1999 INSC 0849 SUPREME COURT OF INDIA Collector of Central Excise, Vs. Dhiren Chemical Industries (S Bharucha and V Khare JJ.) 28.10.1999 ORDER 1. There appears to us to be an apparent conflict between the view taken earlier in Collector of Central Excise v. Usha Martin Industries - , and the view taken in Motiram Tolaram v. U.O.i. - - paragraph 12. Both are judgments of Benches of three learned judges. This matter must, therefore, be heard by a Constitution Bench. Place before the Hon'ble the Chief Justice for appropriate directions.