Judgements

Centaur Chemicals Pvt. Ltd. vs Commissioner Of Central Excise, … on 27 March, 2001

Customs, Excise and Gold Tribunal – Mumbai
Centaur Chemicals Pvt. Ltd. vs Commissioner Of Central Excise, … on 27 March, 2001


ORDER

Gowri Shankar, Member (Technical)

1. The application is for waiver of deposit of Rs. 64,995/-

2. The Dy. Commissioner dropped the proceedings initiated against the applicant on the three notices on the ground that since the full quantity of spent catalyst which it had sent to the job worker for restoration had not been received back, it could not take back the entire deposit at 10% of the value of the job worker as the rules then in force required. The department appealed this order to the Commissioner (Appeals) set aside the order of the Dy. Commissioner but has given no further directions. The net result therefore is that there is no order in force today. The notice remains, pending adjudication. The question of any duty will not arise.

3. The stay application is dismissed as unnecessary.