Customs, Excise and Gold Tribunal – Bangalore
M/S Bharat Electronics Ltd. vs Commissioner Of Customs on 2 July, 2001
ORDER
Shri G.A. Brahma Deva
1. When the matter was called, it was submitted by the Deputy Manager (Customs) that he was instructed to withdraw the appeal. Accordingly appeal is dismissed as withdrawn.
(Pronounced and dictated in open court)