Andhra HC (Pre-Telangana)
Shanti Alloys Pvt. Ltd. vs Commissioner Of C. Ex. on 20 December, 1998
Equivalent citations: 2003(89)ECC753
Bench: P. Venkatarama Reddi, Bilal Nazki
ORDER
P. Venkatarama Reddi, Actg. C.J.
1. We cannot say that the Tribunal has committed any illegality in dismissing the appeal filed against the order of the appellate authority refusing to condone the delay and to entertain the appeal. In view of the specific provision contained in the proviso to Section 35(1) of the Central Excise Act, the condonation of delay beyond the period of 90 days does not arise. The ratio of the decision in G. Satyanarayana Reddy v. State of A.P. sought to be relied upon by the appellant's counsel has no application as the provision with which the Division Bench was concerned in the said case was materially different and there was no embargo against entertainment of appeal after a particular time-limit. In this view of the matter, we dismiss the writ petitions at the admission stage subject to the direction that the disputed duty shall not be collected for a period of six weeks.