Judgements

Commissioner Of Central Excise, … vs M/S. Ennore Foundaries Ltd. on 3 April, 2001

Customs, Excise and Gold Tribunal – Tamil Nadu
Commissioner Of Central Excise, … vs M/S. Ennore Foundaries Ltd. on 3 April, 2001


ORDER

S.L. Peeran, Member (Judicial)

1. This is a Revenue Appeal, challenging the grant of Modvat Credit on Transformer Oil by the Commissioner (Appeals), Chennai in his order No. 41/99 (M-I) dt. 12.4.99.

2. I have heard both sides in the matter. It was brought to my notice that the issue is no longer res integra and the tribunal has upheld the grant of Modvat credit to Transformer oil used in the manufacture of Transformer. There is also CBEC circular No. 344/60/97-CX dt.22.10.97 as relied in the case of Ram Swarup Electricals Ltd. vs CCE., Allahabad reported in 1998 (101) ELT 281 (T). In view of the issue being covered in favour of the assessees there is no merit in the Revenue Appeal and hence respectfully following the above noted decision, Revenue Appeal is dismissed.

(Order dictated and pronounced in the open court)