Judgements

G.S. Financials, S.M. … vs Commissioner Of Central Excise on 5 June, 2007

Customs, Excise and Gold Tribunal – Mumbai
G.S. Financials, S.M. … vs Commissioner Of Central Excise on 5 June, 2007
Bench: T Anjaneyulu


ORDER

T. Anjaneyulu, Member (J)

1. All these four appeals involve a common issue which relates to enhancement of the penalty by the Commissioner. Central Excise & Customs in his revisional authority. Therefore the stay applications filed by the individual appellants are being disposed of by a common order.

2. In all these appeals, the appellants have paid service tax levied along with interest and penalty imposed by the original adjudicating authority. It appears that the Commissioner of Central Excise (Service Tax), Nashik has reviewed the orders passed by the original authority and in exercise of his revisionary powers, the penalty has been enhanced on all the appellants. Hence these appeals.

3. In view of the fact that the appellants have already deposited the service tax levied along with interest and the original penalty amount, they deserve for grant of waiver of pre deposit of the enhanced penalty amounts. Accordingly pre deposit is waived and stay is granted from its recovery pending disposal of the appeals. All these stay applications are allowed. List the appeals on 11.6.2007 for regular hearing.

(Dictated in court)