CEA 45 of 2009(O&M) 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CEA No. 45 of 2009(O&M)
Date of decision 28 .7.2009
Commissioner, Central Excise Commissionerate, Ludhiana ... Appellant
Versus
M/s Malerkotla Steels and Alloys Pvt. Ltd. Barnala and another ...
Respondents.
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr.Gurpreet Singh ,Advocate for the appellant
1. Whether Reporters of local papers may be allowed to see the judgement ?
2. To be referred to the Reporter or not ?
3. Whether the judgement should be reported in the Digest ?
M.M.KUMAR, J.
This appeal filed under Section 35 G of the Central Excise Act,
1944 (for brevity ‘the Act’) is directed against order dated 29.5.2008 passed
by the Customs, Excise and Service Tax Appellate Tribunal, New Delhi (for
brevity ‘the Tribunal’). The Tribunal has recorded a categorical finding that
the dealer- respondent had produced a copy of invoice showing truck
number and also produced G/R issued by the transport company showing
the same truck number. Octroi receipts were also produced which bear the
same truck number. Even weighment slips were also of the same truck
number. On the basis of the aforesaid material the Tribunal has taken the
view that the dealer- respondent cannot be considered to have not received
the inputs from the registered dealers under the cover of invoice showing
payment of duty. On that basis the Tribunal held that credit could not be
denied to the dealer- respondent on the ground that registered dealer had not
received the material. Accordingly it has been held by the Tribunal that the
CEA 45 of 2009(O&M) 2
credit is available to the respondent.
Having heard learned counsel at a considerable length we find
that the findings recorded by the Tribunal does not suffer from any legal
infirmity warranting interference of this Court. Once the Tribunal has taken
the particular view on the basis of evidence then any other view, even if
possible, cannot be preferred. The High Court under Section 35 G of the Act
does not sit as a court of appeal to re-appreciate the evidence and record a
new finding of fact. There is thus no merit in the appeal which may warrant
admission of the appeal as no question of law much less a substantive
question of law would arise for determination. The appeal is wholly mis-
conceived and the same is accordingly dismissed.
(M.M.Kumar)
Judge
(Jaswant Singh)
28.7.2009 Judge
okg