Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Central Excise, ... vs M/S Okay Glass Industries
2015 Latest Caselaw 2030 ALL

Citation : 2015 Latest Caselaw 2030 ALL
Judgement Date : 31 August, 2015

Allahabad High Court
Commissioner Of Central Excise, ... vs M/S Okay Glass Industries on 31 August, 2015
Bench: Tarun Agarwala, Surya Prakash Kesarwani



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

AFR
 
Court No. - 37
 

 
Case :- CENTRAL EXCISE APPEAL No. - 202 of 2015
 

 
Appellant :- Commissioner Of Central Excise, Agra
 
Respondent :- M/S Okay Glass Industries
 
Counsel for Appellant :- Ashok Singh,Sr.S.C.
 
Counsel for Respondent :- Shashank Shekher Mishra
 

 

 
Hon'ble Tarun Agarwala,J.

Hon'ble Surya Prakash Kesarwani,J.

1. Heard Sri Ashok Singh, learned counsel for the appellant and learned counsel for the respondent-assessee.

2. This central excise appeal has been filed under Section 35-G of the Central Excise Act, 1944 (hereinafter referred to as ''the Act') praying to set aside the final Order No.A/50281/2015-EX(DB) dated 09.02.2015 passed by the Customs, Excise and Service Tax Appellate Tribunal, New Delhi and raising the following questions of law:

(i) Whether the benefit of Rule 6(3)(ii) of Cenvat Credit Rules, 2004 can be extended for the period beyond 01.04.2008 under Notification No.10/2008-CE(NT) dated 01.03.2008 under the facts and circumstances of the case.

(ii) Whether the benefit of Rule 6(3)(ii) & (iii) of the Cenvat Credit Rules, 2004 be extended to the party when option to avail a particular provision as required under Rule 6(3)(A)(a) of Cenvat Credit Rules, 2004 has not been exercised by the party.

3. Learned counsel for the appellant submits that the Tribunal has grossly erred in allowing the benefit of Rule 6(3) of the Cenvat Credit Rules, 2004 to the respondent and also in imposing costs of Rs.10,000/- on the adjudicating authority.

4. Learned counsel for the respondent submits that the impugned order passed by the Tribunal does not suffer from any infirmity. He also refers to the earlier order passed by the Tribunal and the directions contained therein.

5. We have carefully considered the submissions of the learned counsel for the parties and perused the record.

6. Briefly stated, the facts of the present case are that a show cause notice dated 19th March, 2010 was issued by the appellant to the respondent-assessee demanding Central Excise Duty of Rs.2,08,96,245/- on the ground that the assessee had not maintained separate inventory/ accounts of raw material and input services used in the manufacture of dutiable/ exempted glass and glassware and thus, contravened the provisions of Rule 6(2) of the Cenvat Credit Rules, 2004 (hereinafter referred to as ''the Rules') and failed to pay 10% (5% w.e.f. 07.07.2009) of the total price of the exempted glass and glassware charged from the buyers during the Financial Years 2005-2006, 2006-2007, 2007-2008, 2008-2009 and for the period from 01.04.2009 to 06.07.2009 and from 07.07.2009 to 30.09.2009. Another show cause notice dated 29.10.2010 was issued on similar grounds for the period from 01.10.2009 to 31.03.2010 for breach of Rule 6(3) of the Rules demanding Central Excise Duty of Rs.15,92,240/-.

7. The aforesaid two show cause notices were adjudicated by the Commissioner of Central Excise, Kanpur and an order in Original No.09, dated 27.05.2011 was passed confirming a demand of duty of Rs.95,51,744/- for the period from 01.04.2008 to 31.03.2010 and allowed application of the assessee under Section 73 of the Finance Act, 2010 extending the benefit of Rs.1,29,36,741/- for the period from 01.04.2005 to 31.03.2008. While passing the Order in Original, the Commissioner of Central Excise, Kanpur recorded a finding that the assessee had filed the application under Section 73 of the Finance Act, 2010 for the entire period of show cause notice along with a certificate of Chartered Accountant in terms of Section 73(2) of the Finance Act, 2010, debited Rs.8,68,167/- in the credit amount vide Entry No.154, dated 01.11.2010 as reversal of credit attributable to the input or input services used in or in relation to the manufacture of exempted goods and also paid Rs.7,78,472/- vide TR-6, Challan No.00415 dated 03.11.2010 as interest @ 24% per annum, which was found verifiable.

