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 0, Cited by 3]

Customs, Excise and Gold Tribunal - Delhi

Neera Enterprises vs Collector Of Central Excise on 15 May, 1998

Equivalent citations: 1998(104)ELT382(TRI-DEL)

ORDER
 

V.K. Agarwal, Member (T)
 

1. Appellants filed this appeal against the Order-in-Appeal dated 31-7-1997 passed by the Collector (Appeals) disallowing the Modvat credit on different grounds.

2. The Stay Application today is posted for waiver of predeposit and stay of the recovery of the amount. However, as the point involved is short the Appeal itself is taken up for decision with the consent of both parties. In view of this predeposit is waived and the stay is granted.

3. Arguing on behalf of the Appellants the ld. Counsel submits that in respect of the invoice Sl. Nos. 3, 6 and 8 of the annexure to the show cause notice dated 30-12-1994, the Modvat credit was disallowed as the date and time of removal of the goods from the manufacturers factory were missing from the invoice. She submits that the initial manufacturer in all these case is M/s. SAIL and in respect of some of the invoices the date of invoice is mentioned, only the time of removal from the plant is not there and for that reason Modvat credit should not be denied. She further mentioned that the depot of SAIL from where the goods were purchased had indicated both date and time and removal of the goods and the second dealer from whom the appellants had purchased the goods had indicated time and date of removal of these goods in the invoice. She also relied upon the Chandigarh Collectorate Trade Notice No. 62/C.E./95, dated 28-11-1995 in which it was mentioned that if there are any particulars missing in the invoice issued by SAIL the action should be initiated against M/s. SAIL. In respect of Sl. No. 5 of the Annexure to the show cause notice she submits that there was only 2% difference in the weight of the C.R. Sheets which may be on account of weighing the C.R. Sheets on different weighing machines. She, however, concedes that the credit amount was to be restricted to the original amount of duty paid by the manufacturer. Similar was the contention in respect of the Sl. No. 7 of the show cause notice. She also mentioned that in invoice No. E/1760 as well as others, in information furnished by the dealer, the total amount of duty involved has been mentioned. On pointing out, she conceded that P.L.A. particulars/RG-A debit particulars had not been mentioned in the invoice. Regarding Sl. No. 9 of the annexure to the show cause notice, she submitted that here duty amount was mentioned in the manufacturer's invoice and accordingly the Modvat Credit cannot be denied.

4. Countering the arguments on behalf of the Revenue the Ld. D.R. submits that as the goods are C.R. Sheets there are no identification marks on the goods. It is only from referring to the weight that the goods may be related to the particular duty paying documents that is invoice. As the weight is different these are not valid duty paying documents for the purpose of availing the Modvat credit. He also submits that Trade Notice relied upon was issued on 28-11-1995 whereas the inputs were received much before that date and as such trade notice cannot have retrospective effect.

5. I have heard the submissions made by both the sides. It is not disputed by the department that the goods were initially removed from the Rourkela Steel Plant of the SAIL. If the time of the issuing of invoice was not inadvertently mentioned by Rourkela Plant the benefit of Modvat Credit cannot be denied to the appellants so long as the duty payment in their invoice is not disputed. It is also further observed that the manufacturer i.e. Rourkela Steel Plant did mention the date of removal of the inputs from their steel plant. Accordingly, Modvat credit cannot be denied to the appellants on this count. In respect of the other invoices where the weight of the inputs while removing from the depot of SAIL is different from the weight of inputs actually received, there is substance in the submissions of the ld. Counsel that the difference is not substantial and it may be on account of weighing on different scales. Again this could not be a ground for disallowing the Modvat Credit when the duty paid nature of the goods and its use are not in dispute. In view of this Modvat credit will be admissible to the appellants in respect of invoice at Sl. No. 5 of the show cause notice subject to the condition that it will be limited to the actual amount of duty paid by the original manufacturer. Similarly, in respect of Sl. No. 9 it has been shown that the weight of the C.R. Coils is more than the weight mentioned by the depot while issuing invoice and in view of the discussion above Modvat Credit is admissible. As far as Modvat in respect of Sl. No. 7 of the annexure to the show cause notice pertaining to the Invoice No. E/1760, dated 28-9-1994 is concerned it is observed that the invoices were issued by SAIL and the duty paid at the time of removing the goods is mentioned. Only particulars missing in the invoice is date of entry No. In P.L.A. /R.G.-23-A. This is a factual position which should be checked up by the Assistant Commissioner by making reference to the A.C. in charge of the Rourkela Steel Plant and on that basis he should take a decision. The Appellants may also submit the certificate from the original manufacturers about the payment of duty on the goods. With these directions the appeal is disposed of.