Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner vs Shri Krishna Laxmi Steel Udyog (P) Ltd
2026 Latest Caselaw 1980 Jhar

Citation : 2026 Latest Caselaw 1980 Jhar
Judgement Date : 16 March, 2026

[Cites 0, Cited by 0]

Jharkhand High Court

Commissioner vs Shri Krishna Laxmi Steel Udyog (P) Ltd on 16 March, 2026

Author: Rajesh Shankar
Bench: Rajesh Shankar
                                                         ( 2026:JHHC:6955-DB )




IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         T.A. No. 1 of 2022
Commissioner, Central Goods, Service Tax & Central Excise, Jamshedpur,
having its office at GST Bhawan, Outer Circle Road, Bistupur, P.O. & P.S.-
Bistupur, District- Singhbhum East (formerly Commissioner of Central Excise
and Service Tax Jamshedpur, Division-III 143, New Baradwari, Sakchi, P.O.-
Jamshedpur, District- East Singhbhum).
                                                      .... .... Appellant
                                  Versus
Shri Krishna Laxmi Steel Udyog (P) Ltd., having its office at NS-116, Phase-
VI, Adityapur Industrial Area, P.O. & P.S.- Adityapur, Jamshedpur, Jharkhand.
                                                      .... ...      Respondent
                                    With
                           T.A. No. 2 of 2022
Commissioner, Central Goods, Service Tax & Central Excise, Jamshedpur,
having its office at GST Bhawan, Outer Circle Road, Bistupur, P.O. & P.S.-
Bistupur, District- East Singhbhum (formally Commissioner of Central Excise
and Service Tax Jamshedpur, 143, New Baradwari, Sakchi, P.O. & P.S.-
Sakchi, Jamshedpur, District- East Singhbhum).
                                                      .... .... Appellant
                                  Versus
Shree Krishna Laxmi Steel Udyog (P) Ltd., having its office at NS-116, Phase-
VI, Adityapur Industrial Area, P.O. & P.S.- Adityapur, Gamharia, P.O. & P.S.-
Gamharia, Jamshedpur, Jharkhand.
                                                      .... ...      Respondent
                                   With
                           T.A. No. 14 of 2023
Commissioner of Central Excise, Jamshedpur, at present, Outer Circle Road
(Kharkai Link Road), Bistupur, P.O.& P.S.- Bistupur, Jamshedpur, earlier-143,
New Baradwari, Sakchi, Jamshedpur, P.O.& P.S.- Sakchi, District- Singhbhum
(East), Jharkhand.
                                                           .... Appellant
                                  Versus
M/s Duplex Light Engineering Works, Plot No. C-65, 2nd Phase, Adityapur
Industrial Area, Jamshedpur, P.O.& P.S.- Adityapur, District- Singhbhum East,
Jharkhand-832109.
                                                           .... Respondent
                           ------

CORAM : HON'BLE THE CHIEF JUSTICE HON'BLE MR. JUSTICE RAJESH SHANKAR

------

For the Appellants : Mr P.S.A. Pati, Sr. SC Mr. Amit Kumar, Sr. SC Mr. Anurag Vijay, Jr. SC Mr. Vishwajeet Singh, Advocate

-----

05 /Dated: 16.03.2026

1. Heard learned counsel for the appellants.

( 2026:JHHC:6955-DB )

2. In all these appeals, tax effect is less than rupees two crores. However,

learned counsel for the appellants states that he has no instructions to

withdraw these appeals.

3. Further, Mr. Pati submits that the issue involved in these appeals relates

to the constitutional validity of Rule 8(3A) of the Central Excise Rules

2002 and, therefore, the matter would fall within the exception in

paragraph 2(a) of Instructions dated 02.11.2023.

4. Paragraph 2(a) of Instructions dated 02.11.2023 provides that adverse

judgments where the constitutional validity of the provisions of an Act

or Rule are under challenge, should be contested irrespective of the

amount involved.

5. In all these appeals, the issue of constitutional validity of Rule 8 (3A) of

the Central Excise Rules, 2022 cannot be said to be involved. This Rule

is already struck down as ultra virus by several High Courts, as was

admitted by the learned counsel for the appellants. The Tribunal has only

followed those judgments and proceeded on the premise that the Rule is

ultra virus. Besides, as quotes under the Act, we are doubtful, whether in

these appeals, we can even go into the issue of constitutional validity of

the Rule in question.

6. Even so-called substantial question of law proposed by the appellants

does not raise the issue of constitutional validity of Rule 8 (3A) of the

Central Excise Rules 2002.

7. Accordingly, we dispose of these appeals on the ground of low tax effect

by leaving the questions of law open. In terms of Instructions dated

02.11.2023, read with Instructions dated 06.08.2024, the Department is

( 2026:JHHC:6955-DB )

not expected to pursue appeals where tax effect is less than rupees two

crores.

(M.S. Sonak, C.J.)

(Rajesh Shankar, J.) March 16, 2026 Ranjeet / R.Kr.

NAFR Uploaded on 16.03.2026

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter