Customs, Excise and Gold Tribunal - Delhi Tribunal

Kinetic Technology India Ltd. vs Commissioner Of Customs on 27 March, 1998

Customs, Excise and Gold Tribunal – Delhi
Kinetic Technology India Ltd. vs Commissioner Of Customs on 27 March, 1998
Equivalent citations: 1998 (104) ELT 36 Tri Del


ORDER

Lajja Ram, Member (T)

1. Both the sides submit that three obvious typing mistakes had crept in the Tribunal’s Final Order No. C/2224- 25/97-BII, dated 29-9-1997 in Appeal Nos. C/4064/91-B2 and C/762-BII.

2. We find that these are obvious typing mistakes and need rectification. They are specified as under :-

(1) On page 2 of the order, for the sentence “the classification under sub-heading No. 7504.39 of the”, following sentence is substituted “the classification under sub-heading No. 7304.39 of the”.

(2) On page 3 of the order, for the sentence “amended the declared classification to Heading No. 7380.39 and in the”, the following sentence is substituted “amended the declared classification to Heading No. 7304.39 and in the”.

(3) On page 4, for the sentence “their classification under sub-heading No. 7507.12 was” the following sentence is substituted “their classification under sub-heading 7507.12 was not”.

3. These rectifications will not affect the conclusions drawn and the order recorded.

4. The Tribunal’s Final Order No. C/2224-25/97-B2, dated 29-9-1997 is accordingly amended to the extent indicated above. There is no change with regard to the rest of the order. Ordered accordingly.