Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shubhada Polymers Products P. ... vs Union Of India (Uoi)
2006 Latest Caselaw 230 Bom

Citation : 2006 Latest Caselaw 230 Bom
Judgement Date : 9 March, 2006

Bombay High Court
Shubhada Polymers Products P. ... vs Union Of India (Uoi) on 9 March, 2006
Equivalent citations: 2006 (204) ELT 552 Bom
Bench: R Lodha, J Devadhar

ORDER

1. Rule. Returnable forthwith.

2. Mr. C.J. Joy, Advocate waives service for the respondents.

3. By consent, rule is heard finally at this stage.

4. The petitioners have approached this Court by means of this writ petition aggrieved by the order dated 30th June 2005 passed by the Joint Secretary, Government of India, Ministry of Finance, New Delhi whereby he disposed of three revision applications.

5. The petitioners rebate claims were rejected by the Deputy Commissioner vide three orders-in-original passed on 23rd January, 2004, 9th March, 2004 and 23rd April, 2004. Aggrieved thereby the petitioners preferred three appeals. The Commissioner (Appeals) by consolidated order dated 28th October, 2004 disposed of two appeals arising out of the order dated 9th March, 2004 and 23rd April, 2004. By a separate order passed a day earlier on 27th October, 2004, the Commissioner (Appeals) disposed of the Appeal from the order dated 23rd January, 2004. Aggrieved thereby the three revision applications were filed by the petitioners under Section 35EE(2) of the Central Excise Act, 1944. All the three revision applications, as indicated above, came to be dismissed on 30th June, 2005. Hence the present writ petition.

6. The present writ petition deserves to be allowed on the short ground of non-consideration of the Corrigendum dated 19th November, 2002 clarifying the condition V of the Notification No. 43/2002-Cus., dated 19th April, 2002, despite the specific contention raised in this regard by the petitioner. In the revision application, admittedly, the petitioner raised inter alia the following contentions :

(a) That the appellants had submitted that Notification No. 43/2002 Cus., Dated 19-4-2002 is concerned, it stands corrected ab initio from 19-4-2002 and D.E.E.C. availment bar, therefore, vide condition (v) therein, is correctly barred only against Rule 18 (input) (ARE-2) or Rule 19(2) CT2 + ARE-2, rebate or relief and not against Rule 18 finished goods (ARE-1), rebate or Rule 19(1) ARE-1 or CR1 +ARE-1, facility. The Id. Commissioner thus rejected rebate claim without applying his mind and without taking the change made in the Notification No. 43/2002 Cus.

(b) That the Govt. of India, Ministry of Finance and Co. Affairs, Department of Revenue vide Drawback Public Notice No. 9/2002, dated 29-11-2002 issued a Corrigendum which read as below :

G.S.R. 705 (E)": In condition (v) of opening paragraph of the Notification of the Govt. of India in the erstwhile Ministry of Finance, Dept. of Revenue, No. 43/2002-Cus, Dated 19-4-2002, published in the Gazette of India (Extraordinary), vide G.S.R. No: 292 (E), the words and figure "rule 18 (rebates of duty paid on materials used in the manufacture of resultant product.

7. Upon perusal of the impugned order, we find no discussion and consideration of the Corrigendum dated 29th November, 2002 in the impugned order.

8. Without going into the merits of the matter, we are satisfied that the matter requires reconsideration by the revisional authority since the vital issue concerning applicability of corrigendum dated 29th November, 2002 clarifying condition V of the Notification No. 43/2002-Cus., dated 19th April, 2002 was not considered by the revisional authority.

9. We, accordingly, dispose of the rule by the following order :

(i) The order dated 30th June, 2005 passed by the Joint Secretary, Government of India, Ministry of Finance, New Delhi is quashed and set aside.

(ii) The three revision applications arising out of Orders-in-Appeal No. AT/82/M-II/04 and Appeal No. AT/85 and 86/Mumbai-II/2004 dated 27th October, 2004 and 28th October, 2004 are restored to the file of the Joint Secretary, Government of India, Ministry of Finance, New Delhi for fresh consideration in accordance with law in the light of the corrigendum dated 29th November, 2002.

No costs.

 
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 : MAIMS

 
 
Latestlaws Newsletter