Karnataka High Court
M/S Bannari Amman Sugars Limited vs The Commissioner Of Central … on 19 November, 2009
{N THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE ism DAY or NOVEMBER,V2'{)'C9._V
PRESENT " "'"
THE HON'BLE MR. JUSTICE d '
AND _
THE HON'BLE MR. JUSTICEAARAVINDKU'1i*IAR._f_
CEA No.2o[2Qg§" ~
BETWEEN
M / s Bannari Amman Sugars Limited,
Post Box No.27, Alaganchi vi1iage;~.._
Nanjangud--57 1 301, Kamataka. A ,
(Represented by Mr.P.Nia=nickaVé§,s;1gany; 'T
General Manager}. V 1
{By Sri.K.S.Ravi%3.1iiankar, '}C .. _'
The Commissiorzer "of Central Excise,
S1 & S2, Vinaya Marga,V.-"
Siddhartha Nagar; Mysore~--570 O} 1.
to ..... : Respondent
' ,{Sia1::Veenauiadhav, Advocate.)
. A 'jgipifieal is filed under Section 35G of the Central
Ex-c_iseV__Act., 944 pragdng to set aside the CESTAT final order
dated 29-10-2004 passed in final order No.1680--1681/2004
in appeal No.0/406/04 and direct refund of the Cenvat
Credit and interest amounts already paid with interest and
' etc;
This appeal coming on for hearing, this
KUMAR J. delivered the following : »
JUDGMENT
In View of our order passeciiin of
the same assessee whereundepr wedhave i1e1ppd,’_..”./1i1″‘1..Ei’t the’; dassesspee
was entitled for availing the Mdddirat ereditpfdthe
order passed by cssmfg in No. iaso arid 1681 /2004
dated 29-10-2004 is and accordingly
the same ..t}._1__eVf’appe1lant is entitled to
claim refi1nd__o1€ been paid pursuant to
the questions of law does not
arise iforloilir this Case in View of the finding in
CEA 2 1 the appeai is allowed. No costs.
5?;
Sci]-as
Iudgg
bb gaff
S /_ Euéfia