Customs, Excise and Gold Tribunal – Bangalore
M/S. Fact Ltd. vs Commissioner Of Central Excise, … on 11 April, 2001
ORDER
G.A. Brahma Deva. (Oral)
1. The appellant being a Public Sector Undertaking clearance is required from the Committee of Secretaries to proceed with the matter as observed by the Supreme Court in the case of ONGC reported in 1992 (61) ELT Page 3 as well as its clarificatory judgement 1994 (70) ELT 45. No clearance has been placed on our record. Accordingly the appeal is dismissed for want of clearance. However the party is at liberty of file an application for revival of the appeal as and when clearance is produced.
(Pronounced and Dictated in the Open Court)