ORDER
Shri C.N.B. Nair
1. The dispute in the present case is about permissibility of 15% discount. The impugned order has disallowed the discount and raised the duty demand of Rs.2,205.78. The order has imposed a penalty of Rs.1,000/- also. During hearing of the Stay Petition, ld. Counsel for the appellants has submitted that the discount given in the present transaction was at the rate of 15% which had been approved for the previous period in a price list with effect from 1.9.91.
2. Ld. DR, Shri A.K. Chattopadhyay, points out that the sale in the instant case was to another unit of the same group. He also submits that the sale was on stock transfer basis.
3. The discount is at the same rate which had been approved during the period when price list was in force, we consider this a fit case for grant of stay. The Revenue shall not take any action during the pendency of the appeal for the recovery of the duty amount or penalty.
Dictated and pronounced in the open Court.