Customs, Excise and Gold Tribunal – Mumbai
Minex Metallurgical Co. Ltd. vs Commissioner Of Central Excise, … on 16 February, 2001
Equivalent citations: 2001 (138) ELT 754 Tri Mumbai
ORDER
Gowri Shankar, Member (Technical)
1. This application is directed against the order of the Tribunal, passed in terms of the second proviso to sub section (1) of Section 35B of the Act, declining to admit the appeal of the assessee. The provisions of Sec.35C (2) of the Act will not apply to such an order.
2. The application is dismissed.