Gujarat High Court High Court

Commissioner vs “Whether on 24 February, 2011

Gujarat High Court
Commissioner vs “Whether on 24 February, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/583/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

TAX
APPEAL No. 583 of
2010 
 
=========================================================

 

COMMISSIONER,
CENTRAL EXICSE, CUSTOMS & SERVICE TAX, DAMAN - Appellant(s)
 

Versus
 

TUSHAR
SAMANI, AUTHORISED SIGNATORY OF M/S DIVYA PHARMA - Opponent(s)
 

=========================================================
 
Appearance
: 
MR.VARUN
K.PATEL
for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			:
						
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MS JUSTICE SONIA GOKANI     24th February 2011 
			
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Admit
for consideration of the following substantial questions of law :-

[1] “Whether,
in the facts and circumstances of the case, the respondent assessee
is legally entitled to get CENVAT credit of Special Excise Duty [SED]
paid on rejected goods under Rule 16 (1) of the Central Excise Rules,
2002 ?”

[2] “Whether,
in the facts and circumstances of the case, the learned CESTAT has
erred in law in holding that the demand having been raised beyond the
normal period of limitation is time barred ?”

[3] “Whether,
in the facts and circumstances of the case, the assessee is liable to
pay penalty under Rule 26 of the Central Excise Rules, 2002 read with
Rule 13 of erstwhile CENVAT Credit Rules, 2002 read with Section 11AC
of the Central Excise Act, 1944 ?”

To
be placed with Tax Appeal No. 516 of 2010.

{Akil
Kureshi, J.}

{Ms.

Sonia Gokani, J.}

Prakash*

   

Top