1998 INSC 0734 SUPREME COURT OF INDIA Bharat Coking Coal Ltd. Vs. Collector of Central Excise C.A.Nos.4973 and 4975 of 1998 (S.Saghir Ahmad and K.T.Thomas JJ.) 18.09.1998 ORDER The Text below is only a summarized version of the order pronounced Supreme Court reduced amount of excise duty payble from Rs. 60 lakhs to Rs. 5 laksh in view of exemption notifications.