Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 3]

Supreme Court of India

Lucky Biscuits Co. vs Collector Of Central Excise, Patna on 19 September, 1996

Equivalent citations: 1996(87)ELT335(SC), (1997)10SCC229, AIRONLINE 1996 SC 361, 1997 (10) SCC 229, (1996) 67 ECR 491, (1996) 87 ELT 335

Bench: S.P. Bharucha, K. Venkataswami

ORDER

1. When special leave to appeal was granted, it was limited to the question of inclusion of the value of wooden cases.

2. The order of the Deputy Collector of Central Excise, Patna passed on 14-12-1971 held that the cost of wooden boxes which were used to protect the goods from damage/deterioration in transit by rail, etc., would not be included in the assessable value. It does not appear that the Tribunal, in the order under appeal, has specifically applied its mind to the wooden cases. The cost of the wooden cases used to protect the goods, already packed, in transit is excludible from the assessable value of the goods by reason of the judgment of this Court in Union of India and Ors. v. Godfrey Philips India Ltd. and Ors. reported in 1985 (22) E.L.T. 306. To this extent, the appeal is allowed and the order of the Tribunal set aside. There shall be no order as to costs.