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

Cce, Delhi-Iii vs M/S. Jindal Strips on 8 June, 2001

ORDER

Jyoti Balasundram

1. According to the Revenue there is an error apparent from the record in mentioning only on error in appeal in the cause title of the Final Order No. A/1085-92/99-NB dated 30.11.99, since the order disposed of three orders in appeal. There is a further error in wrong mention of amount of modvat credit proposed to be recovered - amount shown in the Tribunal's order is Rs. 28,23,435/- which pertains only to one show-cause notice and the total amount involved is rs. 64,87,821/-.

2. Upon hearing both sides, we are satisfied that the above two mistakes have arisen and we, therefore, rectify the final order by correcting the cause title to include order-in-Appeal No. 330-CE-TLH/98 and 331-CE-TLH/98. We also correct the mistake in paragraph 2 by substituting the figure of Rs. 64,87,821/- for the figure of Rs. 28,23,435/-.

3. The application is hereby allowed.