Customs, Excise and Gold Tribunal – Bangalore
M/S. Akay Valves Ltd., vs Commissioner Of Central Excise, … on 7 February, 2001
ORDER
Shri G.A. BRAHMA DEVA.
1. Case called. None appeared on behalf of the appellants. However it was brought to our notice by the party as per their letter. dt.22.1.2001 that the matter has been settled under ‘KAR VIVAD SAMADHAN SCHEME’. In view of this these 2 appeals are dismissed as withdrawn.
(Pronounced and dictated in the Open Court)