Customs, Excise and Gold Tribunal – Mumbai
Bina Processors vs Commissioner Of Central Excise, … on 11 June, 2001
ORDER
Gowri Shankar, Member (Technical)
1. Counsel for the appellant produced a copy of the order of 28 December 1998 from the designated authority certifying full and final settlement by the appellant of the dues demanded in the order impugned in this appeal under the Kar Vivad Samadhan Scheme, 1998.
2. The appeal is accordingly dismissed as withdrawn.