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 2, Cited by 1]

Supreme Court of India

Union Of India (Uoi) vs Bhadra Sahakari Sakkare Karkhana ... on 31 July, 1998

Equivalent citations: AIR1999SC2865, JT1998(9)SC505, (1999)1SCC197, AIR 1999 SUPREME COURT 2865, 1999 (1) SCC 197, 1999 AIR SCW 2329, (1998) 9 JT 505 (SC), 1998 (9) JT 505

Bench: S.B. Majmudar, M. Jagannadha Rao

ORDER

1. Learned senior counsel for the petitioner is right when he contends relying upon a Constitution Bench decision of this Court in the case of Mafatlal Industries Ltd. v Union of India, that as per Rule 330(b) the payment of duty under protest can be said to have taken place only when a letter of protest was delivered to the proper officer and that date is found by the Assistant Collector to be 15-9-1981. He therefore submits that the demand for refund from 1-9-1981 to 14-9-1981 would get time-barred as the application for refund was filed on 17-3-1982. The duty paid for the disputed period amounts to Rs. 37,000/- and odd. As the amount involved is too small even though we agree with learned senior counsel for the petitioner that on the question of law he is on a stronger footing in the peculiar facts and circumstances of this case, we are not inclined to interfere under Article 136 of the Constitution of India.

2. The Special Leave Petition is accordingly dismissed.