Customs, Excise and Gold Tribunal – Mumbai
Commr. Of Cen. Excise, Nagpur vs M/S Shriram Ssk Ltd. on 27 August, 2001
ORDER
J.H. Joglekar, Member(T)
1. When the Reference application was called out Shri Sarkar, D.R. submits that the concerned Commissioner has sought to withdraw the subject reference application. He shows the communication No.C/V(2)22/95 dated 20.6.01. I have seen the copy of the same from the D.R.’s file. The reference application is dismissed as withdrawn.
(Dictated in Court)