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 3, Cited by 3]

Customs, Excise and Gold Tribunal - Delhi

Gokul Metallizers Pvt. Ltd. vs Commissioner Of Customs on 7 December, 2000

Equivalent citations: 2001(129)ELT157(TRI-DEL)

ORDER
 

Lajja Ram, Member (T)
 

1.The matter was called. No one appeared for the appellants M/s. Gokul Metallizers Pvt. Ltd. The notice for today's hearing was issued on 9-11-2000 and was duly acknowledged by the appellants. In their communication dated 13-11-2000 they have stated as under :-

"We shall be obliged if you will give us a revised date of hearing to take place after 15-1-2001 as it will not be convenient for us to attend the hearing on 7- 12-2000."

No ground has been given as to why it would not be convenient for the appellants to attend the hearing. The matter is very old in which the goods were imported in the year 1994. The matter relates to the refund claim of Rs. 1,14,650/- filed after the goods had been cleared. They had not filed any appeal against the assessment/classification settled in the Bill of Entry. The refund was rejected on merits. On appeal the collector of Customs (Appeals) held that as the appellants had not filed any appeal against the assessment no refund claim was admissible. He had held that the appellants had bypassed this procedure under Section 127 of the Customs Act and had filed the refund claim without any supporting order in appeal.

2. We have heared Dr. D.K. Verma, SDR and gone through the facts on record. We find that the matter is covered by the Supreme Court decision in the case of CCE, Kanpur v. Floc India Pvt. Ltd. - 2000 (120) E.L.T. 285 (S.C.). The honourable Supreme Court had held that where an adjudicating authority has passed an order which is appealable in the statute and the party aggrieved did not choose to exercise the statutory right of filing of appeal, it is not open to the party to question the correctness of the order of the adjudicating authority subsequently by filing a claim for refund on the ground that the adjudicating authority had committed an error in passing the order. Reference may also be made to the Supreme Court decision in the case of Union of India v. Food Specialities ltd. -1998 (97) E.L.T. 402 (S.C.).

3. In view of the settled position of law settled at the highest level, we do not find any merit in this appeal and the same is rejected. Ordered accordingly.