IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP 2624/1992
Date of Decision: 26.10.2009
M/s The Iron Factory
..........Petitioner
Versus
Union of India and others
..........Respondents
CORAM: HON'BLE MR.JUSTICE M.M.KUMAR
HON'BLE MR.JUSTICE JASWANT SINGH.
Present: Mr.D.K.Nagar,Advocate for
Mr.Arun Walia,Advocate for the petitioner.
Mr.HPS Ghuman,Advocate for respondents.
1. To be referred to the Reporter or not ?
2. Whether the judgement should be reported in the Digest ?
M.M.KUMAR,J.
This order shall dispose of a set of three writ petitions
namely CWP No.2624, 2625 and 2626 of 1992. The prayer made by all
the three petitioners is that directions be issued to the respondents-Union
of India to implement the order dated 20.12.1990 (Annexure P/2) passed
by the Custom, Excise and Gold (Control) Appellate Tribunal, New
Delhi.
According to the affidavit filed by the Assistant
Commissioner, Central Excise Division Mandi Gobindgarh on
8.10.2009, the refund claim based on the order passed by the Tribunal on
20.12.1990 was subject to furnishing of proof that the incidence of tax
CWP 2624/1992 2
has not been passed on to the consumers. In para 6 it has been
categorically asserted that the petitioner had failed to submit any
evidence to prove that incidence of duty has not been passed to the
buyers. The adjudicating authority at the time of adjudication of the
respective claims had held that all the eligible buyers had taken the
Modvat credit and other benefit available under the Law in respect of
the duty paid on the Central Excise gate passes in their names. It thus
follows that burden of duty has already been passed on by the
petitioner to the buyers. Furthermore, the petitioner has not
controverted the aforesaid assertion by any supporting evidence .
In view of the above nothing survives for adjudication in
these petitions. The writ petitions are wholly without merit as the
petitioners have failed to prove that the burden of tax has not been
passed to the consumers. Accordingly, the writ petitions fail and are
hereby dismissed.
(M.M.Kumar)
Judge
26.10.2009 (Jaswant Singh)
joshi Judge