8. The aforesaid application under Section 73 was allowed for the period from 01.04.2005 to 31.03.2008, but the benefit was declined for the period from 01.04.2008 to 31.03.2010 observing that although the assessee had included this period in its application under Section 73(2) of the Finance Act, 2010 and was maintaining separate accounts of one input used in exempted final products as well as dutiable final products and for rest of the inputs/ input services they left certain amount of cenvat credit unutilized on the basis that they have been used in the manufacture of exempted products and thus had not followed the conditions/ procedure as laid down under Rule 6 of the Rules and consequently confirmed the demand for the period from 01.04.2009 to 31.03.2010 amounting to Rs.95,51,744/-.

9. Being aggrieved, the respondent assessee filed an Appeal No.2257 of 2011 before the Customs, Excise and Service Tax Appellate Tribunal, Principal Bench, New Delhi, which was allowed by Final Order No.A/346/2012-EX(BR) dated 27.02.2012 observing/ directing as under:

"10. As per the provisions of Section 73(3) of Finance Act, 2010, if the Commissioner finds that the credit reversed by the assessee is not correctly reversed, the only option available to the Commissioner is to calculate it correctly and then ask them to reverse the correct amount. It goes without saying that before adopting the above manner of calculation, he has to give reasons as to why he considers that the calculation given by the assessee is not proper and he has to disclose the method he is going to adopt to the assessee so that the assessee can make submissions as to why the calculation adopted by him may or may not be justified. After the retrospective amendment made by Section 73 of Finance Act, 2010, there is no scope for demanding the assessee to pay 10%/ 5% of the value of the exempted product. Prima facie, we are convinced that the assessee has complied with the provisions of the amended Rule 6 of Cenvat Credit Rules, 2004. Therefore, we find it proper to grant waiver from pre-deposit of dues arising from the impugned order for admission of the appeal. After granting such waiver, we take up the appeal itself for disposal.

11. Since we are of the view that the Commissioner has not given proper reasons why benefit under Section 73 of Finance Act, 2010 is not applicable for the period April 2008 to March, 2010. In our view, this retrospectively amended provisions are applicable for the impugned period also. If the calculations submitted by the appellant is not correct, the Commissioner has to calculate the correct amount to be reversed explaining the method he proposes to adopt and giving an opportunity for hearing the appellant. Therefore, we set aside the impugned order and remand the matter to the adjudicating authority to properly decide the quantum of input credit to be reversed by the appellants as per provisions of Rule 6 of Cenvat Credit Rules. Thus the stay petition and appeal are disposed of."

10. Since there were certain mistakes in the said order of the Tribunal, the assessee moved a rectification of mistake application, which was disposed of by Misc. order No.719/2012-EX(BR) dated 19.06.2012 as under:

"4. The last paragraph of the order shall be numbered as '11' instead of '10'.

5. After paragraph so renumbered as 11, the following paragraph is added:

"12. Since the matter involves interpretation of law, we find it proper to set aside the penalties imposed by the impugned order. The matter is remanded only for re-determining the quantum of credit to be reversed."

11. Pursuant to the aforesaid Final Order of the Tribunal, the Commissioner of Central Excise, Kanpur passed the Final order in Original dated 12.12.2013 reiterating the stand taken by him in the order in Original No.09, dated 27.05.2011 and thus again confirmed the demand of Rs.95,51,744/-. He observed in paragraphs 6 and 15.1 that the aforementioned Final Order and the Misc. order of Hon'ble CESTAT had been accepted by the Committee of Commissioners as has been informed by the Superintendent (Review), vide letter C.No.IV-131/R/C/2012/5219 dated 20.4.2012 and 1935 dated 24.12.12 and the matter is being taken up for fresh discussions and recording the findings.

