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 10]

Customs, Excise and Gold Tribunal - Delhi

M/S. Birla Ericsson Optical Ltd. vs Cce, Bhopal on 28 February, 2001

Equivalent citations: 2001(131)ELT287(TRI-DEL)

ORDER

P.G. Chacko

1. I have carefully examined the records and heard both sides. The dispute is with regard to a refund claim made by the appellants. The claim was made for refund of excess duty paid, upon adjustment under Rule 9B of the Central Excise Rules at the time of final assessment of duty liability. The claim was rejected on the ground that it was made beyond a period of six months from the date of finalisation of assessment. Ld. Advocate Sh. N.R Khetan has been has been able to make out a prima facie case that the limitation provisions of Section 11B of the Central Excise Act were not applicable to cases of refund comtemplated by Rule 9B of the Central Excise Rules at the material time, by citing relevant case law as well as subsequent amendments to Section 11B made in 1999. Ld. JDR Sh. Swatantra Kumar has opposed ld. Counsel's argument by relying on the provisions of Section 11B as well as of Rule 173S of the Central Excise Rules. A prima facie case does exist in the appeal. The appeal is admitted and posted for regular hearing to 24.4.2001.