NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO. 3611 OF 2015 M/S STEEL AUTHORITY OF INDIA LIMITED           ...APPELLANT(S) VERSUS COMMISSIONER OF CENTRAL EXCISE, BOLPUR     ...RESPONDENT(S) J U D G M E N T B.R. GAVAI, J. 1. The appeal challenges the order dated 12 th  November 2013   passed   by   the   Division   Bench   of   the   High   Court   of Calcutta,   thereby   dismissing   the   appeal   being   CEXA   No.   23 of   2013   filed   by   the   present   appellant,   which   was   in   turn filed,   challenging   the   order   dated   26 th   April   2013   passed   by the   Customs,   Excise   and   Service   Tax   Appellate   Tribunal, East   Regional   Bench,   Kolkata   (hereinafter   referred   to   as   the “CESTAT”),   dismissing   the   application   filed   by   the   present appellant seeking rectification of the order dated 30 th  October 2012   passed   by   the   CESTAT.     The   application   was   filed   on the   ground   that   while   passing   the   order   dated   30 th   October 1 2012, the CESTAT did not notice the fact that the application filed   by   the   present   appellant   was   pending   before   the Committee of Disputes (for short “CoD”). 2. The   appellant   is   a   Public   Sector   Undertaking   (for short “PSU”) of the Government of India.   The appellant was served   with   a   Show   Cause   Notice   dated   4 th   August   2005   by the office of Commissioner of Central Excise by invoking the extended period of limitation and proposing to demand duty of   Rs.15.66   crore   in   respect   of   the   clearances   made   during the period from July 2000 to December 2004. 3. As per the relevant procedure, the appellant, being a PSU,   was   required   to   obtain   the   clearance   from   the   CoD before taking legal action against other PSUs or Departments of the Government.  The CoD, in its Minutes of Meeting dated 2 nd   November   2006,   granted   permission   to   the   Company   to pursue   the   appeal   only   on   penalty   aspect.   As   regards,   the duty   aspect,   the   CoD   held   that   in   the   CENVAT   Regime,   the dispute was revenue neutral. 4. In   pursuance   of   the   permission   granted,   the appellant   filed   an   appeal   being   Appeal   No.   Ex.­396/2006, 2 before the CESTAT.  After hearing, the appeal was allowed by the   CESTAT   setting   aside   the   penalty   vide   order   dated   11 th June, 2007. 5. It   is   the   contention   of   the   appellant   that   in   the meanwhile, the authorities issued a series of letters directing the   appellant   to   deposit   the   duty   amount.     As   such,   the appellant deposited the duty demand of Rs.15.66 crore under protest. 6. The   appellant,   thereafter   on   11 th   February   2011, filed   a   fresh   application   before   the   CoD,   requesting   for permission   to   pursue   the   abovesaid   appeal   with   respect   to duty aspect before the CESTAT. 7. This   Court,   subsequently,   vide   its   judgment   dated 17 th   February, 2011 in the case of   Electronics Corporation of India Limited v. Union of India and Others 1 , held that the   mechanism   which   was   sought   to   be   invoked   for   getting approval   from   the   CoD,   has   outlived   its   utility.     This   Court, therefore,  recalled  the  directions  issued  in  the  earlier   orders recorded in the cases of   Oil and Natural Gas  Commission 1 (2011) 3 SCC 404 3 and   Another   v.   Collector   of   Central   Excise 2 ,   Oil   and Natural   Gas   Commission   v.   Collector   of   Central   Excise 3 and   Oil   and   Natural   Gas   Corporation   Limited   v.   City   & Industrial   Development   Corporation,   Maharashtra Limited and Others 4 .   8. The   appellant,   thereafter,   moved   a   miscellaneous application   being   Misc.   Application   No.   MA(ROA)   507/2011 for restoration of the appeal being Appeal No. Ex.­396/2006, which was dismissed by the CESTAT vide its order dated 11 th June 2007.  Vide the said order, the CESTAT had maintained the   appeal   with   regard   to   the   penalty   aspect   and   dismissed the appeal with regard to duty demand as non­maintainable for   want   of   clearance   from   the   CoD.     The   restoration application was dismissed by CESTAT on 30 th  October, 2012. Aggrieved thereby, the appellant approached the High Court. The   High   Court,   vide   the   impugned   order,   dismissed   the appeal. 9. We   have   heard   Shri   V.   Sridharan,   learned   Senior Counsel appearing  on  behalf of the appellant and  Shri Arijit 2 1995 Supp (4) SCC 541 dated 11.10.1991 3 (2004) 6 SCC 437 dated 07.01.1994 4 (2007) 7 SCC 39 dated 20.07.2007 4 Prasad,   learned   Senior   Counsel   appearing   on   behalf   of   the respondent. 10. Shri Sridharan submitted that the question whether the   appellant   was   liable   to   pay   interest   on   the   duty   or   not, has   not   been   considered   by   any   authority.     He   submitted that the CoD, vide its Minutes of Meeting dated 2 nd  November 2006,   had   granted   liberty   only   to   challenge   the   penalty aspect.     However,   subsequently   on   demand   made   by   the authorities,   the   appellant   had   deposited   an   amount   of Rs.15.66   crore.     Therefore,   the   question   as   to   whether   the appellant   was   liable   to   pay   interest   on   the   duty   is   to   be considered. 11. Shri   Prasad,   on   the   contrary,   submitted   that   the appellant had applied for refund and the said claim has been rejected, which has attained finality. He, therefore, submitted that   the   appellant   cannot   be   permitted   to   reopen   the   said issue. 12. We   find   that   the   facts   of   the   present   case   are peculiar.  The second application was filed before the CoD on 11 th   February   2011.     In   the   meantime,   the   judgment   of   this 5 Court   in   the   case   of   Electronics   Corporation   of   India Limited   (supra) was delivered on 17 th   February 2011, which has   done   away   with   the   mechanism   seeking   permission   of CoD.  As such, the second application of the appellant could not   be   considered   by   the   CoD.     The   question   of   interest, therefore, has not  been  addressed  by  any  of  the authorities. In   that   view   of   the   matter,   we   are   inclined   to   allow   the appeal. 13. In   the   result,   the   appeal   is   allowed   on   the   above terms.     The   impugned   order   dated   12 th   November   2013 passed by the High Court of Calcutta in CEXA No. 23 of 2013 is   quashed   and   set   aside.     The   matter   is   remitted   to   the CESTAT for consideration of the limited aspect of interest on duty. No order as to costs. 14. Pending   application(s),   if   any,   shall   stand   disposed of.   …..….......................J. [B.R. GAVAI] .…….........................J.    [HIMA KOHLI] NEW DELHI; JULY 28, 2022. 6