1997 INSC 0058 SUPREME COURT OF INDIA Raj Exports Vs. National Aluminium Co. (B.P.Jeevan Reddy Reddy and Sujata V.Manohar JJ.) 21.01.1997 ORDER The Text below is only a summarized version of the order pronounced Central Board of Excise and Customs issued notification that where exporters had availed MODVAT credits in contravention of conditions of notification such exporters reverse MODVAT credit and pay 20 percent per annum on amount of credit availed of by them. Matter postponed till further hearing.