12. In his aforesaid order dated 12.12.2013, the Commissioner in paragraph-8.2 noted various submissions of the assessee, but conveniently and deliberately did not consider the submissions made in clauses (iii), (iv), (v), (ix) and (xiii), which are reproduced below:

"(iii) During the relevant period (April 2008 to September 2009), They had been availing CENVAT credit on aforesaid inputs/ input services. However, to ensure the compliance of provisions of Rule 6 of the CCE, 2004, they had been maintaining separate account for receipt, consumption, inventory of duty paid inputs meant for use in manufacture of dutiable final products and the quantity of inputs meant for use for manufacture of exempted goods.

(iv) They had been taking CENVAT credit of that part of input or input service, which had been used for manufacture of dutiable final products only. No CENVAT credit has been taken on the input/ input services, which were used in manufacture of exempted goods.

(v) During the period from April, 2008 to September, 2009, they had availed credit of Rs.23,20,811/- and did not avail credit of Rs.55,50,508/- on CENVATable inputs/ input services. Item wise chart was also enclosed.

(ix) In the defence reply dt. 21-04-2011, it was submitted that even though they had taken proportionate credit only and were not liable for payment of any amount; to avoid dispute in the matter, they had reversed the amount of Rs.15,92,240/- on 23-08-2010 and had simultaneously taken credit on the inputs/ input services against which the credit had not been taken.

(xiii) In view of the aforesaid section 73(1) of Finance Act, 2010 read with Rule 6(3)(ii) of CENVAT Credit Rules, 2004 (as applicable w.e.f. 01-04-2008), they submitted an application dt. 04-11-2010 and reversed/ paid the amount of Rs.8,68,167/- for the period from 01-04-2005 to 31-08-2009 along with interest of Rs.7,78,472/-. During the period from 01-04-2005 to 31-08-2009, they had not taken credit of Rs.1,57,73,152/- and submitted its details. The year wise breakup is as under:

Year

Total Cenvat Credit (Rs.)

Credit availed (Rs.)

Credit not availed (Rs.)

2005-06

36,75,608

9,74,781

27,00,827

2006-07

62,51,396

28,19,298

34,32,098

2007-08

65,01,876

24,12,157

40,89,719

2008-09

54,77,077

17,04,365

37,72,712

April 2009 to August-2009

23,94,242

6,16,446

17,77,796

2,43,00,199

85,27,047

1,57,73,152

13. Being aggrieved, the respondent assessee filed Appeal No.E/51606/2012-EX(DB), which was allowed by the impugned Final Order No.A/50281/2015-EX(DB), dated 09.02.2015 observing as under:

