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 11, Cited by 0]

Custom, Excise & Service Tax Tribunal

M/S. Harbans Lal Malhotra & Sons Ltd, vs Coms,C.Ex - Kol - Ii on 31 March, 2023

 IN THE CUSTOMS, EXCISE AND SERVICE TAX APPELLATE
                TRIBUNAL, KOLKATA
          EASTERN ZONAL BENCH : KOLKATA

                     REGIONAL BENCH - COURT NO.2

                     Excise Appeal No.125 of 2011

(Arising out of Order-in-Original No.21/COMMR./CE/KOL-II/Adjn/2010-11 dated
29.10.2010 passed by Commissioner of Central Excise, Kolkata-II.)

M/s. Harbans Lal Malhotra & Sons Limited
(40, Belur Station Road, Belurmath, Howrah-711202.)
                                                            ...Appellant

                                    VERSUS

Commissioner of Central Excise & Service Tax, Kolkata-II
                                                .....Respondent

(Headquarter Adjudication Branch, 2nd Floor, M.S. Building, Custom House, 15/1, Strand Road, Kolkata-700001.) APPEARANCE Shri Deepro Sen & Shri Shovit Betal, both Advocates for the Appellant (s) Shri K.Chowdhury, Authorized Representative for the Respondent CORAM: HON'BLE SHRI P.K. CHOUDHARY, MEMBER(JUDICIAL) HON'BLE SHRI K. ANPAZHAKAN, MEMBER(TECHNICAL) FINAL ORDER NO. 75239/2023 DATE OF HEARING : 31 March 2023 DATE OF DECISION : 31 March 2023 Per : P.K. CHOUDHARY :

The facts of the case in brief are that the Appellant is inter alia engaged in the manufacture of excisable goods namely Razor and Razro Blades falling under Chapter 82 of the Central Excise Tariff Act, 1985. The Appellant received duty paid materials such as Ball Bearings, Laminator Dies, Timing Belt etc. falling under CTH 848200, 820700 and 401090 respectively. These goods were used as spare parts/consumables of the machinery. While accounting for such purchase, the cost of these spare parts/consumables was debited as revenue expenditure exclusive of duty of excise. Excise duty paid by 2 Excise Appeal No.125 of 2011 the Appellant was recorded as MODVAT Cedit receivable in the books of account. During the period from April 1994 to March 1998, the Appellant availed MODVAT Credit on various capital goods and they have neither claimed depreciation on the value representing the MODAT Credit amount under Section 32 of the Income Tax Act, 1961 nor claimed it as revenue expenditure as alleged in the Show Cause Notice.

2. The Ld.Advocate has placed reliance on the Certificate issued by the Chartered Accountant dated 24.11.1998. He further submits that the term 'revenue expenditure' has been removed by a retrospective amendment to the relevant Rules by Section 149 read with 6th Schedule to the Finance Act, 2003. Rule 57R(5) as well Rule 57(8) was retrospectively amended w.e.f. 23.07.1996 and 01.03.1997 respectively to remove the restriction that if the duty paid on capital goods has been booked as revenue expenditure, the assessee will not be eligible for MODVAT Credit. In light of the said amendment, the legal position on the basis of which the demand has been confirmed having been changed, the Order-in-Original is liable to be set aside. In support of his submissions reliance is placed on the Tribunal's decision in the case of Honda Seil Cars (I) Ltd. v. CCE, Noida [2004 (163) ELT 344 (Tri.Del.)] and Naihati Jute Mills Company Ltd. v. CCE, Kol-III [2014 (309) ELT 323 (Tri.-Kolkata)].

3. It is submitted that the only allegation in the Show Cause Notice was that the Appellant has not capitalized the value of capital goods in their books of accounts and have shown it as revenue expenditure. It is submitted that the Show Cause Notice did not make any whisper regarding non-following of Guidance Note issued by ICAI in August 1995. It is settled position of law order confirming demand cannot go beyond Show Cause Notice. Reliance in this regard is placed on the following judgements:-

Commissioner of Customs, Mumbai v. Toyo Engineering India Limited [2006 (201) ELT 513 (SC)]  Commissioner of Central Excise v. Gas Authority of India Ltd. [2008 (232) ELT 7 (SC)]  Commissioner of Central Excise, Nagpur v. Ballarpur Industries Ltd. [2007 (215) ELT 489 (SC)] 3 Excise Appeal No.125 of 2011Commissioner of C.Ex., Bangalore v. Brindavan Beverages (P) Ltd. [2007 (213) ELT 487 (SC)]

4. It is submitted that none of the provisions quoted in the Show Cause Notice i.e., 57Q, 57R, 57S and 57T mandate that the capital goods have to be booked only as capital expenditure in the books of account of an assessee. The only bar contemplated is that if an assessee claims depreciation/revenue expenditure under Income Tax Act on the duty component paid on capital goods then such assessee would not be eligible for availing MODVAT Credit.

