Customs, Excise and Gold Tribunal – Mumbai
Datar Switchgear Ltd. vs Commissioner Of Central Excise, … on 6 September, 2001
JUDGMENT
Jyoti Balasundaram, Member (J)
1. This is an application by the Revenue for early hearing of the above appeal the duty amount involved is Rs. 10.79 lakhs approximately and equal amount of penalty totaling Rs. 21.60 lakhs approximately. No satisfactory ground has been made out by the Revenue for jumping the queue. We therefore dismiss this application.
(Pronounced in Court)