Allahabad High Court
Commissioner Of Central Excise vs M/S Triveni Engg. & Industries … on 13 August, 2010
Court No. - 37 Case :- CENTRAL EXCISE APPEAL DEFECTIVE No. - 102 of 2008 Petitioner :- Commissioner Of Central Excise Respondent :- M/S Triveni Engg. & Industries Ltd. Petitioner Counsel :- B.K. Singh Raghuvanshi Hon'ble Yatindra Singh,J.
Hon’ble Rajes Kumar,J.
The Customs, Excise & Service Tax Appellate Tribunal (Tribunal)
has recorded the finding that there is no malafide intention on the
part of the respondent on suppressing the facts. In view of this, the
imposition of penalty was set aside.
The finding of the Tribunal is finding of fact. No substantial
question of law arises from the order of the Tribunal. The appeal
fails and is dismissed.
Order Date :- 13.8.2010
OP