High Court Karnataka High Court

M/S Bannari Amman Sugars Limited vs The Commissioner Of Central … on 19 November, 2009

Karnataka High Court
M/S Bannari Amman Sugars Limited vs The Commissioner Of Central … on 19 November, 2009
Author: K.L.Manjunath And Kumar
{N THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE ism DAY or NOVEMBER,V2'{)'C9._V
PRESENT " "'"

THE HON'BLE MR. JUSTICE    d '

AND    _
THE HON'BLE MR. JUSTICEAARAVINDKU'1i*IAR._f_ 

CEA No.2o[2Qg§" ~ 
BETWEEN   

M / s Bannari Amman Sugars Limited,

Post Box No.27, Alaganchi vi1iage;~.._ 
Nanjangud--57 1 301, Kamataka. A ,
(Represented by Mr.P.Nia=nickaVé§,s;1gany;  'T 
General Manager}.  V  1  

{By Sri.K.S.Ravi%3.1iiankar,  '}C .. _'

The Commissiorzer "of Central Excise,
S1 & S2, Vinaya Marga,V.-"
Siddhartha Nagar; Mysore~--570 O} 1.
 to   .....  : Respondent

 ' ,{Sia1::Veenauiadhav, Advocate.)

. A 'jgipifieal is filed under Section 35G of the Central
Ex-c_iseV__Act.,  944 pragdng to set aside the CESTAT final order
dated 29-10-2004 passed in final order No.1680--1681/2004

 in appeal No.0/406/04 and direct refund of the Cenvat
 Credit and interest amounts already paid with interest and
'  etc;



This appeal coming on for hearing, this 
KUMAR J. delivered the following :    » 

JUDGMENT

In View of our order passeciiin of

the same assessee whereundepr wedhave i1e1ppd,’_..”./1i1″‘1..Ei’t the’; dassesspee
was entitled for availing the Mdddirat ereditpfdthe
order passed by cssmfg in No. iaso arid 1681 /2004
dated 29-10-2004 is and accordingly
the same ..t}._1__eVf’appe1lant is entitled to
claim refi1nd__o1€ been paid pursuant to
the questions of law does not

arise iforloilir this Case in View of the finding in

CEA 2 1 the appeai is allowed. No costs.

5?;

Sci]-as
Iudgg

bb gaff
S /_ Euéfia