Judgements

Newkem Products Corporation vs Commissioner Of Central Excise, … on 24 April, 2001

Customs, Excise and Gold Tribunal – Mumbai
Newkem Products Corporation vs Commissioner Of Central Excise, … on 24 April, 2001
Equivalent citations: 2001 (133) ELT 96 Tri Mumbai


ORDER

Gowri Shankar, Member (Technical)

1. The appeals are taken up for disposal withe consent of both sides after waiving deposit.

2. In determining the classification of thermolite hard setting and nulite hardsetting two products manufactured by the applicant, the Commissioner (Appeals) has applied the ratio of is earlier order dated 30.7.99.

3. That order has been set aside by this Tribunal in appeal E/3657/99 filed by the appellant. The Tribunal has overruled the classification under heading 6807.90 determined by the Commissioner (Appeals). Following the ratio of this decision, these appeals are allowed and the impugned order set aside.

4. The early hearing application does not survive and is hence dismissed.