Judgements

Philips India Ltd. vs Commissioner Of Customs on 21 November, 2002

Customs, Excise and Gold Tribunal – Mumbai
Philips India Ltd. vs Commissioner Of Customs on 21 November, 2002
Equivalent citations: 2003 (159) ELT 792 Tri Mumbai
Bench: K Kumar, S T C.


ORDER

Krishna Kumar, Member (J)

1. The case was called. No one is present on behalf of the appellant.

2. Shri. M.P. Sendo, learned J.D.R. appearing on behalf of the Reve­nue submitted that the appellants have failed to comply with the condition as given in Notification No. 88/94-Cus., dated 1-3-94. Therefore, his submission is that there is no merits in the appeal filed by the appellant and the Commis­sioner (Appeals) has rightly dismissed the appeal filed before him on the lim­ited ground that benefit under Notification No. 88/94 is conditional, requir­ing an undertaking to be given by the importer at the time of import, that the imported goods would be used for manufacture of the listed item i.e. Graph­ite of Resistive Composition. The exemption is available on that pre­condition. As the catalogue was not submitted at the material time, the char­acteristic and the nature of the goods could not be determined. This was a pre-condition to the benefit which have been forfeited by not fulfilling the condition at the time of clearance itself. Therefore, the appellants have no case in their favour.

3. After hearing the learned J.D.R. and perusal of the records, we find no merit in the appeal. As such the appeal is dismissed.