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 82]

Supreme Court of India

Suchitra Components Ltd vs Commissioner Of Central Excise,Guntur on 17 January, 2007

Equivalent citations: 2007 AIR SCW 6244, 2006 (12) SCC 452, AIR 2007 SC (SUPP) 987, (2007) 2 SCALE 234, (2007) 3 SUPREME 215, (2007) 52 ALLINDCAS 136 (SC)

Bench: Ar. Lakshmanan, V.S. Sirpurkar

           CASE NO.:
Appeal (civil)  3596 of 2005

PETITIONER:
SUCHITRA COMPONENTS LTD

RESPONDENT:
COMMISSIONER OF CENTRAL EXCISE,GUNTUR

DATE OF JUDGMENT: 17/01/2007

BENCH:
Dr. AR. LAKSHMANAN & V.S. SIRPURKAR

JUDGMENT:

JUDGMENT O R D E R This appeal is directed against the final order no.204/05- NB-A dated 14th January, 2005 passed by the Customs, Excise & Service Tax Appellate Tribunal, New Delhi in Appeal No.E/3422/93-NB-A. We have heard Mr. A.R. Madhav Rao, learned counsel for the appellant and Mr. K. Radhakrishna, learned Senior Counsel for the respondent. We have perused the orders passed by the lower Authorities and also of the Tribunal. The point raised by the learned counsel for the appellant is covered by the recent judgment of this Court in Civil Appeal No.4488 of 2005, Commissioner of Central Excise, Bangalore versus M/s. Mysore Electricals Industries Ltd., reported in 2007 (204) E.L.T. 517. In the said Judgment, this Court held that a beneficial circular has to be applied retrospectively while oppresive circular has to be applied prospectively. Thus, when the circular is against the assessee, they have right to claim enforcement of the same prospectively.

In view of the submission made by the learned counsel for the appellant and also of the judgment of this Court in C.A. No.4484/05 (supra), the appellant is liable to pay the duty from 29.8.1990 i.e. from the date of issue of the show cause notice and not from 1.3.1990 as ordered by the Tribunal. The Civil Appeal stands allowed on the above terms. No costs.