Judgements

Uniexcel International Ltd. And … vs Commissioner Of Customs, Kandla on 11 September, 2001

Customs, Excise and Gold Tribunal – Calcutta
Uniexcel International Ltd. And … vs Commissioner Of Customs, Kandla on 11 September, 2001


JUDGMENT

Archana Wadhwa

1. All the Miscellaneous Applications are for retention of appeals before East Regional Bench on the ground that the main appellants, M/s Uniexcel International Ltd.’s Head Office is at Calcutta. When the matter came up earlier occasion, ld. Advocate appearing for the appellants was directed to find out as to whether the other four remaining parties have field any appeals before West Regional Bench, Mumbai. Shri S. Mehta, ld. Advocate places on record a letter dated 30th August, 2001 to the effect that enquiries made on the Registry, CEGAT, Mumbai, have revealed that the remaining four persons have not filed any appeals before West Regional Bench.

2. The view of what has been stated above, we allow all the miscellaneous applications for retention of the appeals before East Regional Bench, Kolkata.

Dictated and pronounced in the open Court.