Custom, Excise & Service Tax Tribunal
M/S Hindustan Pencils (P) Ltd vs Cce, Jammu & Kashmir on 27 May, 2015
IN THE CUSTOMS, EXCISE & SERVICE TAX APPELLATE TRIBUNAL West Block No. 2, R.K. Puram, New Delhi 110 066. Principal Bench, New Delhi COURT NO. III DATE OF HEARING : 11/03/2015. DATE OF DECISION : 27/05/2015. Excise Appeal No. 1854 of 2012 [Arising out of the Order-in-Original No. J&K/CEX/000/007/2012 dated 28/05/2012 passed by The Commissioner of Central Excise, Jammu & Kashmir.] Excise Appeal No. 1855 of 2012 [Arising out of the Order-in-Original No. J&K/CEX/000/006/2012 dated 28/05/2012 passed by The Commissioner of Central Excise, Jammu & Kashmir.] Excise Appeal No. 1856 of 2012 [Arising out of the Order-in-Original No. J&K/CEX/000/005/2012 dated 16/05/2012 passed by The Commissioner of Central Excise, Jammu & Kashmir.] Excise Appeal No. 60625 of 2013 [Arising out of the Order-in-Original No. J&K/CEX/000/036/2013 dated 05/09/2013 passed by The Commissioner of Central Excise, Jammu & Kashmir.] Excise Appeal No. 1891 of 2012 [Arising out of the Order-in-Original No. J&K/CEX/000/004/2012 dated 15/06/2012 passed by The Commissioner of Central Excise, Jammu & Kashmir.] Excise Appeal No. 1892 of 2012 [Arising out of the Order-in-Original No. J&K/CEX/000/003/2012 dated 16/04/2012 passed by The Commissioner of Central Excise, Jammu & Kashmir.] Excise Appeal No. 52106 of 2014 [Arising out of the Order-in-Original No. J&K/CEX/000/001/2014 dated 04/02/2014 passed by The Commissioner of Central Excise, Jammu & Kashmir.] For Approval and signature : Honble Shri Rakesh Kumar, Member (Technical) Honble Shri S.K. Mohanty, Member (Judicial) 1. Whether Press Reporters may be allowed to see : the Order for publication as per Rule 27 of the CESTAT (Procedure) Rules, 1982? 2. Whether it would be released under Rule 27 of : the CESTAT (Procedure) Rules, 1982 for publication in any authoritative report or not? 3. Whether their Lordships wish to see the fair : copy of the order? 4. Whether order is to be circulated to the : Department Authorities? M/s Hindustan Pencils (P) Ltd. ] Appellants M/s Sanghvi Woods (P) Ltd. ] Versus CCE, Jammu & Kashmir Respondent
Appearance S/Shri D.B. Shroff, Senior Advocate and Sushil Singh, Advocate for the Appellant.
Shri Pramod Kumar, Authorized Representative (Jt. CDR) for the Respondent.
CORAM : Honble Shri Rakesh Kumar, Member (Technical) Honble Shri S.K. Mohanty, Member (Judicial) Final Order No. 51725-51731/2015 Dated : 27/05/2015 Per. Rakesh Kumar :-
Since the point of dispute in these seven appeals is common, the same were heard together and are being disposed of by a common order. The details of these appeals are as under:-
Sl.
No. Name of the Appellant & appeal No. Period of dispute Date of Show cause notice Amount of duty confirmed (Rs.) Penalty imposed (Rs.)
1.
Hindustan Pencils (P) Ltd.
E/1854/2012 November 2009 to August 2010 09/12/2009 7,24,736/-alongwith interest under Section 11AB Nil
2. Hindustan Pencils (P) Ltd.
E/1855/2012 July 2009 to October 2009 29/07/2010 27,61,143/-
alongwith interest under Section 11AB Nil
3. Hindustan Pencils (P) Ltd.
E/1856/2012 September 2010 to July 2011 03/10/2011 99,55,580/-
alongwith interest under Section 11AB Rs. 10 lakhs
4. Hindustan Pencils (P) Ltd.
E/60625/2013 August 2011 to May 2012 28/08/2012 1,45,12,731/-
alongwith interest under Section 11AB Rs. 10,000/-
5. Sanghvi Woods (P) Ltd.
E/1891/2012 September 2010 to July 2011 03/10/2011 2,05,36,239/-
alongwith interest under Section 11AB Rs. 22 lakhs
6. Sanghvi Woods (P) Ltd.
E/1892/2012 October 2009 to August 2010 30/10/2010 1,11,92,925/-
alongwith interest under Section 11AB Rs. 12 lakhs
7. Sanghvi Woods (P) Ltd.
E/52106/2014 August 2011 to May 2012 28/08/2012 1,59,50,623/-
alongwith interest under Section 11AB Rs. 25,000/-
The penalties in these cases have been imposed under Rule 25 of the Central Excise Rules, 2002.
1.1 The facts leading to filing of appeals by M/s Hindustan Pencils (P) Ltd. (hereinafter referred to as HPPL) are, in brief, as under.
