Judgements

Jain Ship Breaking Co. vs Commissioner Of Central Excise, … on 14 August, 2001

Customs, Excise and Gold Tribunal – Mumbai
Jain Ship Breaking Co. vs Commissioner Of Central Excise, … on 14 August, 2001

ORDER

Gowri Shankar, Member (Technical)

1. The departmental representative agrees that the issue is covered by the decision of this Tribunal in Priya Blue Industries Ltd vs CCE (appeal E/1659 and others).

2. Accordingly, we have decided to take up the appeals and allow them, setting aside the impugned order.