Gujarat High Court High Court

Commissioner vs Revenue Is In Appeal Against The … on 22 September, 2011

Gujarat High Court
Commissioner vs Revenue Is In Appeal Against The … on 22 September, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/209/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 209 of
2011 
=========================================================

 

COMMISSIONER
OF CENTRAL EXCISE - Appellant(s)
 

Versus
 

M/S
PANKAJ METALS PVT LTD MERGED WITH M/S PANKAJ - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RJ OZA for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 22/09/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

1.0
Revenue is in appeal against the judgment of the Tribunal dated
12.01.2009. Following question has been raised for our consideration.

“Whether
in the facts and circumstances of the case, the Tribunal has
committed substantial error of law in setting aside order passed by
the Commissioner imposing penalty under Rule 209 A of the Central
Excise Rules, 1944 on the respondents?”

2.0
Counsel for the Revenue pointed out that in the present appeal issue
pertains to imposition of penalty under Rule 209 A of the Central
Excise Rules, 1944. Counsel candidly pointed out that in Tax Appeal
No.1393 of 2009, this Court vide order dated 10th March,
2011 had upheld the CESTAT’s decision on quantum additions. Since the
penalty was based on such additions and when the additions do not
survive, in our opinion the decision of the Tribunal to delete the
penalty would call for no interference. Tax Appeal is accordingly
dismissed.

[AKIL
KURESHI, J.]

[Ms.

SONIA GOKANI, J.]

Amit

   

Top