Customs, Excise and Gold Tribunal – Bangalore
Alex Joseph vs The Commissioner Of Customs, … on 29 August, 2001
ORDER
G.A. Brahma Deva
1. When the matter was called, none appeared on behalf of the appellants nor I find any request for an adjournment. In the facts and circumstances, it is clear that the party is not interested in pursuing the matter. Accordingly, appeal is dismissed for non-prosecution.
(Pronounced and dictated in open court)