Citation : 2017 Latest Caselaw 3447 Bom
Judgement Date : 21 June, 2017
CEA 45/15
- 1 -
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CENTRAL EXCISE APPEAL NO.45/2015
Commissioner of Customs,
Central Excise and Service Tax,
N-5, Town Centre,
CIDCO, Aurangabad.
...Appellant..
(Org.respondent)
Versus
M/s Shri Dnyaneshwar Trust,
Dnyaneshwarnagar,
P.O.Bhende S.K., Tq.Newasa,
Ahmednagar.
...Respondent...
(Org.appellant)
.....
Shri Dwarkadas S. Ladda, Standing Counsel for appellant.
Shri Abhay Kolte, Advocate for respondent.
.....
CORAM: ANOOP V. MOHTA &
SUNIL K. KOTWAL, JJ.
DATE: 21.06.2017
ORAL JUDGMENT (Per Anoop V. Mohta, J.) :
1] Heard learned counsel counsel appearing for parties.
2] The preliminary objection is raised to the
maintainability of present appeal filed u/s 35G of the
Central Excise Act, 1944 (the Act) and the Rules made
thereunder as issue is about rate of duty / value of
CEA 45/15
- 2 -
goods. The contention is clear from the plain reading of
Section 35L of the Act that the appeal is maintainable
before the Supreme Court. The learned counsel for
appellant is unable to oppose the same.
2] After considering the issue so raised and the
submissions so made revolving around the order passed by
CESTAT, we are inclined to dispose of present appeal by
accepting the contention of the learned counsel appearing
for respondent.
3] A Division Bench of this Court in Commissioner of
Customs and Central Excise, Goa v. Primella Sanitary
Products (P) Ltd. (2002 (145) ELT 515 (Bombay), referring
to the dispute relating to the rate of duty, has dealt
with the issue. The Division Bench in the said case in
paragraph no.10 has observed as under :-
"10. Section 35H of the Central Excise Act, 1944 prohibits the Commissioner of Central Excise or the other party from making an application to the High Court for directing the Appellate Tribunal to refer any question of law arising from such order of the Tribunal against an order relating, among other things, to the determination of any question having a relation to the rate of duty of excise or to the value of goods for the purposes of assessment. We,
CEA 45/15
- 3 -
therefore, find considerable force in the submission of the learned Counsel for the respondent that the application filed bay the applicant raises issue which relates to the determination of a question having relation to the rate of duty of excise or to the value of the goods for the purposes of assessment and, as such, a reference under Section 35H of the Central Excise Act, 1944 is not maintainable."
4] Therefore, taking over all view of the matter and
without expressing anything on merits of the matter, we
are disposing of present appeal as not maintainable with
liberty to the appellant to take appropriate
proceedings / appeal in accordance with law. No costs.
(SUNIL K. KOTWAL, J.) (ANOOP V. MOHTA, J.)
ndk/c216179.doc
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!