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 1, Cited by 1]

Customs, Excise and Gold Tribunal - Delhi

Aggarwal Commercial Corporation vs Collector Of Customs on 19 October, 1984

Equivalent citations: 1990(45)ELT673(TRI-DEL)

ORDER
 

 K. Prakash Anand, Member (T)
 

1. The question for decision in this case is whether stamping foils are entitled to assessment at the rate of 40% under Serial No. 12 of Notification No. 29-Cus./79, dated 10-2-79.

2. None appeared for the appellants. A telegram has been received from Shr Balani, Advocate, on behalf of the appellants, pointing out that the issue involved in this matter has already been decided in CEGAT Order No. D-11/82 dated 4-1-1983. The relevant order relates to Allibhoy Mahmood v. Collector of Customs, 1983 (12) E.L.T. 385 (CEGAT)]. This fact has also been re-iterated in a written submission by Shri Balani in which he has also stated that an appeal on similar issue, relating to P.K. leather cloth being entitled to the benefit of assessment under Notification No. 29/79, dated 10-2-1979, by virtue of being embellishments for footwear, has been allowed to the same appellants, vide CEGAT Order No. D-220/83 dated 21-4-1983.

3. Shri Sunderrajan, JDR, who appeared on behalf of the respondents, agreed that the...in this case was covered by these two earlier decisions of the Tribunal and he had nothing further to add in the matter.

4. In view of the foregoing, we allow the appeal with consequential relief to the appellants.