ORDER
P.S. Bajaj, Member(J)
1. It has been fairly conceded by both the sides that the issue involved in these two appeals regarding the classification of the non-woven carpets having exposed surface of polypropylene, had already been decided in favour of the respondents in their own earlier Appeal No. E/784/98-D, by the Tribunal along with Appeal Nos. E/1358 to 1360/98-D vide Order Nos. 44-47/2000-D 0 [2000 (119) E.L.T. 325 (Tribunal)].
2. In that earlier judgment, the Tribunal has taken a view that the product manufactured by the respondents is classifiable under sub-heading No. 5703.20 of CETA.
3. That being so, there is no merit in the appeals filed by the Revenue and the same are ordered to be dismissed. Ordered accordingly.