Gujarat High Court High Court

Commissioner vs Unknown on 1 July, 2011

Gujarat High Court
Commissioner vs Unknown on 1 July, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1372/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1372 of 2009
 

 
 
=========================================================

 

COMMISSIONER
OF CENTRAL EXCISE SURAT-I - Appellant(s)
 

Versus
 

COLOUR
SYNTH INDUSTRIES PRIVATE LTD - Opponent(s)
 

=========================================================
 
Appearance
: 
MR.VARUN
K.PATEL for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 21/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

From
the perusal of the documents on record with assistance of learned
counsel for the appellant, we find that the central issue involved is
whether the manufacturer can claim credit on the service tax paid on
GTA service on outward transportation of goods beyond the place of
removal. Such question was framed in a group of appeals being Tax
Appeal No.419/2010 and connected matters, in the following manner :

“Whether
in the facts of the case, the Tribunal was justified in holding that
the assessee was entitled to receive Cenvat credit on the service
tax paid on GTA service on outward transportation of the goods
beyond the place of removal in view of definition contained in rule
2(l) of the Cenvat Credit Rules, 2004 defining term ‘input service’
?”

After
considering various statutory provisions and judgements cited by the
learned advocates, the question was answered in favour of the
assessee. Judgements of the tribunal in these cases were upheld.
Decision of the tribunal in case of ABB Ltd. and Ors. v. CCE &
ST, Bangalore & ors.

reported in 2009(92) RLT 665 was approved.

Facts
being common in the present appeal, without giving further elaborate
reasons, this tax appeal is also dismissed.

(Akil
Kureshi,J.)

(Ms.

Sonia Gokani,J.)

(raghu)

   

Top