Customs, Excise and Gold Tribunal - Mumbai
Indian Oil Corporation Ltd. vs Commissioner Of Customs And Central ... on 26 March, 2004
Equivalent citations: 2004(170)ELT554(TRI-MUMBAI)
ORDER Moheb Ali M., Member (T)
1. The appellant a Public Sector Undertaking supplied bunkers to coast guard vessels claiming benefit of general exemption No. 70/77 as amended which is applicable to stores supplied to Naval Vessels. The period involved is September 1986 to June 1990. The show cause notice is issued on 16.10.91 invoking larger period of limitation alleging suppression of facts from the Department with intent to evade duty.
2. At the material time the Coast Guard vessels were chartered by Indian Nevy. Supply orders were placed by Naval stores officer. The Chief of Naval Staff, Naval Head Quarters at New Delhi confirmed the accounting of Naval stores of POL to Coast Guard Ships.
3. Heard both sides.
4. Notification No. 70/77 as amended from time to time exempts stores supplied to Naval Ships. Coast Guard force was constituted under Indian Coast Guard Act. The vessels of coast guard therefore belong to that force which are different from Naval vessels. One can take a strict view that the coast guard vessels are not Naval vessels. Further the AR4As filed by the appellant only mention the name of the vessel without exactly stating whether the vessel to which bunkers are supplied is a Naval vessel or not, while at the same time, claiming the benefit of exemption.
5. We observe that mere suppression of fact does not necessarily mean there was intention to evade duty. The appellants were under the honest impression that supplies made to coast guard vessels, at the behest of Indian Nevy also are entitled for duty free bunker. Suppression of facts with intent to evade duty is not proved. The demand is time barred. The appeal is allowed. The order of the lower authority is set aside.
(Pronounced in Court)