"11. The appellant by using common cenvat credit availed inputs and input services manufactured dutiable final products and exempted final product. The present dispute is only for the period from April, 2008 to March, 2010. During the period prior to 2008, as per the provisions of Rule 6 (2) of the Cenvat Credit Rules, 2004, when a manufacturer by using common cenvat credit availed inputs or input services manufactured dutiable and exempted final products, he was required either to maintain separate accounts and inventory of the inputs and input services used in or in relation to the manufacture of dutiable final products and exempted final products and take cenvat credit only in respect of the inputs and input services used in or in relation to the manufacture of exempted final products or if he did not maintain such separate accounts and inventory, he was liable to pay an amount as prescribed under sub-rule 3 of Rule 6. In terms of Rule 6(3)(b) the manufacturer was required to pay an amount equal to 5%/10% of the value of the exempted goods cleared by him. However, w.e.f. 1.4.2008, such a manufacturer was given an additional option, which was to pay an amount equal to cenvat credit involved on the inputs/or input services used in or in relation to the manufacture of exempted final products and this amount was to be determined subject to the conditions and the procedure prescribed in sub-rule ( 3A ) of Rule 6. By Finance Act, 2010, a retrospective amendment was made to Rule 6 of Cenvat Credit Rules, 2004 and the option of reversing the actual credit by a manufacturer using common cenvat credit availed inputs/input services for manufacture of dutiable as well as exempted final products become applicable w.e.f. 10.09.2004. In this case, the department's allegation is that the appellant had not maintained separate account and inventory of the inputs and input services used in or in relation to the manufacture of dutiable and exempted final products and on this basis, demand of Rs.95,51,744 /- has been confirmed on the basis of 5%/10% of the value of the exempted final products cleared during the period 1.4.2008 to March, 2010. However, the Tribunal vide Final Order dated 27.02.2012 read with misc. order dated 11.06.2012 in respect of ROM application, has held that the appellant even for the period from April, 2008 to March, 2010, would be eligible for the benefit of Section 73 of Finance Act, 2010 and accordingly, would be liable to pay only an amount equal to the actual cenvat credit involved in respect of input or input service used in or in relation to the manufacture of exempted final products and the matter had been remanded to the Commissioner only for the quantification of the amount after hearing the appellant. Besides this, the Tribunal had specifically held that since the matter involves interpretation of law, imposition of penalty under Rule 15(2) of the Cenvat Credit Rules, 2004 is not called for and had set aside the penalty. We notice that in the de novo order, the directions of the Tribunal in the remand order mentioned above have been duly noted in para - 4,5 & 6 of the Commissioner's order, wherein it is also mentioned that the final order as well as misc. order have been accepted by the Committee of Commissioners. However, what we find is that the Commissioner disregarding the appellant's plea that during the period from April, 2008 to March, 2010 they had not taken the cenvat credit in respect of the input/input services used in or in relation to the manufacture of exempted final products, not only confirmed entire demand on the basis of 5%/10% value of the exempted final products disregarding the directions of the Tribunal to determine the amount payable, if any, on proportionate basis, as after retrospective amendment, there is no scope for demanding from the assessee 10%/15% of the sale price of the exempted final products, but has also decided to impose penalty of equal amount on the appellant. We are of the view that this order of the Commissioner is not only without application of mind whatsoever but is also in contumacious disregard of the decision of the Tribunal. When the Tribunal has given a clear finding in the remand order that for the period from April, 2008 to March, 2010, the appellant would be required to pay an amount equal to the cenvat credit involved in respect of the input/input services used in the manufacture of exempted final products and the Tribunal also decided that in the circumstances of the case, imposition of penalty is not called for and had set aside the penalty, the Commissioner in the de novo proceedings could not have ordered determination of quantum of demand under Rule 6(3)( i ) on the basis of 5%/10% of the sale value of the exempted final products and could not have decided to impose penalty of equal amount.

12. The Commissioner's reasoning for confirming the demand on the basis of Rule 6(3)( i ) i.e. on the basis of 5%/10% of the sale value of the exempted final products is that-

(a) retrospective amendment by Section 73 of the Finance Act, 2010 is not applicable for period beyond 31.03.2008; and

(b) the benefit of amendment to Rule 6(3) by notification no. 10 /08-CE(NT) dated 1.3.2008 is not applicable for availing the option as per clause (ii) of Rule 6(3) of reversing the cenvat credit attributable to input/input services used in or in relation to manufacture and clearance of exempted goods as far this purpose a written option is required to be given to the jurisdictional Superintendent of Central Excise in terms of Rule 6( 3A ) and in this case, no such option given by the assessee is on record.

However, while giving the above findings, the Commissioner has maintained total silence on the pleas of the Appellant, as recorded in para 8 of her order, that during the period of dispute, they had been maintaining separate account for receipt and consumption of the inputs & input services meant for the manufacture of exempted final products and they had not taken cenvat credit in respect of inputs/input services used in the manufacture of exempted goods. This plea of the Appellant stands confirmed by the verification report dated 6.8.2013 of the Range Superintendent to Superintendent (Tech.), Central Excise Division, Agra and the report sent by AC, Agra to AC (Adjudication), Headquarters office, Kanpur, according to which during 2008-2009 and 2009-2010, the credit not taken in respect of inputs/input services used in or in relation to manufacture of exempted final products was more than the credit required to be reversed in terms of the formula of sub-rule ( 3A ) of Rule 6. If this is correct, there was absolutely no need to initiate the proceedings under Rule 6(3). We also fail to understand as to why the Range Superintendent's report which had been forwarded to AC (Adjudication) by AC, Agra vide his letter dated 30.08.2013 has been totally ignored by the Commissioner in her order dated 12.12.2013. Even if no option has been given for reversal of cenvat credit in terms of Rule 6(3)(ii), merely on this ground the provisions of Rule 6(3)( i ) can not be forced upon the assessee when the assesse claim has been that during 2008-09 and 2009-10 period, they had not taken cenvat credit in proportion to the use of inputs/input services in relation to manufacture of exempted final products. In any case, when this issue had been decided by the Tribunal in the remand order and Tribunal had directed for determination of the amount payable under Rule 6(3) in proportion to the use of inputs/input services in or in relation to manufacture of exempted final products, the Commissioner in de novo proceedings could not go into this question again. The impugned order thus, besides being in contumacious disregard of the Tribunal's order also appears to be the outcome of a dishonest exercise of adjudication function.

