Gujarat High Court Case Information System
Print
TAXAP/75620/2008 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 756 of 2008
=========================================
COMMISSIONER
OF CENTRAL EXCISEAND CUSTOMS - Appellant(s)
Versus
KASHISH
SILK MILLS PRIVATE LIMITED - Opponent(s)
=========================================
Appearance :
MR
RJ OZA for Appellant(s) : 1,
None for
Opponent(s) : 1,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/03/2009
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Admit.
Issue
notice on the following substantial question of law:
Whether
in the facts and circumstances of the case, the Tribunal was
justified in holding that penalty to be imposed under section
96ZQ(5) of the Central Excise Rules, 1944 is not mandatory ?
Whether
in the facts and circumstances of the case the Tribunal was
justified in holding that imposition of penalty equivalent to the
amount of duty short paid/not paid is not mandatory in terms of Rule
96ZQ(5)(ii) of the Central Excise Rules, 1944 ?
(K.S.RADHAKRISHNAN,
C.J.)
(AKIL
KURESHI, J.)
(vjn)
Top