Customs, Excise and Gold Tribunal – Bangalore
M/S. Kissan Plastics (P) Ltd. vs Customs & Central Excise, … on 12 March, 2001
ORDER
Shri G.A. Brahma Deva
1. Case called. None appeared on behalf of the appellants. However, there was a request from the pary for an adjournment. On going through the issue involved herein request for an adjournment is rejected and we proceed to point the matter. Appeal relates to Modvat credit. Issue with reference to maintainability of the appeal in respect of Modvat credit has already been considered by us in our earlier Order No 249- 299/2001 dated 27.2.2001. Following the ratio of the aforesaid decision, this appeal is dismissed as not maintainable.
(Pronounced and dictated in open court)