TAXAP/39920/2008 1/2 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX APPEAL No. 399 of 2008
=========================================
THE COMMISSIONER OF CENTRAL EXCISE & CUSTOMS, DAMAN
Appellant(s)
Versus
K.B. PATEL AUTHORIZED SIGNATORY OF HIMSON PETROSYNTHETICS
Opponent(s)
=========================================
Appearance :
MR RJ OZA for Appellant(s) : 1,
None for Opponent(s) : 1,
=========================================
HONOURABLE THE CHIEF JUSTICE MR.
CORAM :
K.S.RADHAKRISHNAN
and
HONOURABLE MR.JUSTICE AKIL KURESHI
Date : 06/04/2009
ORAL ORDER
(Per : HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)Draft amendment allowed.
Admit.
Notice on the following substantial questions of law in view of the
judgment of the Apex Court in the case of Union of India v.
Dharamendra Textile Processors, 2008 (231) E.L.T. 3.
“Whether in the facts and circumstances of the case, the Tribunal
has committed substantial error of law in setting aside penalty
imposed on respondent under Rule 209A of the Central Excise
Rules, 1944 read with section 11AC of the Central Excise Act,
TAXAP/39920/2008 2/2 ORDER1944 by giving benefit of doubt to the respondent ?
(K.S.RADHAKRISHNAN, C.J.)
(AKIL KURESHI, J.)
(vjn)