Judgements

Commissioner Of C. Ex. vs Andhra Cement Co. Ltd. on 29 November, 2000

Customs, Excise and Gold Tribunal – Tamil Nadu
Commissioner Of C. Ex. vs Andhra Cement Co. Ltd. on 29 November, 2000
Equivalent citations: 2001 (73) ECC 809
Bench: S Peeran, S T S.S.


ORDER

S.L. Peeran, Member (J)

1. This Revenue appeal arises from adjudication Order No. 6/91 passed by Additional Commissioner of Central Excise, Guntur. Against the same matter, Revenue has filed another Appeal No. E/96/95 which came up for hearing on 15.11.2000 and the same was disposed of by allowing the appeal of Revenue in the light of the judgment rendered in the case of Singareni Collieries Co. Ltd. v. CCE 1998 (37) ELT 361 and that of Associated Cement Co. Ltd. v. CCE . We directed Shri S. Kannan, DR to verify whether the present appeal of the Revenue has already been disposed of or not. On verification, he points out that against the same impugned order, another appeal had been filed in E/96/95 which has been disposed of by Final Order No. 1573/2000 dated 15.11.2000 by allowing the Revenue appeal. A certified copy of the same is placed on records.

2. The respondents are absent. In view of filing of another appeal against the same impugned order on the same matter in E/96/95 which has already been disposed of in their favour vide Final Order No. 1573/2000 dated 15.11.2000, this appeal is dismissed as infructuous.