Judgements

Cce vs Nestle India Ltd. on 18 April, 2002

Customs, Excise and Gold Tribunal – Bangalore
Cce vs Nestle India Ltd. on 18 April, 2002
Equivalent citations: 2002 (105) ECR 149 Tri Bangalore
Bench: G B Deva


ORDER

G.A. Brahma Deva, Member (J)

1. Whether the following items are eligible capital goods in terms of Rule 57Q is an issue to be considered herein.

1) PVC Insulated cables and wires

2) Armoured cables

3) Cable glands

4) HRC tubes

5) Electric and Electrical goods

6) Feeder door with accessories

7) Load stop-Miniature Circuit Breaker

8) Fuse & Test-off Auto marking

9) Cables

10) Switch Board Component

11) Electronic goods

12) Loose assembly switch

13) Paint and Wire

14) Fuse glass

15) Spare kit

16) Overload assembly

17) Kit unloader

18) Endusureno holes

19) Limit Switch

20) Over load relay contact kit

21) Contractor push button

22) Control Panel mixture

23) Central panel energy distribution panel

24) Junction box

25) Motor Control centre for water treatment

26) Motor Control centre for distribution board

27) Sun overt

28) MS ducting and minimum trays

29) Power contractor

30) PVC cables

31) Underground copper cable

32) Control Panel

33) Junction box & Fuse Ceramic

34) Parts of material handling equipment

35) Material handling valve

36) Vacuum breaker

2. I find that the Commissioner (Appeals) while allowing the appeal filed by the party has relied upon the decision of the Tribunal in the case of Jawahar Mills Ltd. . The view taken by the Tribunal was upheld by the Supreme Court as . Since the issue herein has been properly analysed by the Commissioner, following the ratio of the decision of the Tribunal I am not inclined to interfere with the order. Accordingly, these appeals are dismissed.

(Pronounced and dictated in open Court)