13. In view of the above discussion, there is no option but to set aside this order of the Commissioner and remand the matter to the adjudicating authority once again for de novo adjudication in terms of the Tribunal's final order dated 27.02.2012 read with Misc. Order No.719 /2012-EX dated 11.06.2012. To repeat, in the de novo adjudication proceedings, which will be the third round of adjudication by the Commissioner, the Commissioner must requantify the cenvat credit to be reversed on proportionate basis for the period from 1.4.2008 to August, 2009 strictly as per the Tribunal's order i.e under Rule 6(3) (ii) read with the formula prescribed in Rule ( 3A ) and in this regard, the Commissioner shall consider the Appellant's plea that they, during this period, have not taken the credit in proportion to the inputs/input services used in on in relation to manufacture of exempted final products and also the reports of Asstt. Commissioner of Central Excise, Agra to Asstt. Commissioner (Adjudication) on this issue. In view of the Tribunal's final order dated 27.12.2012, the Commissioner cannot once again go into the question of applicability of the provisions of Rule 6(3)(ii). Since the Tribunal had set aside the penalty, in de novo proceedings, the Commissioner cannot decide to impose the penalty again.

14. The conduct of the Commissioner in passing the impugned order, which was in course of de-novo proceedings in pursuance of the Tribunal's Final Order dated 27.12.2012 read with Misc. Order dated 11.06.2012 and by which the demand under Rule 6(3) (i) of an amount of Rs.95,51,744 /-along with interest on it under Section 11 AB has been confirmed and penalty of equal amount has been imposed, is depreciable, as the Tribunal had given a clear finding that there is no scope to ask the assessee to pay 5%/10% of the value of exempted goods and had specifically set aside the penalty and the final order and the Misc. Order of the Tribunal, as noted by the Commissioner in para -6 of her order had been accepted by the Committee of Commissioners. The order is in contumacious disregard of the Tribunal's directions, besides having been passed by totalling disregarding the Appellant's plea that during the period of dispute, they had not taken the cenvat credit in proportion to the use of inputs/input services in or in relation to the manufacture of the exempted final products and the report of jurisdictional Superintendent supporting this contention of the Appellant. It is this type of irresponsible adjudication which is burdening this Tribunal with mounting pendency, besides increasing the cost of compliance with the tax laws for the assessees . Safeguarding the interests of the Revenue does not mean that a duty demand must be confirmed ignoring the facts on record, pleas made by the assessee and the judgments of the Tribunal and the courts. Such irresponsible exercise of adjudication not only represents a cost for the assessee , who has to waste his time and money in pursuing the appeals, but also a cost for the Tribunal being run with tax payer's money, which has to waste its time in deciding appeals against orders which should never have been passed. What we find disturbing is that the tendency to pass such irresponsible adjudication orders is increasing and if unchecked, it would result in collapse of the dispute resolution mechanism and no amount of increase in the number of benches can bring down the increasing pendency of appeals. We, therefore, hold that ends of justice require that some cost is imposed on the Commissioner in this matter. Hon'ble Delhi High Court in case of Rahul Enterprises vs. Commissioner of Sales Tax, reported in 1998 INDLAW DEL-341 has held that Commissioner of Sales Tax, as quasi judicial authority, can impose adjournment cost, as while awarding costs acts as a deterrent to the frequent requests for adjournment, it also compensates the other party for inconvenience caused by adjournment. In our view this principle though in the context of frequent requests for adjournment will apply in a case where the commissioner defying the Tribunal's directing and ignoring the provisions of law passes an order which should never have been passed and thereby forcing the assessee to file appeal before the Tribunal. Accordingly, a Cost of Rs.10,000/- (Rupees ten thousand only) is imposed on the Respondent Commissioner which is to be paid by the Commissioner who has adjudicated this matter. The amount of cost is to be paid to the Registry of the Tribunal within four weeks of the date of this order. The registry is directed to send a copy of this order to the Chairman, Central Board of Excise & Customs for his information."