1.1.1 HPPL in their factory at SIDCO Industrial Complex, Samirpur Road, Bari Brahamna, Jammu, manufacture pencil slats which are specifically covered by Tariff heading 44219040 of the Central Excise Tariff. This unit had commenced commercial production on 20th June, 2012 as per the certificate of permanent registration issued by GM District Industry Centre, Jammu. Exemption Notification No. 56/02-CE dated 14/11/02, as amended from time to time, exempted the goods specified in Annexure I annexed to this notification and cleared from the factories in the industrial areas specified in Annexure II of the notification, from so much of the duty of excise leviable under 1st Schedule and 2nd Schedule to the Central Excise Tariff Act, 1985 and Additional Duty of Excise leviable under the Additional Duties of Excise leviable under the Additional Duties of Excise, (Goods of Special Importance) Act, 1957 [AED (GSI)] and Additional Duty of Excise (Textile and Textile Article) Act, 1978 [AED (T&TA)], which is other than the duty paid in respect of clearances made during a month by the utilisation of Cenvat credit available at the end of the month to the extent possible. According to the scheme of this exemption notification, a manufacturer eligible for this exemption and who had opted for the same, was required to pay duty payable in respect of the goods cleared during a month by utilising the Cenvat credit available at the end of the month to the extent possible and only the balance amount of duty, if any still payable, was required to be paid through PLA and it is this duty paid through the PLA in this manner, which was refundable in terms of this notification and its refund could be taken as self-credit in the Assessees PLA to be verified by the Jurisdictional Assistant Commissioner subsequently or by making application to the Assistant Commissioner and taking the credit in PLA after sanction of the refund by the Assistant Commissioner. This exemption notification was applicable, among other units, to the new industrial units which have commenced their commercial production on or after 14th day of June, 2002. It appears that HPPL had opted for this exemption and had filed refund claims to the Jurisdictional Assistant Commissioner in terms of this exemption notification for refund of the duty paid through the PLA during certain months. However, the Assistant Commissioner vide order-in-original dated 13/11/06 rejected the refund claim for the month of March 2006, April 2006, May 2006, June 2006, July 2006 and August 2006 on the ground that the process undertaken by the appellant does not amount to manufacture and, hence, no duty is payable and accordingly the question of exemption under Notification No. 56/02-CE would not arise. The Assistant Commissioner in para 7 of the order described the process of making wooden pencil slats starting from the timber logs and thereafter relying upon two judgments of Honble Kerala High Court in the cases of Deputy Commissioner vs. B. Thampan reported in (1995) 96 STC 631 (Ker D.B.) and Deputy Commissioner vs. N. Janardanan reported in (1995) 96 STC 632 (Ker D.B.) held that the process being undertaken by HPPL does not amount to manufacture. The appellants filed appeal before the Commissioner (Appeals) against the order-in-original dated 13/11/06 of the Assistant Commissioner and the Commissioner (Appeals) vide order-in-appeal dated 29/06/07 upheld the Assistant Commissioners order. No appeal was filed either by the HPPL or by the Department against the aforesaid order.
1.1.2 Sometime in 2009 the Jurisdictional Central Excise Authorities reopened this matter they after studying the process being undertaken by HPPL, but this time the Department took the view that the process being undertaken by the appellant amounts to manufacture in as much as it results emerges of a new commercial product having a different name, character and uses distinct from its raw material and the same being covered by heading 44219040 would attract Central Excise Duty. Accordingly, a show cause notice dated 09/12/10 was issued to HPPL for demand of Central Excise duty of Rs. 7,24,736/- from HPPL alongwith interest. This show cause notice was adjudicated by the Commissioner vide order-in-original No. J&K/CEX/000/ 007/2012 dated 28/5/12 by which the Commissioner relying upon the earlier order of the Tribunal on this very issue in the cases of Lion Pencils Pvt. Ltd. vs. CCE, Bombay reported in 1996 (87) E.L.T. 314 (Tri.) held that the process being undertaken by HPPL amounts to manufacture and on this basis, he confirmed the duty demand of Rs. 7,24,336/- on the appellant alongwith interest on it under Section 11AB. The appeal No. 1854/2012 has been filed against this order of the Commissioner.
1.1.3 Subsequently, show cause notices dated 29/7/10 for the period from July 2009 to October 2009, dated 03/10/11 for the period from September 2010 to July, 2011 and dated 28/8/12 for the period from August 2011 to May 2012 issued to HPPL for demand of duty amounting to Rs. 27,61,143/-, Rs. 99,55,980/- and Rs. 1,45,12,731/- respectively alongwith interest and also for imposition of penalty. These show cause notices were adjudicated by three separate orders passed by the Commissioner, the details of which are mentioned above. The appeal No. 1855/2012, 1856/2012 and 60625/2013 have been filed against these orders of the Commissioner.
