Gujarat High Court Case Information System
Print
TAXAP/761/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 761 of 2010
=========================================================
COMMISSIONER,
CENTRAL EXCISE & CUSTOMS, VADODARA - II - Appellant(s)
Versus
M/S
JEWEL KNITWEARS LTD. - Opponent(s)
=========================================================
Appearance
:
MR
YN RAVANI for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 24/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Appeal is
admitted for consideration of following questions of law :
Whether
CESTAT is right in allowing appeal filed by the respondents on the
ground of revenue neutrality though double benefit is availed by
availing the benefit under DEPB Scheme for the goods exported by
assessee while simultaneously availing the benefit of procuring duty
free materials against CT-2/Annexure-1?
Whether
CESTAT is right in setting aside the penalty imposed on the
respondents in terms of Rule 26 of CER, 2001/2002/209 of CER, 1944
ignoring the definition of the term “person” given in
General Clauses Act, (ACT No.10 of 1897)?
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top