Customs, Excise and Gold Tribunal - Delhi Tribunal

Cce vs Triveni Undertaking on 4 October, 2004

Customs, Excise and Gold Tribunal – Delhi
Cce vs Triveni Undertaking on 4 October, 2004
Equivalent citations: 2004 (117) ECR 287 Tri Delhi
Bench: S Kang, Vice, M T K.C.


ORDER

S.S. Kang, Vice President

1. The Revenue filed this appeal against order-in-appeal passed by the Commissioner (Appeals).

2. The adjudicating authority imposed a penalty of Rs. 20,000/- as the respondents made default in making the fortnightly payment of duty. On appeal filed by the Revenue the Commissioner (Appeals) enhanced the penalty to Rs. 10,50,000/-.

3. The contention of the appellant is that the penalty should be equal to the amount of duty as the duty amount is Rs. 21,87,096/-, therefore, the penalty should be enhanced to the amount of duty.

4. We find that the Tribunal in the case of Escorts JCB v. CCE after relying upon the decision of the Hon’ble Supreme Court in the case of MP v. BHEL held that the adjudicating authority has discretion to impose lesser amount of penalty the mandatory penalty. In view of the above decision of the Tribunal, we find no merit in the appeal, the same is dismissed.

(Dictated 8b pronounced in open Court on 4.10.2004.)