In the instant case, the Appellant booked the cost (exclusive of duty) pertaining to Ball Bearings, Laminator Dies, Timing Belt etc. as revenue expenditure because such spare parts/consumables of the machinery do not last for long and are required to be changed frequently. It is further submitted that method of accounting cannot determine the eligibility of an assessee to avail MODVAT credit. In any case, it is submitted that eligibility conditions for availing MODVAT Credit should flow from relevant Act/Rules. During the relevant period there was no provision under the Central Excise Law which mandated booking of cost of capital goods as capital expenditure only. Reliance in this regard is placed on Mirc Electronics Ltd. v. CCE, Thane-I [2017- TIOL-3417-CESTAT-MUM].

5. It is submitted that Show Cause Notice was issued on 23.07.1998 for the period April 1994 to March 1998 by invoking 1st proviso to 57U(1) of the Central Excise Rules. Hence, demand for the period April 1994 to December 1997 is barred by limitation being beyond the period of 6 months. It is submitted that the Order-in-Original does not record any finding regarding willful suppression of material fact on part of the Appellant. It is submitted that all details relevant to MODVAT Credit availed by the Appellant were mentioned in RG-23A/C Part I and II, therefore, demand cannot be confirmed by invoking extended period of limitation on bare allegation of willful suppression of facts. It is further submitted that the extended period of limitation cannot be invoked 4 Excise Appeal No.125 of 2011 when the Appellant was under bona fide belief that the credit has been rightly availed.

6. The Ld.Authorized Representative for the Department did not dispute the retrospective amendment and also the Certificate of Chartered Accountant produced by the Appellant.

7. Heard both sides and perused the appeal records.

8. We find that in the Chartered Accountant's Certificate it is clearly mentioned that the Appellant had neither claimed depreciation under Section 32 of the Income Tax Act, 1961 nor as revenue expenditure under any other provisions of the Income Tax Act, against the capital goods namely Ball Bearings, Laminator Dies, Timing Belt etc. during the period April 1994 to March 1998. We also find that the Chartered Accountant's Certificate even though placed before the Adjudicating authority, the same has not been considered. Besides, the term 'revenue expenditure' has been substituted retrospectively by the Finance Act, 2003. We find that the issue is no more res integra and is covered by the decisions of the Tribunal in the cases of Honda Siel Cars (I) Ltd. (supra) and Naihati Jute Mills Company Ltd. (supra). We also observe that the facts of the present case are squarely covered by the aforesaid decisions of the Tribunal. The relevant paragraphs are reproduced below for ready reference:-

Honda Siel Cars (I) Ltd.
"2.Appellants filed this appeal against the Adjudication order passed by the Commissioner of Central Excise whereby the benefit of Modvat credit in respect of the capital goods was denied on the ground that the appellant has booked the amount of credit as revenue expenditure for income-tax purpose. Therefore, in view of the provisions of Rule 57R(8), credit is not admissible.
3.We find that this rule was amended retrospectively by the Finance Act, 2003 and the provisions of the rule, on the basis of which credit was denied, were deleted. This factual position is not disputed by the revenue. Hence, in view of the amendment made in Rule 57R(8) of Rules, the impugned order is set aside and the appeal is allowed."
5 Excise Appeal No.125 of 2011

Naihati Jute Mills Company Ltd.

"2. At the outset, the ld. Advocate, appearing for the applicant, has submitted that the issue relates to availment of Modvat credit during the period from August, 1995 to February, 1997 on various capital goods. He submits that they have availed Modvat credit on the said capital goods in accordance with the law and under Rule 57Q of the erstwhile Central Excise Rules, 1944. He submits that the Department has proposed to deny the Modvat credit on such capital goods on the ground that in view of the sub-rule (5) of Rule 57R, the value being shown as revenue expenditure in their books of account, therefore, they would not be eligible for Modvat credit on such capital goods. He submits that this Rule has been amended twice, initially, sub-rule (5) has been amended on 23-7-1996 incorporating therein that there is a bar on availment on the value shown as revenue expenditure, later, a separate sub-rule was inserted as sub-rule (8) on 1-3-1997. He submits that subsequently by retrospective amendment vide Section 149 read with Schedule 6 of Finance Act, 2003, the relevant sub-rule has been amended, thereby giving effect to the extent of incorporating a bar for availing Modvat credit on capital goods, if the same is claimed as revenue expenditure, has been done away with.
3. The ld. A.R. for the Department, does not dispute about the said retrospective amendment.
XXXXXXXXX
5. I find that the period involved in the present case is from August, 1995 to February, 1997. Undisputedly, during the relevant period, in accordance with sub-rule (5) of Rule 57R and/or sub-rule (8) of Rule 57R, the assessee, who avails Modvat credit on capital goods and claim the value of such capital goods as revenue expenditure, then, they were barred from availing the benefits of Modvat credit on the capital goods. I also find that this position has been changed retrospectively by virtue of Section 149 of the Finance Act, 2003. In view of the above retrospective amendment, I do not find any merit in 6 Excise Appeal No.125 of 2011 the impugned order and accordingly, the same is set aside. The appeal is allowed. Stay petition is disposed of."

9. In view of the aforesaid decisions of the Tribunal, we find that the impugned order cannot be sustained and is accordingly set aside. The Appeal filed by the Appellant is allowed.

(Operative part of the order was pronounced in the open Court.) Sd/ (P.K. CHOUDHARY) MEMBER (JUDICIAL) Sd/ (K. ANPAZHAKAN) MEMBER (TECHNICAL) sm