Customs, Excise and Gold Tribunal – Mumbai
Limca Flavours & Fragrance Ltd. … vs Commissioner Of Customs & Central … on 29 May, 2001
ORDER
1. Each of these matters have been settled under the Kar Vivadh Samadhan Scheme, 1998, as seen from the certificates of full and final settlement of the arrears, issued by the proper authority, which the counsel for the appellant produced.
2. Accordingly these appeals are dismissed as withdrawn.