1.2 The second appellant M/s Sanghvi Wood P. Ltd. (hereinafter referred to as SWPL), Industrial Complex, Bari Brahamna, Jammu also manufacture pencil slats. From the facts narrated by SWPL in their memorandum of appeal, it appears that earlier being under bonafide belief that their product is excisable, they had paid duty on the clearances of pencil slats upto 31st July 2006. However, according to them, in August 2006 they were informed by the office of Assistant Commissioner, Central Excise, Jammu that pencil slats were not dutiable. SWPL under their letter dated 21/08/06 addressed to the Assistant Commissioner referring to the Departments advice that their product is not dutiable, informed that they are stopping the payment of duty on clearances of pencil slats w.e.f. 22/08/06. According to the appellant they intended to avail the exemption of the Notification No. 56/02-CE by the way of substantial expansion by more than 25% increase in their installed capacity and for this purpose, after undertaking the capacity expansion they had also approached the District Industry Centre for issue of the necessary certificate, but in view of the Departments advice that their product pencil slats is not excisable, they neither perused with the District Industry Centre for necessary certificate nor did they avail of this exemption. In the case of this appellant also, the Department issued a show cause notice dated 03/10/10 for demand of duty amounting to Rs. 1,11,92,925/- for the period from October 2009 to August 2010 alongwith interest on it under Section 11AB and also for imposition of penalty. Subsequently another show cause notice dated 03/10/11 was issued for demand of duty amounting to Rs. 2,05,36,239/- for the period from September 2010 to July 2011 alongwith interest on it under Section 11AB and also for imposition of penalty. Thereafter a third show cause notice dated 28/08/12 was issued to them for demand of duty amounting to Rs. 1,59,59,623/- for the period from August 2011 to May 2012 alongwith interest under Section 11AB and also for imposition of penalty. These three show cause notices were adjudicated by the Commissioner of Central Excise, Jammu by three separate orders the details of which are mentioned above and by these orders the duty demands as made in the show cause notices, were confirmed alongwith interest and beside this, penalties were also imposed. Against these three orders of the Commissioner, the appeal No. E/1891/2012 and E/1892/2012 and No. E/52106/2014 have been filed.
2. Heard both the sides.
3. Shri D.B. Shroff, Senior Advocate and Shri Sushil Singh, Advocate, the learned Counsels for the appellant, pleaded that in both the cases initially the appellant were paying duty, that while HPPL were paying duty and availing duty exemption under Notification No. 56/02-CE of the duty paid through PLA, the other appellant SWPL were also paying duty, though they were not availing of the exemption under Notification No. 56/02-CE, that in both the cases it is on the instructions of the Department that the appellants stopped the payment of duty, as the Jurisdictional Assistant Commissioner, in the case of HPPL vide his order dated 13/11/06 rejected the refund claims under Notification No. 56/02-CE by taking the view that the process undertaken by the appellant does not amount to manufacture and in this regard he had relied upon two judgments of Honble Kerala High Court in the cases of Deputy Commissioner vs. B. Thampan reported in (1995) 96 STC 631 (Ker D.B.) and Deputy Commissioner vs. N. Janardanan reported in (1995) 96 STC 632 (Ker D.B.) wherein Honble Kerala High Court held that converting soft wood into pencil slats no new commodity emerges and does not amount to manufacture, that this decision had been taken by the Assistant Commissioner after studying the process being undertaken by the appellant, as in his order dated 13/11/06 in the case of HPPL, the Assistant Commissioner mentions the process being undertaken by the appellant and also the fact that manufacturing process of the product, in question, had been studied by the Headquarters Preventive branch of the Central Excise Commissionerate, Jammu & Kashmir, that once the Department has taken a decision after studying the process that the same does not amount to manufacture, the Department just on the basis of decision of the Tribunal in the case of Lion Pencil Pvt. Ltd. vs. CCE, Bombay reported in 1996 (87) E.L.T. 314 (Tri.) cannot reverse its stand, that in this judgment, the Tribunal had not considered the judgments of the Honble Kerala High Court in the cases of Deputy Commissioner vs. B. Thampan reported in (1995) 96 STC 631 (Ker DB) and Deputy Commissioner vs. N. Janardanan reported in (1995) 96 STC 632 (Ker DB) and hence this judgment of the Tribunal is per-incurium, that once the Department in the case of HPPL vide Assistant Commissioners order dated 13/11/06 had taken stand that pencil slats being made by them are not excisable as the process undertaken does not amount to manufacture and similarly once the Department had advised the other appellant SWPL that the pencil slats being manufactured by them are not excisable, the Department is barred from changing its stand by the principle of res-judicata, that in this regard he relies upon the judgment of the Tribunal in the case of CCE, Bangalore vs. AVRA & Co. Bangalore reported in 1987 (31) E.L.T. 238 (Tri.) and also of the Apex court in the case of CCE, Nagpur vs. Shree Baidhanath Ayurved Bhawan Ltd. reported in 2009 (237) E.L.T. 225 (S.C.), that making of wooden slats involves cutting of the timber logs into blocks which are further cut into smaller blocks, that the smaller blocks are then boiled in order to soften the wood so that the same can be sliced easily into thin slats, that slats are than naturally dried and are called unstained slats, that the naturally tried slats are fed into the pressure vessel where they are subjected to high pressure at high temperature and this is done so that certain anti-termite chemicals and colouring materials are absorbed by the wooden slats, that these slats are called stained slats, that from the entire process it is clear that no new commodity with distinct name, character and uses emerges, that just because pencil slats are covered by sub-heading 44219040, it does not mean that the same would be excisable, as for this purpose, the Department has to produce the evidence to show that the same are the result of manufacture and