Customs, Excise and Gold Tribunal - Delhi Tribunal

Leader Engg. Works vs Collector Of Central Excise on 1 May, 1995

Customs, Excise and Gold Tribunal – Delhi
Leader Engg. Works vs Collector Of Central Excise on 1 May, 1995
Equivalent citations: 1996 (83) ELT 453 Tri Del


ORDER

Gowri Shankar, Member (T)

1. When this application was called, Shri J.S. Dhillon, Legal officer of the appellant’s firm says that he had written three letters dated 18-6-1994, 15-12-1994 and 21-2-1995 asking for return of the certificates evidencing payment of duty on nickel and tin issued by MMTC, Ludhiana and that he has still not received the certificates. He says that certificate is to be submitted before the Asstt. Collector of Central Excise to whom the matter has been remanded.

2. As pointed out by the DR, I am extremely doubtful that whether Misc. application would lie and therefore, dismiss it. However, Registry is directed to return the documents to the appellant within 15 days from the date of receipt of this order. The matter may, thereafter be placed before the Vice President to consider whether directions may be issued to registry in order to avoid this type of unnecessary work.