Customs, Excise and Gold Tribunal - Delhi Tribunal

Kirloskar Pneumatic Co. Ltd. vs Collector Of Customs on 27 January, 1997

Customs, Excise and Gold Tribunal – Delhi
Kirloskar Pneumatic Co. Ltd. vs Collector Of Customs on 27 January, 1997
Equivalent citations: 1997 (92) ELT 550 Tri Del


ORDER

Shiben K. Dhar, Member (T)

1. The appellants imported various components for manufacture of Air Conditioning and Refrigeration Compressor over 7.5 H.P. The impugned goods viz. the Discharge valve, Spring Plate and Suction Valve Spring Plates were assessed to duty under heading 7320.90. The appellants claimed reassessment of spring plates under heading 8414.90. The claim was rejected by the Assistant Collector. The Collector (Appeals) upheld the order. The appellants have now come up in appeal against the impugned order.

2. Arguing for the appellants, the Learned Advocate while reiterating the grounds of appeal fairly concedes that the matter is covered against them in Tribunal’s order No. C/1738/96-B, dated 26-12-1996 1997 (90) E.L.T. 428 (Tribunal) in their own case.

3. The Learned DR also submits that the Tribunal has since decided that the impugned goods are correctly classifiable under 7320.90.

4. We have heard both sides.

5. We find that similar issue came up for consideration before this Tribunal in appellants’ own case in their appeal No. 3428/88-B2. The Tribunal vide Final Order No. 1738/96-B, dated 26-12-1996 held that the impugned goods are classifiable under Tariff heading 73.20. In view of this, following the ratio of this order, we reject the appeals and uphold the impugned orders.