ORDER
S.S. Kang, Vice-President
1. Head both sides.
2. The issue involved in this appeal is regarding the collection of amount as Insurance charges. The Revenue wants to include in the assessable value of the goods.
3. We find that this issue is now covered by Hon’ble Supreme Court decision in the case of Baroda Electric Meters Ltd. v. Collector of Central Excise, reported in 1997 94 ELT 13 (SC) and in the case of Indian Oxygen Ltd. v. Collector of Central Excise, reported in 1988 (36) ELT 723 (SC). In view of the above decision the demand on account of excess Insurance charges collected by the appellants is not sustainable. Hence, set aside. The appeal is allowed.