2001 INSC 0017 SUPREME COURT OF INDIA Commissioner of Central Excise Vs. Elgi Equipments Ltd. SLP (C) No. ... (CC No. 9095) of 2000 (S.S.M.Quadri and S.N.Phukan JJ.) 08.01.2001 ORDER The Text below is only a summarized version of the order pronounced High Court held that Section 11-AC is prospective in operation and illegality committed prior to insertion of Section 11-AC cannot be subject matter of penalty under said provision. Supreme Court upheld decision of High Court. 1 SpotLaw