Judgements

Commissioner Of Central Excise … vs Suru Chemicals & Pharmaceuticals … on 4 May, 2001

Customs, Excise and Gold Tribunal – Mumbai
Commissioner Of Central Excise … vs Suru Chemicals & Pharmaceuticals … on 4 May, 2001


ORDER

1. When asked why the appeal should be admitted the departmental representative says that the duty involved is Rs. 10,488/- and penalty of Rs. 5,000/-. That precisely is the reason the appeal does not merit admission. There is nothing to show that the issues are repetitive.

2. I decline to admit the appeal.