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 12]

Supreme Court of India

Collector Of Central Excise, Hyderabad vs Divya Enterprises Ltd. on 5 March, 2003

Equivalent citations: 2003(87)ECC705, 2003(153)ELT497(SC), 2003(10)SCALE488, (2003)9SCC222, AIRONLINE 2003 SC 106, (2003) 108 ECR 641, (2003) 153 ELT 497, 2003 (9) SCC 222, (2003) 10 SCALE 488

Bench: S.N. Variava, B.N. Agrawal

ORDER

1. Heard the learned Counsel for the parties.

2. We have seen Notification No. 65 of 1987 dated 1st March, 1987. In our view the interpretation given by the Tribunal cannot be sustained. The impugned order must be and is, therefore, set aside.

3. Under this Notification Terry towelling was exempted. However the terry-towelling fabric was not exempted. Respondents have paid duty on the exempted item i.e. on towels but duty has not been paid on the fabric. As the notification does not exempt fabrics, duty has to be paid on the fabric under the Heading "5802.12". We, however, direct that the respondent will be given adjustment for the duty paid on the towels. If on calculation of duty, it is found that a higher amount has been paid than what is due on the fabric, then the claim for refund will be allowed. If on the other hand it is found that some duty has still to be paid then the respondent shall pay the duty.

4. We clarify that this order is applicable only for the period of the notification and not for any other period.

5. Appeal stands disposed of.