Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pyloff Packaging Pvt. Ltd. vs Union Of India (Uoi)
2001 Latest Caselaw 884 Bom

Citation : 2001 Latest Caselaw 884 Bom
Judgement Date : 6 November, 2001

Bombay High Court
Pyloff Packaging Pvt. Ltd. vs Union Of India (Uoi) on 6 November, 2001
Equivalent citations: 2002 (142) ELT 31 Bom
Bench: A Shah, S Bobde

ORDER

1. Rule. Respondents waive service. By consent rule made returnable forthwith.

2. The challenge is to the order of the Commissioner of Central Excise (Appeals) directing pre-deposit of the entire amount of duty and 50% of the penalty within 15 days. Mr. Patel contended that the appellant authority failed to appreciate the contention of the petitioner that there was total violation of the principles of natural justice by the adjudicating authority. He contended that the adjudicating authority gave hearing only in respect of the show cause notice dated 2nd May, 1994 but while passing the order he covered all the 21 show cause notices. He relied upon the decision of the Supreme Court in the case of Sangfroid Remedies Ltd. v. Union of India, 1998 (103) E.L.T. page 5. The learned Counsel also made a grievance that the submission made by the company regarding its financial difficulties was not properly appreciated by the authority. We find some merit in the submission of Mr. Patel. In our opinion, in the facts and circumstances of the case interest of justice would be served, if the petitioner is directed to deposit 25% of the amount of duty by way of pre-deposit. The impugned order of the Commissioner is stand modified to that extent. Petitioner is given eight weeks time to deposit the same amount.

3. Rule is made absolute in terms of the order mentioned above.

All Authorities concerned to act on the ordinary copy of this order duly authenticated by the Associate of this Court.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter