High Court Patna High Court - Orders

Commissioner Of Central Excise vs Indian Oil Corporation Limited on 16 September, 2010

Patna High Court – Orders
Commissioner Of Central Excise vs Indian Oil Corporation Limited on 16 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     MA No.43 of 2007
       Commissioner of Central Excise, Revenue building, Birchand Patel
       Path, Patna.                               ....Appellant /Appellant.
                                           Versus
       Indian Oil Corporation Limited, Barauni, District-Begusarai, Bihar.
                                            .....Respondents/Respondents.
       For the Appellant :      Mrs. Archana Meenakshee &
                                Mrs. Archana Sinha, Advocates

       For the Respondent :    Mr. D.V. Pathy, Advocate
                                        -----------

6 16.09.2010 Heard the parties.

On behalf of appellant strong objection has been

taken to the two words appearing at the end of the

impugned order. Those words are – “appeal rejected”.

For better appreciation of the matter, the short

order under challenge is extracted herein below:

“In view of the fact that the Revenue
has now been granted permission to pursue
their appeal before the Tribunal, we recall
our earlier order of closure of appeal and
restore the appeal to its original number.
Restoration of Appeal is accordingly
allowed. Appeal rejected”.

Mr. D.V. Pathy appearing on behalf of the

respondent Indian Oil Corporation Ltd. has fairly

accepted our view that the import of the order under

appeal was to restore the appeal of the revenue to its

original number and clearly restoration was allowed and
-2-

the appeal remains to be heard on merit.

In view of aforesaid fair stand, we find

substance in the submission advanced on behalf of

appellant that the words “appeal rejected” have occurred

at the end of the order under appeal on account of some

mistake. Hence, these two words are deleted from the

order under appeal dated 4.7.2006.

Thus, it stands clarified that the appeal in

question is still pending before the learned Customs,

Excise and Service Tax Appellate Tribunal, Kolkata as

Central Excise Appeal No. E-749/2002, to be decided on

merits.

This appeal is allowed to the aforesaid

extent. No costs.

(Shiva Kirti Singh, J.)

(Hemant Kumar Srivastava, J. )
sk