v) The above judgments squarely applicable to in the present case. In such a situation one need not go to Rule 3C of Rules for Interpretation of the Excise Tariff Schedule for classifying the goods as opined by the Commissioner (Appeals).
(b) By an application Misc/83/2002, dated 15-2-2002, Revenue has taken the additional grounds as under:-
(i) Not only the percentage of Basalk Rock, B.F. Slag and Dolomite is 62%, 28% and 10%, the literature pamphlet release by the manufacturer also confirms the fact that the Rockwool is manufactured from various types of diabase rock mainly "Basalt".
(ii) The Notification Nos. 5/97, dated 1-3-1997 and 5/98, dated 2-6-1998 specified that "goods in which more than 25% by weight of red mud, press mud or blast furnace slag or one or more of these materials have been used are classifiable under 6807.10 which attracted NIL rate of duty inasmuch as the Department has held that the slag wool, Rockwool and similar mineral wools merit classification under 6803.00 which attracted duty @ 18%, the impugned goods are classified under 6603.00 only and duties were demanded at the appropriate applicable rate.
(iii) As ascertained from the other Commissionerates the classification of the impugned goods during the material period was well as present period are as under :-
Sl. No. Name and Address ECC Code and Divn.
CE Licence No. StaTus Prior After
1.

Loyed Rockfibre Ltd. Plant, E-71, MIDC, Waluj, Au-rangabad- 36 130803023 6 WRV/13/94 Aurangabad-II Division 17-9-01Duty not paid 17-9-01 Defunct

2. Minwool Rockfibres Ltd., 44, Vardhman Nagar, Rajanand-gaon - 491441 (M.P.) 350109068 4 33/CII-68/CRJN/92, dt. 2-1-1992, Bhilai-I Division Duty not paid Paying duty

3. Rockwool Industries Unit of NGP Ind. Pvt. Ltd., 6/7, Heavy Ind. Area, P.O. Industrial Estate/Bhilai (M.P.) 350602061 1 JH/SECTORD/5/92/68, dt. 7-7-92, Bhilai Division Duty not paid Defunct The above assessees have claimed classification of the impugned goods under 6807.10 and intended to avail duty concession in terms of the Notification Nos. 5/97, dated 1-3-1997 and 5/98, dated 2-6-1998 which is contested by the department.

(iv) As Board's Circular No. 587/24/2001-CX., dt. 17-9-2001 revises the classification of the impugned goods to Chapter 6803.00 and they are to pay duty @16% ADV as applicable.

4. We have heard both sides and considered the submissions and find -

(a) The specific entities, the assessee is manufacturing under the generic heading "ROCKWOOL PRODUCTS" are

(i) Cover wool

(ii) Loose wool

(iii) Unbonded Mats

(iv) Lightly Resin Bounded Mats

(v) Resin Bonded Slabs

(vi) Rigid Pipe Sections Which are to be classified

(b) The process of manufacture is :-

"The raw material Basalt (62% mix). Blast Furnace Slag (28% mix) and Dolomite (10% mix) in the above proportion are placed on a bed of paper, firewood, coke and combusted and then melt is in the cupola when hot air is introduced to melt them at temperatures of 1500C. The mixed fired melt is then fed on a high speed fibre generator called 'spinner'. The melt is transformed here into long even fibres. The speed regulation and control on melt rate and blowing of the fibres of desired size by means of high pressure air, result in "Rock fibre" known as "Rockwool". Rockwool/slag wool fibres as known to the people dealing in them emerge at this stage. This view is confirmed, if one reads the HSN Notes on the scope and understanding of Rockwool/Slag wool as given in the Notes for Heading 6806 of HSN which read as "Slagwool and Rockwool" (e.g. Of granite, Basalt, limestone or dolomite) are obtained by melting one or more of this constituents and converting a stream the resulting liquid and into fibres, usually by centrifugal action and streams of air blast.
The quantity of binder used as sprays on the 'fibre', is dependent upon the end-product rigidity requirements (e.g. 30Kg. For 1 MT of Mattress but 60 Kg for slabs and Pipes Sections). The ma-tress/sections are cured and finished by trimming, resulting in products - matresses - used for insulation, Slab - used for Tank insulation, furnaces etc. Pipe sections - are made from wool collected in rolls and formed into pipes".

(c) The properties are - chemically inert with low leachable chloride content - inorganic, with extreme low conductivity and is fire resistant and find a use in a wide spectrum of application such as buildings, offices, hospitals, schools, factory.

(d) Examining the process of manufacture and the properties and end-uses of the entities, it is apparent that the entities can be placed in two categories:-

(a)    Rockwool in pristine form i.e. fibre form
   

(i)      Cover wool  
 

   (ii)      Loose wool 
 

(b)    Rockwool in article form - when given shape after spraying, cutting, etc.
   

