Judgements

Maharashtra Agro Ind. Dev. Corpn. … vs Collector Of Ce And Customs on 10 September, 1993

Customs, Excise and Gold Tribunal – Mumbai
Maharashtra Agro Ind. Dev. Corpn. … vs Collector Of Ce And Customs on 10 September, 1993
Equivalent citations: 1994 (50) ECR 22 Tri Mumbai
Bench: P Desai


ORDER

P.K. Desai, Member (J)

1. For hearing the applicants’ appeal on merits, against the order in appeal No. 350-CE/APPL/NGP/91 dated 15.2.1993, they are required to deposit a sum of Rs. 42,000/- on the ground of wrong availment of Modvat credit.

2. Heard Shri N. K. Kapoor, the learned advocate and Shri Singh, the learned JDR.3. Shri N. K. Kapoor pleads that the applicants have duly declared the items for availment of Modvat credit. The same however, is required to be considered in detail at the stage of final hearing.

4. The appellants are therefore directed to freeze the amount to the extent of Rs. 42,000/- in their credit balance and shall not utilise the said amount till the final disposal of this appeal.

(Pronounced in the open court).