are marketable, that in this regard he relies upon the Apex courts judgment in the case of CCE, Hyderabad II vs. Aldec Corporation reported in 2005 (188) E.L.T. 241 (S.C.), that no evidence has been led by the Department to prove that the pencil slats which come into existence in the factory of the appellant are marketable, that the Tribunal in the case of Paharpur Cooling Towers P. Ltd. vs. CCE reported in 1988 (36) E.L.T. 364 (Tri.), has held that chemical treatment of chir scantlings and plywood scantling does not convert them into a new and commercial product so as to be excisable, that in the present case the pencil slats which had been obtained by cutting the wooden blocks obtained by sawing of timber logs remain timber and their boiling to soften the same and heat and pressure treatment is only to enable the absorption of colouring material and anti termite chemicals for preserving the wood and as such basic character and uses do not change and no new product having distinct, commercial identity and uses emerges, that the process undertaken by the appellant in this case does not pass the test of manufacture as laid down by the Apex court in the case of Union of India vs. Delhi Cloth & General Mills reported in 1977 (1) E.L.T. J (199) (S.C.), that in any case, there is absolutely no justification for invoking extended limitation period under proviso to Section 11A (1) and imposing the penalty on the appellant under Rule 25 (1) of the Central Excise Rules, when the entire process being undertaken by the appellant was known to the Department from the very beginning and it is the Departmental officers who after studying the manufacturing process of the appellants had informed them that the process being manufactured by them does not amount to manufacture, that this fact is absolutely clear from para 9 of the order-in-original dated 13/11/06 passed by the Assistant Commissioner in the case of HPPL, wherein the Assistant Commissioner has observed that the manufacturing process of the product, in question, has been studied by the Headquarters Preventive Central Excise Commissionerate, Jammu & Kashmir and on this basis, the Assistant Commissioner (Preventive) has intimated that the activity has been carried out by the assessee cannot be treated as manufacture in terms of Central Excise Law, that in view of this, the Department subsequently cannot allege that the appellant have suppressed any material facts from the Department and invoke extended limitation period under proviso to Section 11A (1), that since there was absolutely no suppression of any facts on the part of the appellants and the appellants had stopped the payment of duty in respect of the pencils slats only on the instructions of the Department and it is subsequently the Department which had changed its stand, there is absolutely no justification for imposition of penalty on the appellants. Shri Shroff, therefore, pleaded that in view of the above submissions, the impugned orders are not correct.
4. Shri Pramod Kumar, the learned Jt. CDR, defended the impugned orders by reiterating the findings of the Commissioner. With regard to the principle of res-judicata, Shri Pramod Kumar pleaded that the principle of res-judicata does not apply to tax matters. With regard to the appellants plea that by the process undertaken by the appellants no new product with distinct name, character and commercial identity emerges and, hence, the same is not manufacture and the pencil slats are not excisable, Shri Pramod Kumar pleaded that pencil slates are specifically covered by heading 44219040 of the Central Excise Tariff which is based on the harmonised system of nomenclature (HSN) and mention of pencil slats in HSN indicates that this product is traded across the world and, therefore, is marketable. He, pleaded that the appellant are not only cutting the wooden blocks into slats but are also subjecting the same to boiling to soften the wood and thereafter are processing the same in pressure vessels and treating with chemicals and therefore the pencil slats which emerges as a result of these processes are a commodity distinct and different from the timber logs and have distinct name, character and uses and are known, as such, in the commercial parlance. He, pleaded that the pencil slats being manufactured by the appellant are being stock transferred to the other manufacturing units located in other parts of the country and though these transactions may not involve sale, but the same do indicate that the pencil slats are capable of being brought into the market for being bought and sold as the same are required for the manufacture of pencil. He, pleaded that the Kerala High Courts judgment in the case of Deputy Commissioner vs. B. Thampan reported in (1995) 96 STC 631 (Ker. D.B.) and Deputy Commissioner vs. N. Janardanan reported in (1995) 96 STC 632 (Ker. D.B.) being with regard to the sales tax are not applicable and as such the decision relating to sales tax matter does not has any precedence value in Central Excise matters. Shri Pramod Kumar in his written submissions also enclosed a list of a few vendors offering pencil slates for sale which had been down-loaded from the website www.alibaba.com and pleaded that this shows that pencil slats is a product known to the market. He also pleaded that the Commissioner has correctly relied upon the Tribunals judgment in the case of Lion Pencils Pvt. Ltd. vs. CCE, Bombay (supra) wherein the Tribunal after examining this issue in detail had held that the process undertaken in converting wooden blocks into pencil slats for use in manufacture of pencil, amounts to manufacture as the wooden slats are subjected to heat treatment with the aid of steam at 80?centigrade and pressure ranging from 150 to 175 PSI with a view to penetrate the colouring matter into crevices and this process results in softening of the wood and removal of natural resins. He pleaded that the Tribunals judgment in the case of Paharpur Cooling Towers P. Ltd. vs. CCE reported in 1988 (36) E.L.T. 364 (Tri.) relied upon by the learned Counsel for the appellant is not applicable to the facts of this case. With regard to limitation, he pleaded that the appellant have suppressed the relevant facts from the Department and, therefore, the longer limitation period for demand of duty has been correctly invoked and penalties have been correctly imposed on them. Shri Pramod Kumar, accordingly pleaded that there is no infirmity in the impugned orders.
