Judgements

Commissioner Of Central Excise … vs M/S Tropical Nortec on 24 August, 2001

Customs, Excise and Gold Tribunal – Mumbai
Commissioner Of Central Excise … vs M/S Tropical Nortec on 24 August, 2001


ORDER

G.N. Srinivasan, Member (J)

1. The appeal challenges the order passed by the appellate authority which inter alia held that allegations made in the show cause notice are either rectifiable or are such that it will not affect the duty paying character of the goods. He held that once the duty paying character of the goods is not in dispute, the modvat credit cannot be denied. This finding has been challenged in the appeal before me.

2. I have learned DR as well as representative of the assessee company/respondent before me. Shri J.M. Noronha, representative of the company, showed me four sets of invoices which has been the subject matter of the assessment and appeal. The inspection of the same reveals that excise duty has been paid at the input stage. This has been revealed and this has also been checked by the DR. He therefore fairly conceded that the impugned order cannot be assailed. Hence I dismiss the appeal of the department as not borne out by law and facts.

3. Appeal dismissed.

(Dictated in Court)