Citation : 2021 Latest Caselaw 4248 Mad
Judgement Date : 18 February, 2021
R.C.No.7 of 2008
In the High Court of Judicature at Madras
Dated : 18.2.2021
Coram :
The Honourable Mr.Justice T.S.SIVAGNANAM
and
The Honourable Ms.Justice R.N.MANJULA
Referred Case No.7 of 2008
The Commissioner of Central Excise
Coimbatore ...Petitioner
Vs
1.The Customs, Excise & Service
Tax Appellate Tribunal,
South Zonal Bench, Chennai.
2.M/s.Durairaj Mills Ltd., Unit-I,
Coimbatore ...Respondents
REFERRED CASE under Section 35H(1) of the Central Excise Act,
1944 against Appeal No.E/1255/99 dated 15.6.2001 on the file of the
Customs, Excise and Service Tax Appellate Tribunal, South Zonal
Bench, Chennai.
For Petitioner : Mr.A.P.Srinivas, SSC
https://www.mhc.tn.gov.in/judis/ R.C.No.7 of 2008
Judgment was delivered by T.S.SIVAGNANAM,J
We have heard the learned Senior Standing Counsel for the
petitioner.
2. This referred case by the Revenue challenges the order
passed by the Customs, Excise and Service Tax Appellate Tribunal,
which decided the issue in favour of the assessee.
3. The referred case was filed by the Revenue by raising the
following substantial question of law :
“Whether the Tribunal is correct in admitting the MODVAT Credit on capital goods under Rule 57Q which are used in the manufacture of exempted final products and such final products, for the time being, exempt from the whole of duty leviable thereon or chargeable to nil rate of duty during the period from 01.3.1997 to 31.8.1997 i.e before the insertion of the word 'exclusively' vide Notification No.46/1997 CE(NT) dated 01.9.1997?”
4. The Revenue seeks to withdraw the case on account of low
tax effect in terms of the circular dated 22.8.2019 issued by the
Central Board of Indirect Taxes and Customs. By the said Circular, the
monetary limit for filing or pursuing any matter before the High Court
https://www.mhc.tn.gov.in/judis/ R.C.No.7 of 2008
has been increased to Rs.1 Crore. It is further submitted that the tax
effect in this case is less than the threshold limit.
5. In the light of the above, the referred case is dismissed on the
ground of low tax effect and the substantial question of law raised is
left open. In the event the tax effect is above the threshold limit fixed
in the said circular, liberty is granted to the Revenue to file a petition
before this Court to restore the matter to be heard and decided on
merits.
18.2.2021 To The Customs, Excise and Service Tax Appellate Tribunal, South Zonal Bench, Chennai.
RS
https://www.mhc.tn.gov.in/judis/ R.C.No.7 of 2008
T.S.SIVAGNANAM,J AND R.N.MANJULA,J
RS
R.C.No.7 of 2008
18.2.2021
https://www.mhc.tn.gov.in/judis/
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!