Customs, Excise and Gold Tribunal – Bangalore
Indian Bank (Singapore) vs Commissioner Of Customs, … on 12 January, 2001
ORDER
Shri G.A. Brahma Deva
1. When the matter was called on Shri.Suresh, Asst.Manager of Indian Bank appeared in person and filed a Memo on behalf of Indian Bank in which it was stated that the appellant may be permitted to withdraw the Appeal for the reasons that the High Power Committee to which the Bank had applied for permission to pursue the appeal as declined to grant permission.
2. In view of the memo filed by Indian Bank the appeal is dismissed as withdrawn. Ordered accordingly.
(Pronounced and dictated in the Open Court).