Judgements

Standard Garments vs Commissioner Of Central Excise, … on 8 October, 2001

Customs, Excise and Gold Tribunal – Mumbai
Standard Garments vs Commissioner Of Central Excise, … on 8 October, 2001


JUDGMENT

1. The issue involved in this appeal is the availability of the provisions of Rule 173H to the goods under consideration. The issue is not repetitive. The duty involved is Rs 27963/-.

2. I therefore decline to admit this appeal.