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 2]

Supreme Court of India

Collector Of Central Excise, Ahmedabad vs Maheshwari Mills Ltd. on 17 April, 2002

Equivalent citations: 2002ECR274(SC), 2002(142)ELT520(SC), (2002)10SCC733, 2002 AIR SCW 3770, 2002 (10) SCC 733, (2002) 103 ECR 274, (2002) 142 ELT 520

Bench: S.P. Bharucha, N. Santosh Hegde, Shivaraj V. Patil

ORDER

1. We have heard learned counsel for the Revenue (Appellant) and find that the order of the Tribunal is correct. Reliance has rightly been placed, given the facts, upon the judgment of this Court in Union of India and Ors. v. Madhumilan Syntex Pvt. Ltd. (35 E.L.T. 349).

2. Our attention has been drawn by learned counsel for the appellant to the judgment of this Court in Elson Machines Pvt. Ltd. v. Collector of Central Excise (38 E.L.T. 571) and it is submitted that a different view has been taken'lherein. We do not think so. The latter judgment only says that there is no estoppel against seeking to take a different view from that taken in an approved classification list. But that judgment does not say that a demand notice can be issued demanding duty on a basis other than that approved in the classification list without seeking to vary the classification list.

3. The appeals are dismissed.

4. No order as to costs.