Customs, Excise and Gold Tribunal - Delhi Tribunal

M/S. Maruti Textile Agency vs Cce, Chandigarh on 30 January, 2001

Customs, Excise and Gold Tribunal – Delhi
M/S. Maruti Textile Agency vs Cce, Chandigarh on 30 January, 2001


ORDER

1. The appellant made a request to decide the appeal on merits. The appellant filed this appeal against the order in original passed by the Commissioner of Central Excise. The order in original consists of 168 pages, whereas the appellant filed only 10 pages of the order in original. The appellants are directed to file the complete copies of the order in original within a period of 2 weeks from the receipt of this order. Adjourned to 10.4.2001. Copy of this order be supplied to both sides.