Karnataka High Court
Commissioner Of Service Tax vs M/S Bpl Limited on 25 February, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25" DAY OF FEBRUARY, 2019
PRESENT
THE HON'BLE M. JUSTICE K.L. HAHHUNAEH
AND
THE HON'BLE MRS. JUSTICE E V. HAGAHATHNA"«V
c.E.A.N¢f5Sr2006»
BETWEEN:
Commissioner of Se;vicedTax;VI'V
Service Tax Commiasioneratet
No_l5' S.Picdm?lggf€L" u -gaww
Lalbagh H¢aa;a¢;'.__V, 9 g'V
Bangalorey27f_ "'.dVjfi'~* g ' .. APPELLANT
(By Advbaapa Sriffi H Bhaskar)
AND:
M/SABPL E£d.;~*
_ l1"fiKm}I Old Madras Road,
"Avalahalli,
d7,'BanqaLorewfi3. .. RESPONDENT
"Ad{By'Hdvoeate Sri.K.S.Ravishankar)
x'<$his CEA is filed under Sec 35G of the Central
" Excise Act,1944, to allow the appeal and set aside
2' ith& orders passed by CESTAT, Bangalore, dated
'".22jI1.2eo5 in Order No 2008/2005 and to decide the
dequestion of law framed in the appeal.
Yfiww
Ex.)
This Appeal is coming on for final hearing
this day, MANJUNATH J. delivered the following:
J U D G M E N T
when the matter is taken up for final hearing,
counsel for the appellant submitsi that Kfihe
question of law raised in this_appeai”is.answeredi
against the revenue by the Honfble Sfipieeg dearth
in COMMISSIONER OF _p\’i}i_n’QpABir;¥I i
M/s GUJARAT cAR3oN_AND ;NnfisTR;Es’Lifi,eXA1R 2008
SCW–6803). TherefeEeh_ne_ite&nests_ this court to
dismiss the appeal ahsaeging the enestion of law
against the revenue and in favour of the assessee.
2. ;n»pyie#ueoft his: submission, the appeal is
;1_ais@isse§ ffgllowing the judgment of the Apex
CCurt_1f7
Sd/-
JUDGE
i'”*,i*s}n8o31o
.. 5&1/_
ELHDCSEI