Gujarat High Court High Court

Appearance : vs Whether on 24 November, 2010

Gujarat High Court
Appearance : vs Whether on 24 November, 2010
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/291/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 291 of 2009
 

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


 

COMMISSIONER
OF CENTRAL EXCISE & CUSTOMS SURAT-I 

 

Versus
 

MAHALAXMI
TEXTILES 

 

======================================
 
Appearance : 
MR
RJ OZA for Appellant 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 04/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

The
Commissioner of Central Excise & Customs, Surat-I, Surat, has
filed this Tax Appeal under sec. 35-G of the Central Excise Act, 1944
proposing to formulate the following substantial question of law for
determination and consideration this court :

Whether
in the facts and circumstances of the case, the Tribunal has
committed a substantial error of law in reducing penalty imposed on
the respondent under Rule 26 of Central Excise (No.2) Rules, 2001 to
the extent of 25% despite having confirmed the duty on account of
clandestine removal and evasion of Central Excise duty?

Heard
Mr. R.J. Oza, learned Sr. Standing Counsel, appearing for the revenue
and perused the orders passed by the authorities below.

The
Commissioner of Central Excise, Surat has imposed penalty of Rs.
25,000/- under rule 26 of the Central Excise (No. 2) Rules, 2001 on
the respondent. This order was challenged before the CESTAT and
CESTAT has reduced the said penalty amount to 25% thereof. The
order of CESTAT has been challenged in the present Tax Appeal.

Without
going into the merits of the controversy, we do not entertain this
appeal only on the ground of smallness of the amount.

The
appeal is, therefore, summarily dismissed.

(K.A.

PUJ, J.)

(RAJESH
H. SHUKLA, J.)

pnnair

   

Top