High Court Madras High Court

Union Of India (Uoi) vs Asia Tobacco Co. Ltd. on 2 April, 2001

Madras High Court
Union Of India (Uoi) vs Asia Tobacco Co. Ltd. on 2 April, 2001
Equivalent citations: 2002 (142) ELT 32 Mad
Author: S Jagadeesan
Bench: S Jagadeesan, E Padmanabhan


JUDGMENT

S. Jagadeesan, J.

1. It is represented by both the Counsels appearing on either side that the issue in these writ appeals is covered by that judgment of the Supreme Court in Civil Appeal No. 5436A of 1992, dated 11-12-1997, wherein the Apex Court has held as follows :

“On consideration of the matter we find that this case is covered by Division Bench judgment of this Court in CW 1490 of 1982 (Zupiter Printery and Anr. v. Union of India) decided alongwith three other writs on March 7, 1991 wherein it was held that the outer shells of cigarette packets are not excisable under Entry 17(4) of the First Schedule as introduced by Finance Act, 1982.

Learned Counsel for the respondent cited the judgment of the Supreme Court reported as C. Claridge & Company Ltd. v. Collector of Central Excise, Pune to plead that the decision of the Division Bench is contrary to the aforesaid decision. Learned Judges of the Division Bench duly considered the said judgment now being cited before us and have come to the conclusion that the said decision is distinguishable. Against this decision of the Division Bench a S.L.P. has been preferred by the respondents. Having regard to the fact and circumstances of the case, we do not consider it to be a fit case for being considered by a Larger Bench.

For the reasons recorded above, the writ petition is allowed in terms of the aforesaid decision of the Division Bench of this Court. The impugned order is quashed.”

2. Following the above judgment of the Apex Court, these writ appeals are dismissed. No costs.