Customs, Excise and Gold Tribunal - Delhi Tribunal

C.C.E. vs Simplex Mills Co. Ltd. on 22 September, 1999

Customs, Excise and Gold Tribunal – Delhi
C.C.E. vs Simplex Mills Co. Ltd. on 22 September, 1999
Equivalent citations: 2000 (67) ECC 111
Bench: G B Deva, R T Lajja


ORDER

G.A. Brahmadeva, Member (J)

1. This is an appeal filed by the department against the impugned order dated 16.10.1992 passed by the Collector of Central Excise (Appeals), Bombay.

2. When the matter was called none appeared on behalf of the respondents. However, it was submitted by them that issue involved herein has already been decided by the Tribunal in a series of cases.

3. Heard Shri Ashok Kumar, learned JDR for the Revenue.

4. The issue involved in the present case is whether “Designed Printing Nickel Cylinder” falling under sub-heading No. 8442.00 is eligible for exemption under Notification No. 201 /87-CE dated 3.9.1987.

5. The Collector (Appeals) following the decisions of the Tribunal has accepted the contention of the party.

6. We find that the issue involved herein has been covered by the following decisions of the Tribunal:–

1. Collector of Central Excise, Bombay-1 v. New Great Eastern Spfg. & Weaving Co., Ltd.,

2. Victoria Mills Ltd. v. C.C.E. Bombay .

Since the issue has already been covered and considered by the Tribunal in the aforesaid cases, we accept the contentions of the respondent and the appeal filed by the department is hereby dismissed.