IN THE HIGH COURT OF KERALA AT ERNAKULAM
C.E.Appeal.No. 40 of 2005()
1. THE COMMISSIONER,
... Petitioner
Vs
1. M/S.STEEL COMPLEX LTD.,
... Respondent
For Petitioner :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :24/01/2008
O R D E R
C.N.RAMACHANDRAN NAIR
&
T.R.RAMACHANDRAN NAIR, JJ.
=========================
C.E.Appeal No. 40 of 2005.
=========================
Dated this the 24th day of January, 2008.
C.N.Ramachandran Nair, J.
J U D G M E N T
This appeal is filed against the order of the Customs, Excise and
Service Tax Appellate Tribunal, Bangalore reducing the penalty to
Rs.10,000/- under Section 11AC, not equal to the duty determined on
the ground that the respondent is a sick industry referred to BIFR
scheme. We do not find the Tribunal’s order as illegal or arbitrary.
However, we make it clear that the same will not be treated as a
precedent as to the interpretation of Sec.11AC, by the appellant.
Therefore we dismiss the appeal.
C.N.RAMACHANDRAN NAIR, JUDGE.
T.R.RAMACHANDRAN NAIR, JUDGE.
kvs/-