Customs, Excise and Gold Tribunal – Mumbai
Ambuja Petrochemicals Ltd. vs Commissioner Of Customs, Kandla on 8 February, 2002
Equivalent citations: 2002 (144) ELT 96 Tri Mumbai
Bench: S T Gowri, G Srinivasan
ORDER
1. In view of the fact that the company has been wound up by the order of the Andhra Pradesh High Court made in RCC No. 4 of 1997, the appeal abates in terms of Rule 22 of the CEGAT (Procedure) Rules, 1982, as no one has filed any application for continuation of the proceedings.
2. Appeal stands abated.