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 4]

Customs, Excise and Gold Tribunal - Mumbai

Bajaj Auto Limited vs Commissioner Of Central Excise & ... on 15 March, 2001

ORDER
 

  Gowri Shankar, Member (T)  

 

1. The question for consideration in this appeal is the eligibility to modvat credit of the rear view mirrors for scooters, motor cycles and three-wheeled motor vehicles which the appellant clear after payment of duty fitted with these vehicles. In its decision in the case of the same appellant in appeal E/674/97 and others (order No. C-I/1380-82/2000 dated 11.4.2000, which has been followed by two other benches, the Tribunal has held that these mirrors were inputs used in the manufacture of the motor vehicles which have been cleared on payment of duty and the duty paid on these mirrors was hence available to the appellant as modvat credit.

2. The appeal is accordingly allowed and the impugned order set aside.