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 0]

Custom, Excise & Service Tax Tribunal

Commissioners Of Central Excise vs M/S Shivangi Jari House on 26 June, 2015

        

 
In The Customs, Excise & Service Tax Appellate Tribunal
West Zonal Bench At Ahmedabad

 ****

Appeal No : E/1150/2007 (Arising out of OIA-VP/243/SRT-I/07 Dated 24/09/2007 passed by Commissioners (Appeals) of Central Excise, Customs and Service Tax-SURAT-I) Commissioners of Central Excise, Customs and Service Tax-SURAT-I : Appellant (s) Vs M/s Shivangi Jari House : Respondent (s) Represented by:

For Appellant (s) : Shri Alok Srivastava, Authorised Representative For Respondent (s): None For approval and signature:
Mr. P.K. Das, Honble Member (Judicial) Mr. P.M, Saleem Member (Technical)
1.

Whether Press Reporters may be allowed to see the Order for publication as per Rule 27 of the CESTAT (Procedure) Rules, 1982? No

2. Whether it should be released under Rule 27 of the CESTAT (Procedure) Rules, 1982 for publication in any authoritative report or not?

No

3. Whether their Lordships wish to see the fair copy of the order?

Seen

4. Whether order is to be circulated to the Departmental authorities?

Yes CORAM:

MR. P.K. DAS, HONBLE MEMBER (JUDICIAL) Mr. P.M, SALEEM, HONBLE MEMBER (TECHNICAL) Date of Hearing/Decision: 26.06.2015 Order No. A/10949 / 2015 Dated 26.06.2015 Per: P.K. Das Revenue filed this appeal against the impugned order passed by the Commissioner (Appeals). None appears on behalf of the Respondent.
2. After hearing the Learned Authorised Representative on behalf of the Revenue and on perusal of the records, we find that the appeal involves the denial of CENVAT credit of Rs. 1, 25,214.00. Following to CBEC Circular No. 390/Misc./163/2010-JC, Dated 17.08.2011 and decision of the Honble Karnataka High Court in the case of Commissioner vs. Sri Siddhi Freezers & Exporters Pvt. Ltd. 2014 (309) E.L.T. A95 (Kar.)., we find that the amount involved is less then the monetary limit as stipulated by the Board. Accordingly, the Appeal filed by the Revenue is dismissed.

(Dictated & Pronounced in open Court) (P.M.Saleem) (P.K. Das) Member (Technical) Member (Judicial) govind 2