(i)	Lightly Resin Bonded Mats
 

(ii)	Unbonded Mats
 

(iii)	Resin Bonded Slabs
 

(iv)	Resin Bonded cut pieces
 

(v)      Rigid Pipe Sections  
 

The entities i.e. Rockwool in 'pristine form' and in 'article form' have to be considered for classification. The Board's instructions relied by Revenue i.e. CBEC Circular No. 587/24/2001-CX., dated 17-9-2001 is applicable only to 'wools' and not 'articles made thereof, as would be abundantly clear from Paras 2 and 3 of this Circular which speaks about only of goods known/marketed as slagwool, rockwool and similar mineral wool. This clarification Circular covers in the case before us, only 'wool in pristine form' i.e. 'Cover wool' and 'Loose wool' and cannot be extended to 'other products' which have been given a desired shape by further processing of the wool and are not marketed or known as 'Mineral Wools' but are 'articles made from Rock wool'. As one cannot equate wool with woollen knit/yarn/textile wear, similarly mats, slabs and pipes made of Rockwool cannot be equated with Rockwool.

(e) When we examine, after determining what the entities are, with the concerned headings, we find Heading 6803.00 of CETA, 1985 reads as :-

"68.03 - 6803.00 slag wool; rockwool, and similar mineral wools". The corresponding heading of HSN viz. 6806 where such 'wools' occur reads as -
"68.06 SLAG WOOL. ROCK WOOL AND SIMILAR MINERAL WOOLS, EXFOLIATED VERMICULITE EXPANDED CLAYS.
FOAMED SLAG AND SIMILAR EXPANDED MINERAL MATERIALS, MIXTURES AND ARTICLES OF HEAT INSULATING, SOUND INSULATING OR SOUND ABSORBING MINERAL MATERIALS, OTHER THAN THOSE OF HEADING NO. 68.11 OR 68.12 OR OF CHAPTER 69" (UNDERLINING SUPPLIED) The underlined portion of 6806 of HSN, has been clipped and not pasted anywhere in CETA 1985. Heading 6803.00 of CETA 1985, would cover, therefore, only mineral wools mentioned therein. The heading notes of HSN being relied to bring in the inclusion of articles made from the wools of 6803, in form of blocks, sheets, bricks, tiles, tubes, packs, etc., coloured or otherwise, cannot induce us to classify such articles like mats, slabs, pipes herein to fall under 6803 should fail. Due to the reason of specific portions of 6806 heading been not included in 6803 heading of CETA 1985. The heading, the divisions/sub- divisions of the Chapter are to be aligned for the HSN Note to be binding. If the headings are not aligned, the heading notes of HSN are of no help to determine the scope of coverage of CETA 1985 heading. Such articles would, therefore, more appropriately fall under heading 6807, inspite of the changes made in the nomenclature by the amendments with the six digit classification being effected in 1997-98 and 1988-99 under 6807.10, as the mats slabs and pipes, herein, conform and are akin to the goods made, using 28% Blast Furnace Slag which would be classified as they are made up of, as prescribed therein.
(f) Once we find the classification of the 'cover wool' and 'loose wool' to be under 6803 and of the articles viz. light resin bonded mats, unbonded mats, resin binded slab, rigid pipes, cut pieces to be under 6807 and 6807.10 after tariff amendments, the duty demands have to be reworked out by applying the notifications, as would be available during the relevant period, after determining the separate quantum of clearances under the two categories i.e. Pristine wool and Article of Mineral Wool.
(g) Goods in which more than 25% by weight of red mud, press mud or blast furnace slag or one or more of these materials have been used and falling under heading Chapter 68 are exempted from the whole of the duty vide Notification No. 8/96-C.E., dated 23-7-96. This exemption is vide Notification 5/97-C.E., dated 1-3-97, Sl. No. 117 & 5/98/CE, dated 2-6-98 (Sl. No. 84) has been restricted to such goods falling under Heading 6807.10. Therefore, goods classified under 6803 viz. Cover wool, Loose wool would be covered by the exemption Notification No. 8/96-CE. and not by Notification Nos. 5/97-CE. and or 5/98. The demands if any are therefore to be worked out accordingly.
(h) The case law relied upon by the Revenue does not help the case of Revenue's appeal in view of the coverage of Headings 6803 and 6807.10 of CETA, 1985.

5. In view of our findings, the appeals are partially allowed in above terms and remanded back for de novo determination of duty by the Divisional officer, who should grant a hearing and then re-determine the duty demands. The Miscellaneous petitions also stands disposed.