Supreme Court of India
Rajasthan Petrosynthetics Ltd. vs Collector Of Customs, Bombay on 31 October, 2001
Equivalent citations: 2002 (141) ELT 310 SC, (2002) 10 SCC 419
Bench: R Sethi, Y Sabharwal
ORDER
1. We have heard the learned Counsel appearing for the parties and perused the record. No ground is made out to interfere with the order of the Tribunal for imposing the penalty upon the appellant in terms of Section 112A of the Customs Act on proof of the fact that the appellant had intentionally misdeclared the nature of the goods in the relevant bills of entry and instructed the supplier that they should not indicate in the relevant proforma investing the correct description and classification of the goods.
2. In view of the above, we find no merit in these appeals which are, accordingly, dismissed.