High Court Punjab-Haryana High Court

Commissioner Of Central Excise … vs M/S.Grover Suri & Associates on 9 March, 2009

Punjab-Haryana High Court
Commissioner Of Central Excise … vs M/S.Grover Suri & Associates on 9 March, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
               CHANDIGARH

                                     S.T.A.No.5 of 2008
                                     Date of Decision:- 09.03.2009


Commissioner of Central Excise Commissionerate,
Jalandhar (Hqrs. at Chandigarh)                         ....Appellant(s)

                  vs.

M/s.Grover Suri & Associates, Lally Niwas,
Jalandhar                                               ....Respondent(s)


                  ***

CORAM:-HON'BLE MR.JUSTICE M.M.KUMAR
       HON'BLE MR.JUSTICE AUGUSTINE GEORGE MASIH

                  ***

Present:-   Mr.Sanjiv Kaushik, Advocate
            for Indirect Taxes.

                   ***
1.Whether Reporters of the local papers may be allowed to see the
judgment?
2.To be referred to the Reporters or not?
3.Whether the judgment should be reported in the Digest?

                  ***


M.M.KUMAR, J.

The Revenue has filed the instant appeal under Section 35 (G)

of the Central Excise Act, 1944 ( for brevity ‘the Act’) read with Section 83

of the Finance Act, 1994 challenging order dated October 15, 2007

(Annexure P-4) passed by the Customs, Excise and Service Tax Appellate

Tribunal, New Delhi (for brevity the Tribunal).

In para 5 of the order, there are categorical findings that the

respondent-assessee was not given reasonable opportunity of hearing which

is violative of the principles of natural justice. The order dated 17.11.2006

passed by the Revisional Authority i.e. Commissioner, Central Excise and
S.T.A.No.5 of 2008 -2-

Customs has been set aside with liberty to him to pass a fresh order after

affording proper opportunity of hearing to the respondent.

Having heard the learned counsel, we find that there is no

room to entertain the instant appeal because the Tribunal has recorded a

categoric finding that the principles of natural justice were required to be

observed and the matter has been remanded to the Commissioner,

Central Excise and Customs, for fresh decision after affording proper

opportunity of hearing to the respondent.

This appeal does not warrant admission and accordingly, the

same is dismissed.



                                                  ( M.M.KUMAR )
                                                       JUDGE



March 09, 2009                        ( AUGUSTINE GEORGE MASIH )
poonam                                             JUDGE