14. The aforesaid impugned order of the Tribunal has been challenged by the appellant in the present appeal on the following grounds as per memorandum of appeal:

"1. That the Hon'ble CESTAT in the Final Order dated 09.02.2015 has grossly erred in holding that the benefit of Section 73 of the Finance Act, 2010 shall also be available for the period from April, 2008 to March, 2010 irrespective of the fact that-

(A) The amendments were effective only for the period from 10.09.2004 to 31.03.2008 (both days inclusive), and

(B) Only to those cases in respect of which a dispute relating to adjustment of credit on inputs or input services used in or in relation to manufacture of exempted final products relating to aforesaid period (10.09.2004 to 31.03.2008) (both days inclusive) were pending on the date on which the Finance Bill 2010 received the assent of the President of India (i.e. 08.05.2010).

2. That the Hon'ble CESTAT in the Final Order dated 09.02.2015 has grossly erred in allowing the benefit to the party irrespective of the fact that the party did not file any application for extending the benefit of retrospective amendments made by Section 73 of the Finance Act, 2010 for the period from 01.09.2009 onwards. In fact, as desired under Section 73(2) of the Finance Act, 2010, the application dated 04.11.2010 was filed by the party only for the period from 01.04.2008 to 31.08.2009, which was allowed by the then Commissioner only for the period upto 31.03.2008, as was in accordance with the period mentioned in Section 73 of the Finance Act, 2010.

3. That the Hon'ble CESTAT in the Final Order dated 09.02.2015 has grossly erred in allowing the benefit of the provisions of Rule 6(3)(ii) & (iii) of the Cenvat Credit Rules, 2004, which were inserted by Notification No.10/2008-CE dated 01.03.2008 and were already in force w.e.f. 01.04.2008, ignoring the fact that the party did not follow the statutory requirement of giving the written option with the jurisdictional Superintendent, as provided in Rule 6(3A) of the Cenvat Credit Rules, 2004.

4. That the Hon'ble CESTAT in the Final Order dated 09.02.2015 has grossly erred in holding that no reason for disallowing the benefit to the party has been recorded in the impugned Order-in-Original in as much as the issue has been discussed in detail in paras 13 and 14.

5. That the Hon'ble CESTAT in the Final Order dated 09.02.2015 has grossly erred in allowing the benefit of Rule 6(3) of the Cenvat Credit Rules, 2004, even when the option has not been exercised on the ground of substantial compliance in as much as substantial compliance for exceeding the benefit of Rule 6(3) of the Cenvat Credit Rules, 2004 is not always sufficient and it depended upon the fact and circumstances of each case. In the instant case, it is an indisputed fact that the condition of exercising the option to avail the provisions of rule 6(3)(i) & (ii) of Cenvat Credit Rules, 2004 is the only condition required to be followed by the statutes and by not exercising the option by the party, the department is deprived of the right of exercising necessary checks. The issue have been taken by the five member bench of the Apex Court in the case of M/s Hari Chand Shri Gopal and Ors Vs UOI [2010(260)ELT 0003(S.C.)] in which theory of substantial compliance has not been held to be sufficient to grant the benefit of exemption. Further, Hon'ble Apex Court in the case of M/s Indian Aluminium Co. Ltd. Vs Thane Municipal Corporation [119 (55) ELT 454 (SC)] has also held the same.

6. The order passed by the CESTAT in Para 14 of the Final Order dated 09.02.2015, including imposition of costs for Rs.10,000/- on the adjudicating authority does not appear to be legal and proper in view of the facts and legal position narrated above and thus in view of the aforesaid facts and circumstances the order of the Hon'ble CESTAT seemingly being not legal and proper is liable to be set aside."

15. From the perusal of the grounds of appeal, we find that the following findings of fact recorded by the Tribunal in the impugned order have not been challenged by the appellant:

(i) The Tribunal vide Final Order dated 27.02.2012 read with misc. order dated 11.06.2012 in respect of ROM application, has held that the appellant even for the period from April, 2008 to March, 2010, would be eligible for the benefit of Section 73 of Finance Act, 2010 and accordingly, would be liable to pay only an amount equal to the actual cenvat credit involved in respect of input or input service used in or in relation to the manufacture of exempted final products and the matter had been remanded to the Commissioner only for the quantification of the amount after hearing the appellant.

