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 1]

Customs, Excise and Gold Tribunal - Delhi

A.Y. Enterprises vs Cce Delhi on 18 January, 2001

ORDER

V.K. Agrawal:

1. In this appeal, filed by M/s A.Y. Enterprises, the issue involved is wether the length of gallaries is also to be included t o the length of the chamber while determining the annual production capacity of the Hot Air Stenter.
2. I heard Shri Y.K. Kumar, Ld. Advocate, for the Appellant, and Shri A.K. Jain, Ld. DR for the Revenue. The issue involved in the present appeal has been settled by the Larger Bench of the Tribunal is the case of M/s Sangam Processors Bhilwara Ltd. Vs. CCE Jaipur, Final Order No. 16/2000/NB (DB) dt. 4-1-2001, wherein it was held that the gallery which is having no fans or radiators attached to it cannot come within the perview of "any other equipment " as contemplated by Explanation I to Hot Air Stenter Independent Textile Processors Annual Capacity Dtermination Rules, 1998. Accordingly Tribunal Held that the view, expressed by the Tribunal in the case of R.M. Gupta Textile, 2000(40) RLT234 to the effect that galleries are not to be included in the dimension of hot air chamber for finding out of production capacity, is correct. Following the ratio of the said decision, the appeal filed by the Appellate is to be allowed. However, as pointed out by the Ld. DR the matter has to go back to the Commissioner for determining the Annual Production Capacity without taking into consideration the length of galleres. The matter is, therefore, remanded to the Commissioner for determining the Annual capacity of Production without taking into consideration the length of galleries and also to provide consequential reliet, if any, to the Appellants.