Judgements

M/S Vst Industries Ltd. vs Commissioner Of Central Excise, … on 11 September, 2001

Customs, Excise and Gold Tribunal – Tamil Nadu
M/S Vst Industries Ltd. vs Commissioner Of Central Excise, … on 11 September, 2001


ORDER

Shri S.L. Peeran, Member (J)

1. Shri T. Sanakararaman appeared for the appellant’s in the application for rectification of mistakes. He contended that there is a typographical error in the final order No. 498/2001 dated 30.3.2001. In as much as appeal number has been wrongly mentioned as No. E/579/2000 by mistake while it has to be typed as E/579/2000. It is also pointed out that in order-in-original No. 18/2000 dated 31.3.2000 passed by CEE, Hyderabad-III while the date should be 31.3.2000 instead of 31.2.2000 typed in para (g) at page 5 of the final order.

2. Ld. DR states that the mistake is apparent and it is a typographical error and it can be rectified.

3. On a careful consideration, we notice that the appeal number has been wrongly typed as E/589/2000 instead of E/579/2000. The records confirm these errors. We also note that the order-in-original No. 18/2000 dated 31.3.2000 there is a typographical error in para (g) in page 5 f the final order and the same has be read as 31.3.2000. Application is allowed.

(Order dictated and pronounced in the open court)