Judgements

National Test House vs Commissioner Of Customs, Acc … on 4 May, 2001

Customs, Excise and Gold Tribunal – Mumbai
National Test House vs Commissioner Of Customs, Acc … on 4 May, 2001


ORDER

1. Representative of the appellant says that the clearance from the Committee of Secretaries of the Cabinet Secretariat required for hearing this appeal, the appellant being an organisation of the Government of India, has not yet been received. From the letter dated 28th February, 2001 of the Ministry of Commerce written in that regard to the Central Board of Excise and Customs, it is evident that there has so far not been an attempt to ask the Committee of Secretaries for clearance. The letter seeks intervention of the Member (Customs) before doing so.

2. In these circumstances, I dismiss the appeal for want of clearance. The appellant is at liberty to seek revival of the appeal as and when the clearance is received.