Citation : 2025 Latest Caselaw 2999 Tel
Judgement Date : 11 March, 2025
THE HON'BLE SRI JUSTICE P.SAM KOSHY
AND
THE HON'BLE SRI JUSTICE NARSING RAO NANDIKONDA
CENTRAL EXCISE APPEAL No.2 OF 2025
JUDGMENT:
(per Hon'ble Sri Justice P.Sam Koshy)
Heard Mr. K.Prashanth, learned Standing Counsel for Central
Board of Indirect Taxes and Customs (CBIC), appearing on behalf of
the appellant.
2. The instant appeal under Section 35G of the Central Excise Act,
1944, has been preferred by the appellant against the order passed by
the Customs, Excise and Service Tax Appellate Tribunal, Regional
Bench, Hyderabad, in Order No.A/30273-30277/2024, dated
08.04.2024, passed in Appeal No.E/30447/2016.
3. Central Board of Indirect Taxes and Customs (CBIC) has issued
circular bearing No.CBIC-160390/20/2024-JC-CBEC, dated
06.08.2024, enhancing the monetary limits for filing appeals by the
Department before the Customs, Excise and Service Tax Appellate
Tribunal, High Courts and Supreme Court as a measure for reducing
litigation. In the said Circular, we find that the monetary limit fixed for
filing an appeal before the High Court is Rs.2.00 crore.
4. In the instant appeal, tax effect is well below the monetary limit.
5. Therefore, the appeal filed by the appellant is dismissed in terms
of the aforesaid circular bearing No.CBIC-160390/20/2024-JC-CBEC,
dated 06.08.2024. However, if the appeal comes within the exception
of the said Circular, it would be open to the appellant to seek revival of
the appeal. No costs.
6. As a sequel, miscellaneous applications pending if any, shall
stand closed.
__________________ P.SAM KOSHY, J
_________________________________ NARSING RAO NANDIKONDA, J
Date: 11.03.2025 ynk
THE HON'BLE SRI JUSTICE P.SAM KOSHY AND THE HON'BLE SRI JUSTICE NARSING RAO NANDIKONDA
CENTRAL EXCISE APPEAL No.2 OF 2025
11.03.2025 ynk
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!