Customs, Excise and Gold Tribunal - Delhi
M/S Birla Corporation Ltd. vs Cce Jaipur on 14 February, 2001
ORDER
V.K. Agrawal
1. In this Appeal filed by M/s Birla corporation Ltd, the issue involved is whether the Capital Goods Credit of the duty paid in respect of Cable Jointing kit under Rule 570 of the Central Excise Rules is available to them for want of declaration filed by them.
2. When the mater was called, no one was present on behalf of the Applicants. Shri Apurva Bhattacharya, Id. Advocate, under his letter dt. 20-10-2000, has requested to decide the matter on the basis of written submissions filed on 7-8-2000. It has been submitted by them, in the written submission, that Cable Jointing Kit is basically an electrical instrument; that they have filed a Declaration under Rule 57-T on 21-3-1994 in which "Electric Instruments Chapter Heading 85" has been mentioned and as such they are eligible to Capital Goods Credit respect of Cable Jointing Kit which falls under Chapter 85 of the schedule to the Central Excise Tariff Act; that in the case of G.S. Auto Ltd., Vs C.C.E., 1998 (97) ELT 305 (T) and in Mysore cement Ltd. Vs. CCE., 1999 (108) ELT 520 (T) it has been held that the genetic discription given in the declaration should have been accepted.
3. Shri M.D. Singh, Id.S.D.R., submitted that the Appellants are required to file declaration under Rule 57T in respect of specific capital goods and as the declaration has not been filed in respect of Cable Jointing KIt, Capital Goods Credit has been rightly disallowed to them.
4. I have considered the submissions on both the side. The decision of the Larger Bench of the Tribunal in the case of Kamakhya Steels (P) Ltd. Vs. CCE Meerut, 2000 (40) RLT 575 (CEGAT_LB) was brought to the notice of the Bench. In this case, the Larger Bench considered the amendments to Rules 57G and 57T as per Notification No. 7/99-C.E. (N.T.), dt. 9-2-99 and Board's Circular No. 441/7/99 Cx dt. 23-2-99 and Ministry's letter file No. 267/6/92-CX dt. 30-1-92 and remanded the matter to the Adjudicating Authority for re-examination in the light of amendment, Circular and Ministry's Letter. In Kamakhya Streets case also the issue involved was "Whether an assesee can avail modvat credit in respect of inputs (Sponge Iron) without filing declaration." Accordingly following the ratio of Larger Bench Decision, I allow the appeal by remand to the Adjudication Authority to examine the admissibility of Capital Goods Credit in the light of amendments made in Rule 57G and 57T of the Central Excise Rule by Notification No. 7/99 (NT) and in the light of Ministry's letter dt. 30-1-92 and Circular dt. 23-2-99, referred to above.