Customs, Excise and Gold Tribunal - Delhi Tribunal

Commissioner Of C. Ex. vs Rawat Sons And Engineers Pvt. Ltd. on 4 February, 1999

Customs, Excise and Gold Tribunal – Delhi
Commissioner Of C. Ex. vs Rawat Sons And Engineers Pvt. Ltd. on 4 February, 1999
Equivalent citations: 1999 (106) ELT 346 Tri Del


ORDER

P.C. Jain, Vice President

1. The matter is called. None for the respondents despite the notice of hearing having been issued by the Registry on 16-12-1998.

2. We have heard Shri R.K. Sharma, learned DR for the respondents. The learned DR points out that in the impugned order, the lower Appellate authority has relied on an earlier order in appeal namely No. 94/Cal/ll/91, dated 16-5-1991 and thus held that Fish nuts are classifiable under Tariff Heading 7302.90. He points out that the said order dated 16-5-1991 relied upon by the lower Appellate authority in the present impugned order, has since been disposed of by the Tribunal’s East Zonal Bench vide its Order No. A-1252/Cal/97, dated 11-9-1997. The Tribunal in the said order, has held that the classification of the goods should be under Heading 7318.10 and the Revenue’s appeal was therefore allowed.

Following the same, we allow this appeal also after setting aside the impugned order.