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 2, Cited by 15]

Supreme Court of India

Metal Box India Ltd. vs Commissioner Of Central Excise, Mumbai on 3 April, 2003

Equivalent citations: [2004]121COMPCAS266(SC), 2003(155)ELT13(SC), (2003)11SCC197, AIRONLINE 2003 SC 116, AIRONLINE 1993 SC 347, (2003) 110 ECR 267, (2003) 155 ELT 13, (2004) 121 COM CAS 266, 2003 (11) SCC 197, (2003) 4 SUPREME 496.2, 1994 SCC (SUPP) 2 511

Bench: S.S.M. Quadri, Ashok Bhan

ORDER

1. This appeal is filed against the Order No. 152/97-WZB passed by the Customs, Excise and Gold (Control) Appellate Tribunal, West Regional Bench at Mumbai (for short 'the Tribunal'), in Appeal No. E/789-RV/95-Bom., dated December 23, 1996.

2. The Tribunal dismissed the appeal on the ground that the amount which was required to be deposited under Section 35F of the Central Excise Tax Act, 1944 was not deposited within the period allowed by the Tribunal.

3. Mr. Rana Mukherjee, the learned Counsel for the appellants, submits that in view of Section 22 of the Sick Industrial Companies (Special Provisions) Act, 1985 (for short 'the Sick Industries Act'), the appellant need not deposit the amount, as ordered by the Tribunal, as protection is available to the appellant under the said provision. We are afraid, we cannot accept the contention of the learned Counsel for reasons more than one. First, this aspect was not the subject matter of the order under challenge and, secondly, Section 22 of the Sick Industries Act, provides relief in regard to the proceedings which relate to (a) winding up of the industrial company; (b) execution, distress or the like against any of the properties of the industrial company, (c) the appointment of a receiver in respect thereof, and (d) proceeding in regard to suit for recovery of money or for the enforcement of any security against the industrial company or of any guarantee in respect of any loans or advance granted to the industrial company. Payment of pre-deposit covered under Section 35F of the Central Excise Tax Act, 1944 does not fall under any of the above-mentioned categories in Section 22 of the Sick Industries Act.

4. We find no merit in the appeal. It is, accordingly, dismissed but, in the circumstances of the case, without any order as to costs.