Gujarat High Court High Court

Commissioner vs Unknown on 23 June, 2008

Gujarat High Court
Commissioner vs Unknown on 23 June, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1542/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1542 of 2007 
 
=========================================


 

COMMISSIONER
OF CENTRAL EXCISE& CUSTOM, SURAT-I - Appellant(s)
 

Versus
 

PRIYALAXMI
PARINTS PVT. LTD. - Opponent(s)
 

=========================================
 
Appearance : 
MR
HARIN P RAVAL for Appellant(s) : 1, 
None for
Opponent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
		 
			 

             
			              and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 23/06/2008  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)

Heard Mr Harin P
Raval, learned counsel for the appellant. The appeal is admitted in
terms of the following questions :-

(A) Whether in the
facts and circumstances of the case, the Tribunal is justified in
holding that the penalty to be imposed under Rule 96ZQ[5][ii] of the
Central Excise Rules, 1944 is not mandatory?

(B) Whether in the
facts and circumstances of the case, the Tribunal is justified in
holding that imposition of penalty equivalent to the amount of duty
short paid/not paid is not mandatory in terms of Rule 96ZQ[5][ii] of
the Central Excise Rules, 1944?

The appeal shall be
heard with Tax Appeal No.1593 of 2007.

Issue notice to the
other side. Paper book shall be filed within three months.

Place the appeal for
final hearing after the paper book is filed in Tax Appeal No.1593 of
2007.

[M.S. SHAH, J.]

[D.H.WAGHELA, J.]

mrpandya*

   

Top