Judgements

M/S Ceat Limited vs Commissioner Of Central Excise, … on 23 August, 2001

Customs, Excise and Gold Tribunal – Mumbai
M/S Ceat Limited vs Commissioner Of Central Excise, … on 23 August, 2001


ORDER

J.H. Joglekar, Member (T)

1. When the stay application was argued by Shri Shroff, advocate it was argued that the issue of classification of the disputed goods stood settled by the Tribunal judgement in the appellant’s own case reported in 1999 (111) ELT 383. Since the revenue involved is Rs. 2.63 crores since the issue is arguably settled in favour of the assessee we post this case for final adjudication on 19th September, 2001. In the meanwhile the Revenue shall not take any action to recover the dues confirmed in the impugned order.