5. We have considered the submissions from both the sides and perused the records.
6. The main point of dispute in this case is as to whether making pencil slats from wooden logs (timber) would amount to manufacture and whether such pencil slats would attract Central Excise duty. The pencil slats are specifically covered by sub-heading 44219019 of the Central Excise Tariff. In this regard the main heading 4421 covers other articles of wood. The sub-heading 442110 covers cloth hangers of wood the other sub-heading 442190 covers other articles of wood other than cloth hangers and against sub-heading 44219040 the entry is pencil slats. The heading 4421 of the Central Excise Tariff is based on and is identical to HSN heading 4421 and HSN heading 22419040 also covers pencil slats. The HSN, thus, treats pencil, slats as articles of wood, and not mere wooden piece. The point of dispute is as to whether making pencil slats from timber logs would amount to manufacture.
7. The process of manufacture of pencil slats, as described in the order passed by the Assistant Commissioner, and also as described in the memorandum of appeal is that the starting material is wooden logs (timber) which is cut into blocks and blocks are further cut into smaller blocks. The smaller blocks are then boiled in order to soften the wood so that the same can be sliced easily into thin slats. The slats are thereafter naturally dried. These rectangular pieces of wood are called un-stained slats. The un-stained slats are, thereafter, fed into pressure vessel where the same are subjected to pressure at high temperature and are treated with anti-termite chemicals and colouring material. The slats emerging after this process are called stained slats. It is these slats which are cleared by the appellants to pencil manufacturing uses and are used for manufacture of pencils. There is no dispute that both the appellants HPPL and SWPL were initially paying duty on the clearances of pencil slats. While HPPL were availing of exemption notification No. 56/02-CE and had claimed refund of the duty paid through PLA in the manner prescribed in this notification, the other appellant SWPL were planning to avail of this exemption by undertaking substantial expansion by increased in their installed capacity by more than 25%, but at the point of time when the dispute arose, they were not yet started for availing of this exemption. In both the cases, the Department informed the appellants that their product pencil slat is not excisable and they stopped the payment of duty. At that time, the Department had relied upon the judgment of Honble Kerala High Court in the case of Deputy Commissioner vs. B. Thampan reported in (1995) 96 STC 631 (Ker D.B.) and Deputy Commissioner vs. N. Janardanan reported in (1995) 96 STC 632 (Ker D.B.) wherein it had been held that pencil slats are nothing but timber cut into small pieces of wooden planks and, hence, are essentially timber.
8. In the case of Deputy Commissioner vs. B. Thampan reported in (1995) 96 STC 631 (Ker D.B.), and Deputy Commissioner vs. N. Janardanan reported in (1995) 96 STC 632 (Ker D.B.) the Kerala Sales Tax Tribunal on the question as to whether purchase tax under Section 5A of the Kerala Sales Tax Act on the soft timber purchased for converting the same into pencil slats would be leviable on the purchase value of timber converted into pencil slats, held that pencil slats are nothing else but timber cut into small pieces of plank and levy of tax under Section 5A on the purchase value of timber converted into pencil slats is not permissible. On appeal being filed by the Kerala Government to Kerala High Court against the kerala Sales Tax Tribunals order, the High Court by the judgment mentioned above, held that the question as to whether pencil slats small pieces of wooden plank, is timber, is largely a question of fact, that as the fact finding authority, the appellate tribunal, examined the goods and after considering their size, quality etc. came to the conclusion that pencil slats are nothing else but timber, in the light of decision of this Court and the Supreme Court, the conclusion is irresistible that Section 5A of Kerala General Sales Tax Act is not attracted. High Court accordingly held that the appellate tribunal is justified in its decision and there is no error of law. In the other case of Deputy Commissioner vs. N. Janardanan reported in (1995) 96 STC 632 (Ker D.B.), Honble Kerala High Court followed its earlier decision in the case of Deputy Commissioner vs. B. Thampan reported in (1995) 96 STC 631 (Ker D.B.) and affirmed the Kerala Sales Tax Tribunals order that no new commodity emerges by converting soft wood into pencil slats. It is on the basis of these two judgments of the Kerala High Court that the Department had earlier held that converting wooden logs into pencil slats does not amount to manufacture as no new commodity has been emerged.
