Allahabad High Court High Court

Commissioner, Customs & Central … vs M/S Damini Printers (P) Ltd. Eerut on 15 July, 2010

Allahabad High Court
Commissioner, Customs & Central … vs M/S Damini Printers (P) Ltd. Eerut on 15 July, 2010
Court No. - 37

Case :- CENTRAL EXCISE APPEAL DEFECTIVE No. - 329 of 2005

Petitioner :- Commissioner, Customs & Central Excise Noida
Respondent :- M/S Damini Printers (P) Ltd. Eerut
Petitioner Counsel :- K.S. Sinha

Hon'ble Rajes Kumar,J.

Hon’ble Bharati Sapru,J.

Heard learned counsel for the parties.

Cause shown is sufficient.

Delay in filing the appeal is condoned.

Application is allowed.

15.7.2010

OP

Court No. – 37

Case :- CENTRAL EXCISE APPEAL DEFECTIVE No. – 329 of 2005

Petitioner :- Commissioner, Customs & Central Excise Noida
Respondent :- M/S Damini Printers (P) Ltd. Eerut
Petitioner Counsel :- K.S. Sinha

Hon’ble Rajes Kumar,J.

Hon’ble Bharati Sapru,J.

Admit on the following substantial questions of law:

1-“Whether deemed credit is admissible on inputs ‘Grey fabrics’ though Grey
fabrics is not a declared input under Notification No. 6/2002-CE (NT) dated
1.3.2002?

2-Whether the Tribunal is justified in granting the deemed credit on the Gray
fabrics?

Issue notice.

Order Date :- 15.7.2010
OP