Customs, Excise and Gold Tribunal – Mumbai
Commissioner Of Central Excise, … vs Century Textiles & Industries … on 6 September, 2001
JUDGMENT
Jyoti Balasundaram, Member (J)
1. The application for early hearing filed by the Revenue is allowed having regard to the amount of Revenue involved namely Rs. 2.81 crores. The appeal is fixed for hearing on 5.11.2001.
(Pronounced in Court)