Customs, Excise and Gold Tribunal – Mumbai
M/S Electro Printers P. Ltd. vs Commissioner Of Central Excise, … on 16 August, 2001
ORDER
1. The applicant was absent and unrepresented on the last hearing and notice of hearing has been returned undelivered, because the applicant’s factory was closed. Therefore, a fresh notice was issued. There is still no one present.
2. The application is accordingly dismissed as not pursued.