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 3, Cited by 8]

Customs, Excise and Gold Tribunal - Tamil Nadu

M/S. Pennar Acqua Exports Ltd. vs C.C., Chennai on 30 April, 2001

ORDER

Shri S.L. Peeran

1. This appeal arises from the order in appeal No. M.Cus 1455/96 dated 28.8.96 passed by the Commissioner (Appeals) by which he has held as under in paras 5 & 6 of his order:

"5. The short question that arises for determination in this appeal is whether Notification No. 196/94 is applicable to the impugned goods. Bill of entry for the same was filed on 22.9.94 after the grant of entry inwards.
6. Since the relevant date for determination of the rate of duty in terms of Section 15 of the Customs Act, 1962 is the date on which the bill of entry is present under Section 46, and since on the date on which the B/E was presented in this case, viz 22/9/94, the Customs Notification 194/94 dt 8.12.94 was evidently not in force, the appeal merits rejection.

2. Heard both sides in the matter.

4. We notice that the issue is covered by the judgement of the Hon'ble Supreme Court in the case of Union of India vs. Apart Pvt Ltd reported in 1999 (112) ELT 3 (SC). We find that the findings rendered by the Commissioner (Appeals) is in keeping with the law laid down by the Hon'ble Apex Court wherein the Hon'ble Apex Court has clearly held that the crucial date for rate of duty applicable to any imported goods the date determined in accordance with Section 15(1) of the Customs Act, 1962 viz (a) in the case of goods cleared for home consumption the date of presentation of bill of entry under Section 46 or the date of grant of entry inwards to the vessel whichever is later and (b) in the case of goods removed from the bonded warehouse, the date of actual removal of the goods from the warehouse. The learned Commissioner (Appeals) has rightly followed the ruling rendered by the Hon'ble Supreme Court. In view of this, there is no merit in the appeal and the appeal is rejected.

5. (Dictated and pronounced in open Court)