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 4, Cited by 2]

Customs, Excise and Gold Tribunal - Tamil Nadu

Klrf Textiles vs Commissioner Of Central Excise on 5 July, 2005

Equivalent citations: 2005(188)ELT169(TRI-CHENNAI)

ORDER
 

P.G. Chacko, Member (J)
 

1. Appeal No. E/1203/2004 by the assesses and Appeal No. E/1314/2004 by the Revenue are against an order of the Commissioner (Appeals). The Revenue's appeal, not figuring in today's list, is being taken up for disposal along with the assessee's appeal.

2. The assessee has two manufacturing units, one at Gangaikondan and the other at Sattur, which will be conveniently referred to as 'G' unit and 'S' unit, respectively. The 'G' unit transferred certain capital goods as such to the 'S' unit in February 2003. This transfer was not accompanied by payment of duty in any manner. Sub-rule (3) of Rule 3 of the Cenvat Credit Rules, 2002 enabled the assessee to utilize Cenvat credit for payment of duty on capital goods so transferred. This facility, however, was not made use of by the assessee at the time of clearance of the machinery. Officers of Central Excise who visited the 'G' unit on 5-3-2003 detected this omission. The next day, the party paid duty on the above capital goods and also paid interest for the period of delay. Later on, the department issued show cause notice, dated 3-12-2003, for imposing penalty on the assessee under Section 11AC of the Central Excise Act. This proposal was contested. The original authority imposed a penalty of Rs. 2,32,356/- [equal to the amount of Cenvat credit] on the assessee under Section 11 AC. The assessee preferred appeal to the Commissioner (Appeals) who reduced the penalty to Rs. One lakh. Still aggrieved, the assessee has filed Appeal No. E/1203/2004. The Revenue is aggrieved by the reduction of penalty and hence Appeal No. E/1314/2004.

3. After examining the records and hearing both sides, I find that the assessee, during the material period, was paying duty on their goods on a fortnightly basis in terms of Rule 8 of the Central Excise Rules, 2002. According to the fortnightly system of duty payment, the duty for the first fortnight of a calendar month is to be paid on or before the 20th day of that month and that for the second fortnight of the month is required to be paid on or before the 5th day of the succeeding month. On a conjoint reading of the relevant Rules, it is clear that this facility is available not only in respect of final products but also in respect of inputs and capital goods removed as such from the factory of production of final product. In respect of the capital goods removed from 'G' unit to 'S' unit on 25-2-2003 [in the second fortnight of February 2003], duty should have been paid by 5th March 2003. But the payment was made on 6th March only. In respect of the capital goods removed on 6-2-2003, duty should have been paid by the 20th of February 2003, but it was actually paid on 6-3-2003 only. For these delays, interest was paid by the assessee. A penalty to the extent of Rs. one lakh has been imposed on the assessee under Section 11AC.

4. Ld. Counsel for the assessee submits that as the duty was paid prior to issue of show cause notice, no penalty is liable to be imposed under Section 11AC. In this connection, he relies on the following decisions of the Tribunal:

(1) BPL Sanyo Utilities & Appliances Ltd. - 2002 (140) E.L.T. 249 (Tri. -Bang.) (2) EID Parry (I) Ltd. -
(3) CCE, Delhi-III v. Machino Montell (I) Ltd. -
(4) Lakshmi Machine Works - 2005 (121) ECR 120 (Tri.-Chennai) On the other hand, ld. SDR submits that the question whether a penalty is imposable under Section 11AC on a defaulter of duty who has belatedly paid it prior to issue of show cause notice would depend on whether he was withholding payment of duty with mens rea. In this connection, support is sought to be drawn from the Supreme Court's judgment in Sony India Ltd. v. CCE, Delhi-III - . According to ld. SDR, in the facts and circumstances of this case, it should be inferred that the assessee was withholding payment of duty on capital goods with intent to evade duty on the goods and therefore penalty equal to duty should be imposed on them under Section 11AC.

5. After giving careful consideration to the submissions, I am at a loss to understand as to how Section 11AC is invocable in this case. The assessee was admittedly availing fortnightly facility of payment of duty. This facility was available to inputs and capital goods removed as such from their factory, as well as to their final products. In respect of the capital goods removed from their 'G unit to 'S' unit, they paid duty on 6-3-2003 and this payment was delayed by 15 days. In respect of capital goods transferred on 25-2-2003, duty was again paid on 6-3-2003 with a delay of one day. This is purely a case of delayed payment of duty. As required under Rule 8 of the Central Excise Rules 2002, the assessee paid interest for this period of delay. The fortnightly payment scheme did not provide for any penalty, nor was Section 11AC made applicable to cases of delayed payment of duty under the said scheme. Hence I am of the view that Section 11AC was not attracted. In the circumstances, it is not necessary to examine the case law cited by both the sides, though it may be relevant to point out that the Hon'ble Supreme Court has reaffirmed the legal position that, where payment of duty is made prior to issue of show cause notice, no penalty is normally imposable on the assessee. Here is a normal case and hence the assessee can legitimately claim support from the case law cited by their counsel. On the other hand, the Supreme Court's decision cited by ld. SDR does not apparently have any bearing on the issue raked up in this case. In that case, the issue considered by the Apex Court was not whether Section 11AC penalty could be imposed on an assessee who had paid duty prior to issue of show cause notice.

6. In the result, the penalty imposed on the assessee is vacated and Appeal No. E/1203/2004 is allowed. Consequently the Revenue's appeal gets dismissed.

(Dictated and pronounced in open Court)