(ii) The aforesaid final order as well as misc. order have been accepted by the Committee of Commissioners.

(iii) The order of the Commissioner is not only without application of mind whatsoever but is also in contumacious disregard of the decision of the Tribunal.

(iv) When the Tribunal has given a clear finding in the remand order that for the period from April, 2008 to March, 2010, the appellant would be required to pay an amount equal to the cenvat credit involved in respect of the input/input services used in the manufacture of exempted final products and the Tribunal also decided that in the circumstances of the case, imposition of penalty is not called for and had set aside the penalty, the Commissioner in the de novo proceedings could not have ordered determination of quantum of demand under Rule 6(3)( i ) on the basis of 5%/10% of the sale value of the exempted final products and could not have decided to impose penalty of equal amount.

(v) The Commissioner has maintained total silence on the pleas of the assessee, as recorded in para 8 of her order, that during the period of dispute, they had been maintaining separate account for receipt and consumption of the inputs & input services meant for the manufacture of exempted final products and they had not taken cenvat credit in respect of inputs/input services used in the manufacture of exempted goods. This plea of the Appellant stands confirmed by the verification report dated 6.8.2013 of the Range Superintendent to Superintendent (Tech.), Central Excise Division, Agra and the report sent by AC, Agra to AC (Adjudication), Headquarters office, Kanpur, according to which during 2008-2009 and 2009-2010, the credit not taken in respect of inputs/input services used in or in relation to manufacture of exempted final products was more than the credit required to be reversed in terms of the formula of sub-rule ( 3A ) of Rule 6. If this is correct, there was absolutely no need to initiate the proceedings under Rule 6(3). We also fail to understand as to why the Range Superintendent's report which had been forwarded to AC (Adjudication) by AC, Agra vide his letter dated 30.08.2013 has been totally ignored by the Commissioner in her order dated 12.12.2013.

(vi) Even if no option has been given for reversal of cenvat credit in terms of Rule 6(3)(ii), merely on this ground the provisions of Rule 6(3)( i ) can not be forced upon the assessee when the assesse claim has been that during 2008-09 and 2009-10 period, they had not taken cenvat credit in proportion to the use of inputs/input services in relation to manufacture of exempted final products.

(vii) In any case, when this issue had been decided by the Tribunal in the remand order and Tribunal had directed for determination of the amount payable under Rule 6(3) in proportion to the use of inputs/input services in or in relation to manufacture of exempted final products, the Commissioner in de novo proceedings could not go into this question again. The impugned order thus, besides being in contumacious disregard of the Tribunal's order also appears to be the outcome of a dishonest exercise of adjudication function.

16. We further find that neither there is any allegation in the memorandum of appeal nor it has been argued on behalf of the appellant that the findings of fact recorded by the Tribunal as afore-quoted, are perverse. The Tribunal being the last fact finding authority, its findings of fact cannot be interfered unless it is alleged and established that the findings are perverse. Thus, no substantial questions of law as framed by the appellant arise for consideration.

17. So far as the findings of the Tribunal with regard to "judicial discipline" is concerned, we find that it is undisputed that the earlier Final Order No.A/346/2012/EX (BR) dated 27.02.2012 as corrected by order dated 19.06.2012, whereby the Tribunal remanded the matter to the present appellant with specific directions, was accepted by the appellant/ Central Excise Department and thus became final. Therefore, it was not open for the Commissioner of Central Excise, Kanpur to pass the order ignoring the remand direction and confirming the demand on the same grounds as taken in the first order in original which was set aside by the Tribunal.

18. In view of the above discussion, we do not find any error in the observations made by the Tribunal with regard to "judicial discipline". In the case of State of West Bengal & Ors vs. Shivananda Pathak & Ors, (1998) 5 SCC 513 (para-28), Hon'ble Supreme Court held that if a judgment is over-ruled by the higher court, the judicial discipline requires that the Judge whose judgment is over-ruled must submit to that judgment. He cannot, in the same proceedings or in collateral proceedings between the same parties, re-write the over-ruled judgment.

