Gujarat High Court High Court

Commissioner vs Unknown on 12 July, 2011

Gujarat High Court
Commissioner vs Unknown on 12 July, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/607/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 607 of 2011
 

With


 

TAX
APPEAL No. 635 of 2010
 

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

COMMISSIONER
OF CENTRAL EXCISEAND CUSTOMS, VADODARA-11 - Appellant(s)
 

Versus
 

M/S
VINY ROYAL PLASTICOATS P LTD - Opponent(s)
 

================================================= 
Appearance
: 
MR
YN RAVANI for Appellant(s) : 1, 
None for Opponent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 17/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Tax
Appeal is admitted for consideration of following substantial
questions of law :-

“(1) Whether Tribunal committed error in interpreting Rule
57AB(2)(b) of Central Excise Rules, 1944, by allowing credit in
respect of the additional duty under Section 3 of the Additional
Duties of Excise (Textiles & Textiles Articles) Act, 1978 and
credit in respect of the Additional Duty of excise under Section 3
of the Additional Duties of Excise (Goods of Special Importance) Act,
1957 to be utilized towards the payment of duty of excise leviable on
the final products under any of these two Acts or only on the duty
leviable on the final products under the respective Acts?

(2) Whether the Provision of the Central Excise Act permit Cash
Refund of accumulated credit on account to any reason.?”

To
be heard with Application No.4 of 2003.

(Akil
Kureshi, J. )

(Ms.

Sonia Gokani, J.)

sudhir

   

Top