9. However, subsequently the Department has revised its stand on this issue, relying upon the Tribunals judgment dated 23/7/96 in the case of Lion Pencils Pvt. Ltd. vs. CCE, Bombay reported in 1996 (87) E.L.T. 314 (Tri.). In this case also the question before the Tribunal was as to whether converting timber into stained pencil slats amounts to manufacture. The Tribunal in this judgment after taking into consideration the process involved in making seasoned (stained) pencil slats from timber held that the process amounts to manufacture. In this regard the finding of the Tribunal in para 6 of the order are as under :-
6. Heard the submissions of both sides. We find that? timber slats were subjected to heat treatment with the aid of steam for providing temperature 80oC and pressure 150 to 175 PSI with a view to penetrate the colouring material into crevices. We also find that these processes can help in softening of wood and removal of natural resins resulting in loss of density. Now the basic question is whether these processes brought into existence a new product or not. A new product definitely should have qualities or properties different from what it has been processed from. Timber slats cannot withstand a temperature of 80oC and pressure of 150 to 175 PSI unless they are treated. This clearly provided timber slats with different properties as this high temperature in the process provided timber slats a character of penetration of colouring material. Further we also find that treatment of softening the product and removal of natural resins from the timber slats, provided the product distinct quality with definite character and use. The ld. Counsel submitted at this stage that no evidence has been brought on record by the department to prove that the timber slats after processing were differently known. We find that in the instant case, a definite product has come into existence after being subjected to process. The properties of the goods after undergoing these processes were different from those of goods as they were before being subjected to these processes. In the decision of the Apex Court, we find that there was no definite and distinct property provided to the goods dealt with in that case or discussed in that case. We therefore, hold that the facts in the two cases are different and therefore, the case decided by the Apex Court is clearly distinguishable. In view of the fact that the processes undertaken in converting the timber slats into seasoned timber suitable for manufacture of pencils, we hold that the processes brought into existence a new product and therefore, can be treated as a process of manufacture or processes undertaken amount to manufacture. In the result, the impugned order is upheld and the appeal is rejected.
The judgment of Apex court referred to in this para was in the case of Sterling Foods vs. State of Karnataka reported in 1986 (26) E.L.T. 3 (S.C.), wherein the Apex court has held that subjecting shrimps, prawns and lobsters to various processes would not amount to manufacture.
10. After going through the judgments of Honble Kerala High Court in the cases of Deputy Commissioner vs. B. Thampan reported in (1995) 96 STC 631 (Ker D.B.), and Deputy Commissioner vs. N. Janardanan reported in (1995) 96 STC 632 (Ker D.B.) and also going through the judgment of Tribunal in the case of Lion Pencils Pvt. Ltd. vs. CCE, Bombay (supra) we are of the view that above-mentioned judgments of Honble Kerala High Court, are in respect of the pencil slats obtained simply by cutting certain types of softwood blocks into small pieces of planks and the same would not be applicable to the facts of this case, as in the present case, undisputedly, the timber logs are cut into blocks, which are further cut into smaller blocks and, thereafter, these smaller blocks are subjected to the process of boiling to soften the wood and it is the softened wooden blocks which are sliced into the slats. The slats, thereafter, are subjected to further processing in the pressure vessel where they are subjected to pressure at high temperature and also treated with the colouring material and into termite chemicals. The slats obtained by this process are stained slats while the slats obtained by slicing the boiled wooden blocks are called un-stain slats. There is no dispute that these slats are meant only for manufacture of pencils. The question is as to whether this process would amount to manufacture.
11. In terms of the Apex courts judgment in the case of Union of India vs. Delhi Cloth & General Mills reported in 1977 (1) E.L.T. J (199) (SC) (para 14) while manufacture implies a change, but every change is not manufacture and yet every change of an article is the result of treatment, labour and manipulation. But something more is necessary and there must be transformation; a new and different article must emerge having a distinctive name, character or use. In the same judgment in para 15, 16 and 17 the Apex court has held that to become goods, an article must be something which can ordinarily come to the market to be brought and sold. Since the excise duty is on the goods manufactured in India, for charging excise duty on a product, there must be manufacture in the sense that by the process to which some raw material has been subjected, a new and different article having a distinct name, character and uses has emerged and that article is goods in the sense that it is marketable, it is something which can ordinarily come to the market to be bought and sold. Thus, manufacture for the purpose of levy of Central Excise can be said to be a process by which a new article with a new commercial identity has emerged having a different name, character and uses from the material from which the same has been made. In the case of Union of India vs. J.G. Glass Industries Ltd. reported in 1998 (97) E.L.T. 5 (S.C.), the Apex court while considering the question as to whether printing of glass bottles amounts to manufacture has in para 14, 15 and 16 of the judgment held that there is two fold test for deciding whether the process is that of manufacture first whether by the said process a different commercial commodity has come into existence and the identity of the original commodity ceases to exist and secondly whether the commodity which was already in existence will serve no purpose but for the said process or in other words whether the commodity already in existence would be of no commercial use but for said process. It is on the basis of this criteria that the Apex court held that printing/painting of plain glass bottles would not amount to manufacture. The Apex court in a recent judgment in the case of Servo-Med Industries Pvt. Ltd. vs. CCE, Mumbai reported in 2015 TIOL 103 SC CX. in para 27 of the judgment has held thus :-
27. The case law discussed above falls into four neat categories :-
(1) Where the goods remain exactly the same even after a particular process, there is obviously no manufacture involved. Processes which remove foreign matter from goods complete in themselves and/or processes which clean goods that are complete in themselves fall within this category.