19. In the case of Bihar State Government Secondary School Teachers Association Vs. Bihar Education Service Association and others, (2012) 13 SCC 33 (para-43), Hon'ble Supreme Court held that when the judgment of a Court is confirmed by the higher court, the judicial discipline requires that Court to accept that judgment, and it should not in collateral proceedings write a judgment contrary to the confirmed judgment.

20. In the case of Kishore Samrite Vs. State of Uttar Pradesh and others, (2013) 2 SCC 398 (para-29), Hon'ble Supreme Court held that judicial discipline and propriety are the two significant facets of administration of justice. Every court is obliged to adhere to these principles to ensure hierarchical discipline on the one hand and proper dispensation of justice on the other.

21. In the case of RBF RIG Corporation, Mumbai Vs. Commissioner of Customs (Imports), Mumbai, (2011) 3 SCC 573 (para-25), Hon'ble Supreme Court laid down the law that if for any reason, the subordinate authority is of the view that the directions issued by the Court are contrary to statutory provision or well established principles of law, it can approach the same Court with necessary application/petition for clarification or modification or approach the superior forum for appropriate reliefs. We may note here that in the present case, as we have already noticed, the appellants have not questioned the final order of the Tribunal dated 27.02.2012, which order has attained finality.

22. In the case of Triveni Chemicals Limited vs Union Of India & Anr, (2007) 2 SCC 503 (para-9), Hon'ble Supreme Court held it was obligatory on the part of the authorities concerned to comply with the order passed by the Collector (Appeals). The authorities were bound to do so in view of the doctrine of judicial discipline.

23. In the case of Union of India and others Vs. Kamlakshi Finance Corporation Ltd., 1992 Supp (1) SCC 443 (para-6), Hon'ble Supreme Court held the High Court has rightly criticised the conduct of the Assistant Collectors and the harassment to the assessee caused by the failure of these officers to give effect to the orders of authorities higher to them in the appellate hierarchy. The order of the Appellate Collector is binding on the Assistant Collectors working within his jurisdiction and the order of the Tribunal is binding upon the Assistant Collectors and the Appellate Collectors who function under the jurisdiction of the Tribunal. The principles of judicial discipline require that the orders of the higher appellate authorities should be followed unreservedly by the subordinate authorities. The mere fact that the order of the appellate authority is not "acceptable" to the department - in itself an objectionable phrase - and is the subject matter of an appeal can furnish no ground for not following it unless its operation has been suspended by a competent court. If this healthy rule is not followed, the result will only be undue harassment to assessees and chaos in administration of tax laws.

24. In the case of Commissioner of Income Tax, Bhopal Vs. Ralson Industries Ltd., (2007) 2 SCC 326 (para-9), Hon'ble Supreme Court held that when an order is passed by a higher authority, the lower authority is bound thereby keeping in view the principles of judicial discipline. In the case of Bhopal Sugar Industries Ltd. Vs. I.T.O., AIR 1961 SC 182 (para-8 & 9), Hon'ble Supreme Court held that if a subordinate tribunal refuses to carry out directions given to it by a superior tribunal in the exercise of its appellate powers, the result will be chaos in the administration of justice

25. In the case of Smt. Kausalya Devi Bogra and others Vs. Land Acquisition Officer, Aurangabad and another, (1984) 2 SCC 324 (para-6), Hon'ble Supreme Court held that judicial discipline requires and decorum known to law warrants that appellate directions should be taken as binding and followed. In the hierarchical system of courts which exist in this country, it is necessary for each lower tier, including the Courts of Appeal, to accept loyally the decisions of the higher tiers.

26. In the case of Namit Sharma Vs. Union of India, (2013) 1 SCC 745 (para-108.14), Hon'ble Supreme Court held that it is not only the higher court's judgments that are binding precedents for the Information Commission, but even those of the larger Benches of the Commission should be given due acceptance and enforcement by the smaller Benches of the Commission. The rule of precedence is equally applicable to intra-court appeals or references in the hierarchy of the Commission.

27. In view of the above discussions, we do not find any merit in this appeal. No substantial question of law arises. The appeal fails and is hereby dismissed.

Order Date :- 31.08.2015

NLY

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter