2002 INSC 0159 SUPREME COURT OF INDIA Commissioner of Central Excise, New Delhi Vs. Hilton Rubbers Ltd. (B Kirpal, S V.Patil and B P Singh JJ.) 27.02.2002 ORDER CAs Nos. 660, 3841, 5867-68 of 2000, 4082, 4455, 6072, 8455 of 2001 and 92 of 2002. 1. For the reasons stated in our order passed today in Civil Appeal No. 3783 of 2000 entitled CCE v. Maruti Udyog Ltd., these appeals are dismissed. Civil Appeal No. 3913 of 2001 2. After hearing the learned counsel for the parties, we see no reason to interfere with the decision of the Tribunal. Hence, the civil appeal is dismissed. 1 SpotLaw