(2) Where the goods remain essentially the same after the particular process, again there can be no manufacture. This is for the reason that the original article continues as such despite the said process and the changes brought about by the said process.
(3) Where the goods are transformed into something different and/or new after a particular process, but the said goods are not marketable. Examples within this group are the Brakes India case and cases where the transformation of goods having a shelf life which is of extremely shall duration. In these cases also no manufacture of goods takes place.
(4) Where the goods are transformed into goods which are different and/or new after a particular process, such goods being marketable as such. It is in this category that manufacture of goods can be said to take place.
On the basis of the above criteria the Apex court held that sterilisation of syringes and needles would not amount to manufacture.
12. In the present case, the question as to whether making of pencil slats from timber logs amounts to manufacture has to be examined on the basis of the criteria prescribed in the above-mentioned judgments of the Apex court.
13. From the manufacturing process described in the appeal memo and also in the order of the Assistant Commissioner it is clear that there is transformation of timber block into a new commodity in course of making of pencil slats from timber logs/wood blocks in as much as (a) boiling of wooden blocks results in certain changes in the wood which makes it soft and (b) subjecting the un-stained slats to pressure at high temperature in the pressure vessel and treating them with certain chemicals and colouring matter gives the pencil slats changes their properties which makes them suitable for use in the manufacture of pencil. The pencil slats obtained by the above process have no other use except in the manufacture of pencil. Pencil slats are specifically covered by HSN sub-heading 44219040. Harmonised commodity description and coding system, generally referred to as harmonised system of nomenclature (HSN), is a multi purpose international product nomenclature developed by the world customs organisation and it harmonises customs and trade procedure and thus reduces the cost relating to international trade. The HSN covers all the commodities which are traded cross the world and, therefore, in our view, if a product is specifically mentioned in the HSN, it would imply that it is a marketable product which is traded across the world. Moreover, HSN categorise pencil slats as article of wood not as mere wood and for this reason also pencil slats must be treated as a product different from mere wood or timber. As regards marketability of this product in India we find that internet website www.indiatradezone.com mentions a number of suppliers of pencil slats. Beside this, we also find that on the website of newspaper www.newindianexpress.com there is an article dated 29th December 2014 about the present condition of pencil slat industry in Kerala. This article is reproduced below:-
Pencil Slat Industry Paints a Bleak Picture KOLLAM : The Pencil slat manufacturing industry in Kollam had survived many challenges over the years to keep its numero uno status in the country. However, the challenge of finding skilled labour is now crippling the industry in the state. The district produces the largest number of slats used for making pencils in the country. At present, around 3,000 people are employed in as many as 150 slat units in Kollam, against the 5,000 employees in the early 2000.
Slat manufacturing requires skill in cutting softwood, and most of the people who are now working in the sector are from the rubber industry. Slat manufacturers continue to depend on manual labour as they find mechanisation cost prohibitive.
Mechanisation of pencil slat manufacturing units costs over Rs. 50 lakh, and as an industry which is persistently troubled by various issues, most manufacturers refrain from making such huge investments. In fact, most units will not survive for more than two years, said C Sreejith, owner of Kailas slat manufacturing unit at Chathannoor.
Slats produced in the state have been recognised by pencil manufacturers in and outside the country. But, according to the slat manufacturers, such recognitions seldom translate into money. Shortage of raw materials and high prices are the perennial challenges being faced the industry. The cost of raw materials has increased with the ban on selection felling and clear felling of trees in the forest areas. The softwood industries were forced to source raw materials from private properties, mostly in the rural areas. Pencil slats are manufactured from the softwood of Vatta or Macranga Peltata, a resinous tree.
The Vatta wood is collected from Palakkad, Thrissur and from eastern part of Kollam district. The manufacturers get the softwood for Rs. 275 per cubic metre. The trunk of the tree is cut into blocks of 3.75 to 5 feet.
They are then sliced into rectangular pieces of 185 mm length, 80 mm breadth, and 6 mm thickness and are sun dried. As many as 900 such pieces form a bundle which is then transported to various pencil manufacturers across the globe. A bundle fetch them Rs. 1,400 and an average of 300-400 bundles are transported from each such units in Kollam. The pencil slats from Kollam are of high demand in places including, Pollachi, Jammu and Mumbai. Pencil slat consignments are also transported to pencil factories based in Delhi, Chennai, and Gujarat from Kollam.
