Judgements

Inox Air Products Ltd. vs Commissioner Of C. Ex. (Appeals) on 1 September, 2005

Customs, Excise and Gold Tribunal – Mumbai
Inox Air Products Ltd. vs Commissioner Of C. Ex. (Appeals) on 1 September, 2005
Equivalent citations: 2008 9 S T R 163
Bench: T Anjaneyulu


ORDER

T. Anjaneyulu, Member (J)

1. The appeal is listed for admission. The amount involved in this appeal is below Rs. 50,000/-. The demand pertains to Service tax.

2. The provisions under Section 35B of Central Excise Act are not applicable to Service tax and hence admitted the appeal and listed.

(Pronounced in Court)