Custom, Excise & Service Tax Tribunal
(Arising Out Of Order-In-Appeal ... vs Wockhardt Ltd on 25 June, 2015
IN THE CUSTOMS, EXCISE & SERVICE TAX APPELLATE TRIBUNAL, WEST ZONAL BENCH AT MUMBAI COURT No.II IN APPEAL No.E/2062/06 (Arising out of order-in-appeal No.RKR(31)45/2006 dated 22/03/2006 passed by the Commissioner of Central Excise & Customs (Appeals), Mumbai.) Applicant Represented by: Mr.H.M.Dixit, Asst. Comm. (AR) Commissioner of Central Excise & Customs, Aurangabad Versus Wockhardt Ltd., Respondent Represented by:
Mr.MP Baxi, Advocate Date of hearing 25/06/2015 Date of decision 25/06/2015 CORAM Mr. P.K. Jain, Honble Member (Technical) Mr.S.S. Garg, Honble Member (Judicial) ORDER No: ..
Per: P.K. Jain
1. This appeal is filed by the Revenue. The amount involved is less than Rs.5,00,000/-.
2. Keeping in view the fact that the amount involved is less than Rs.5,00,000/- and as per the litigation policy of the Government vide Boards letter F.No. 390/Misc./163/2010-JC dated 17.8.2011 read with Honble Gujarat High Courts judgments in the case of CCE, Surat-I vs. Shreenath Fabrics reported in 2014 (303) ELT 540 (Guj.) and in the case of CCE-Vadodara-I vs. Pharmanza Herbal Pvt. Ltd. reported in 2014 (306) ELT 153 (Guj.) and the judgment of the Honble Karnataka High Court in the case of CCE, Bangalore-III vs. Presscom Products reported in 2011 (268) ELT 344 (Kar.), the appeal of the Revenue is dismissed without going into the merits of the case. (Dictated in Court) (S.S. Garg) Member (Judicial) (P.K. Jain) Member (Technical) pj 2