According to the Kerala Slats Factories Association, the big manufacturers in other states often disrupt the price mechanism, which is affecting the small slat manufacturers.
13.1 The internet websites regarding suppliers of pencil slats, the above-mentioned newspaper article about the pencil slat industry of Kerala, is a clear evidence of the fact that there is a market for pencil slats. Since by the process adopted by the appellants a new product with different and distinct commercial identity from its raw material and different character and uses emerges, the process undertaken by the appellants has to be treated as manufacture.
14. Another plea of the appellant is that since earlier the Department in the case of HPPL had decided that the process undertaken by them does not amount to manufacture, the Department in view of the principle of res-judicata cannot revise its stand and hold that the process undertaken by them would amount to manufacture. In our view, this plea of the appellant is totally incorrect as the Apex court n the case of Madras Fertilizers Ltd. vs. Assistant Collector of Central Excise, Madras reported in 1994 (69) E.L.T. 625 (S.C.) has held that Assistant Collector is competent to modify its earlier order allowing exemption if earlier order was contrary to the law and that there is no estoppel against law. Same view has been taken by the Apex court in the case of Elson Machines Pvt. Ltd. vs. CCE reported in 1988 (38) E.L.T. 571 (S.C.), wherein the Apex court has held that the Central Excise authorities are not estopped from taking a view different than in the classification list as there is estopped against the law. This judgment of the Apex court is the background of the fact that earlier the Jurisdictional Assistant Commissioner had approved the classification list by accepting the classification claimed by the assessee and subsequently on finding that the earlier decision was wrong, the Department had revised the classification. In view of this, the plea of the appellant regarding res-judicata is not acceptable.
15. Another plea of the appellant is that in the circumstances of the case, the longer limitation period would not apply, as there was absolutely no suppression of any fact on the part of the appellants. We find that in both the cases the appellants were initially paying duty on the pencil slats. While HPPL were availing all exemption under Notification No.56/02-CE, the other appellant SWPL were planning to avail of this exemption, as according to them they had undertaken substantial expansion by the way of more than 25% increase in their installed capacity and for availing of the exemption Notification No. 56/02-CE they were waiting for the certificate from the District Industry Centre, but in the meantime the Central Excise authorities advised them that the process undertaken by them does not amount to manufacture and that they are not required to pay any duty. In the case of HPPL, the Jurisdictional Assistant Commissioner passed an adjudication order holding that the process undertaken by them does not amount to manufacture and in this order, not only the manufacturing process of the appellant was discussed, para 9 of this order also mentions that manufacturing process of the product, in question, was studied by the Headquarters Preventive Central Excise Commissionerate Jammu & Kashmir and the observations of the Assistant Commissioner (Preventive) Headquarters were intimated to the Divisional Office informing that the activity being carried out by HPPL cannot be termed as manufacture in terms of Central Excise law. In case of SWPL also, they were informed by the Central Excise authorities that the process undertaken by them does not amount to manufacture. Moreover when the manufacturing units of both the appellants were located in the areas notified under Notification 56/02-CE and HPPL was in fact availing of this exemption, there would be absolutely no incentive, in fact, negative incentive, for them to avoid the payment of duty, as (a) as per the scheme of Notification 56/02-CE, whatever duty is payable through PLA after availing the Cenvat credit available at the end of the month to the extent possible, is exempt and is available as refund in form of credit in PLA, and (b) while the assessee availing of 56/02-CE exemption gets refund of the duty paid through PLA, in terms of Rule 12 of the Cenvat Credit Rules, 2004, the manufacturing units (customers) receiving the goods from him would be eligible for full Cenvat credit as if no part of duty payable on the goods was exempt and for this reason the tendency of the units availing of exemption under Notification No. 56/02-CE would be to pay as much duty as possible rather than avoid the payment of duty. In view of this position, we hold that in both the cases, the appellants cannot be accused suppressing of any material fact from the Department with intent to evade the duty. In fact making such an allegation against the appellants in the circumstances of the case would be absurd. We, therefore, hold that in the circumstances of the case, only the normal limitation period would be available to the Department for recovery of duty and for the same reason, no penalty under Section 11AC of Central Excise Act, 1944 or Rule 25 (1) of the Central Excise Rules, 2002 would be justified. However, for quantification of the demand within normal limitation period, the matter would have to be remanded to the original Adjudicating Authority. In the case of HPPL, since they were initially paying the duty and availing of exemption under Notification No. 56/02-CE and since it is only on the orders of the Assistant Commissioner rejecting their refund claims under Notification No. 56/02-CE holding that the process undertaken by them does not amount to manufacture, they stopped payment of duty, if they claim the exemption under Notification No. 56/02-CE, the same would have to be allowed.
16. The appeals stand disposed of as above.
(Pronounced in open court on 27/05/2015.) (Rakesh Kumar) Member (Technical) (S.K. Mohanty) Member (Judicial) PK ??
??
??
??
2