Judgements

Akar Enterprises vs Commissioner Of Central Excise on 27 August, 2007

Customs, Excise and Gold Tribunal – Mumbai
Akar Enterprises vs Commissioner Of Central Excise on 27 August, 2007
Bench: T Anjaneyulu


ORDER

T. Anjaneyulu, Member (J)

1. Heard both sides. This is an application for condonation of delay of 26 days in filing the appeal. The sole Proprietor of the appellant’s firm viz. Mrs. Jyoti V. Kardak seems to have been suffering from hypertension during the relevant time and as such she could not process the appeal papers and file them in time. Hence the delay. Having considered the application and the annexed Doctor Certificate, which convince me that the appellant was prevented from sufficient cause in filing the appeal and the delay is to be condoned. Hence the delay is condoned and the application is allowed. The appeal is to be listed in its turn.

(Dictated in Court)