Judgements

Nirlon Ltd. vs Commissioner Of Central Excise on 1 November, 2001

Customs, Excise and Gold Tribunal – Mumbai
Nirlon Ltd. vs Commissioner Of Central Excise on 1 November, 2001
Equivalent citations: 2001 (78) ECC 797
Bench: J Balasundaram, J T J.H.


ORDER

Jyoti Balasundaram, Member (J)

1. The above application for waiver of pre-deposit and stay of recovery arises out of the order of the Commissioner of Central Excise who has confirmed a duty demand of Rs. 92,10,343.89 against the applicants herein who are engaged in the manufacture of Polyester Filament Yarn, Nylon Filament Yarn and Tyre Cord Fabrics on the ground that during the period 1.3.94 to 31.3.1998, the applicants failed to file price lists/ price declaration on advalorem basis and further that the values based on which they paid duty on the said goods were not the proper values as per Section 4 of the Central Excise Act, 1944. He has also imposed a penalty of amount equal to duty upon the applicants. The charge that the value on the basis of which duty was paid was not the correct value is based upon the non-inclusion of the elements of brokerage and transit insurance in the value of clearances.

2. On hearing Shri M.H. Patil Ld. Counsel and Shri M.H. Shaikh Ld. DR and noting that the applicant company has been declared as Sick Unit under the provisions of the Sick Industrial Companies (Special Provisions) Act, 1987, and noting the recent judgment of the Hon’ble Calcutta High Court, in the case of Allied Resins & Chemicals Ltd. v. Union of India wherein it has been held that recovery of Customs duty from a sick industrial undertaking in respect of which a scheme envisaged under Section 17 of Sick Industrial Companies (Special Provisions) Act, 1955 is still under preparation, to be proceeded with only after obtaining leave from BIFR and also noting that no purpose would be served if pre-deposits were directed, since the department is restrained from recovering the duty, we waive the pre-deposit of duty and penalty and stay the recovery thereof pending the appeal.