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 0, Cited by 5]

Supreme Court of India

Special Prints Ltd. vs Commissioner Of Central Excise And ... on 12 November, 2003

Equivalent citations: 2003ECR808(SC), 2003(158)ELT428(SC), AIRONLINE 2003 SC 24, 2004 (13) SCC 763, (2003) 111 ECR 808, (2003) 158 ELT 428, (2006) 1 KCCR 277, (2006) 3 KANT LJ 159

Bench: S. Rajendra Babu, G.P. Mathur

ORDER

1. A show cause notice was issued by the Assistant Collector of Central Excise, Surat regarding the products manufactured by the appellant on behalf of merchant manufacturers, namely -

"(i) Vereli Textile Industries, Surat.
(ii) Garden Silk Mills, Surat.
(iii) Surat Textile Mills, Surat.

and clearing the goods i.e. M.M.F. of different varieties in two patterns i.e. (i) Lump form (ii) cut form."

2. In the said show cause notice the assessing authority did not take note of the situation considered by the Tribunal in this case; whether the assessable value should include the value of the grey cloth in the hands of the processor, the value of the job work done and manufacturing expenses of the processor and his profit or the value of the grey cloth in hands of the processor should refer to the value of the full metre length of grey fabrics received by the processor from his customer and not the cost of grey fabrics in the hands of the processor.

3. None of the authorities has considered that the appellant had no opportunity to put forth his case in this regard. In that view of the matter we set aside the order made by the assessing authority as affirmed by the appellate authority and remit the matter to the assessing authority for fresh consideration. The appellant shall treat this part of our order as part of the show cause notice issued to him. The appellant shall appear before the authority within four weeks from today and file his objections. The appeal is allowed accordingly.