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 4, Cited by 4]

Allahabad High Court

Doaba Rolling Mills (P) Ltd. vs Cegat on 5 February, 2004

Equivalent citations: 2004(169)ELT258(ALL)

Bench: B.S. Chauhan, Ghanshyam Dass

JUDGMENT

1. This writ petition has been filed for quashing the order of the Customs, Excise and Service Tax Appellate Tribunal, New Delhi, dated 25-8-2003, by which it had dismissed the application of the petitioner, affirming its earlier order dated 4-12-2002 by which it had dismissed the petitioner's appeal against the order of the Adjudicating Authority.

2. In the instant case, the appeal was dismissed with the observation that by amendment in the Customs Act, the Appellate Authority did not have the power to condone the delay of more than 30 days and admittedly the appeal had been preferred after expiry of more than 30 days, therefore, the learned Tribunal had rejected the appeal vide order dated 4-12-2002. Subsequently, petitioner preferred an application to recall that order, which has been dismissed by impugned order. Hence this petition.

3. If the statute provides for a period of limitation, and further maximum period for which the delay can be condoned, the authority can not extend the same. If the Legislature in its wisdom has fixed a maximum period for doing a particular thing, the authority is not competent to prescribe the period beyond it. Example for the same may be given that the Legislature while amending the Code of Civil Procedure, particularly Section 148, restricted the period which Civil Court may extend to do something only to the extent of 30 days and not beyond it. Earlier there had been no limitation. Similarly, under Order VIII Rule 1, C.P.C. amendment has been made that written statement be filed within thirty days from the date of service of summons but the Court by recording reasons, may extend the said period upto 90 days. Interpreting the said provisions that Civil Court may have a power to extend that period further, would amount to rewriting a provision, which is not permissible in law. Statutory provision has to be read without adding or subtracting any word in it. Statutory provision requires to be given strict adherence.

4. More so, it is settled law that making reference to any wrong provision would not vitiate the order, therefore, in the instant case, as instead of making reference to the Customs Act, the provisions of Central Excise Act, 1944 have been referred to, we are of the considered opinion that it will not vitiate the order impugned.

5. In the instant case, as by amendment, power of the Appellate Authority has been restricted to condone the delay upto 30 days and the appeal was preferred after the said period, we see no reason to interfere in the impugned order. The writ petition is dismissed.