Customs, Excise and Gold Tribunal - Delhi Tribunal

Bundelkhand Alloys Pvt. Ltd. vs Commissioner Of C. Ex. on 17 September, 1999

Customs, Excise and Gold Tribunal – Delhi
Bundelkhand Alloys Pvt. Ltd. vs Commissioner Of C. Ex. on 17 September, 1999
Equivalent citations: 2000 (115) ELT 106 Tri Del


ORDER

P.C. Jain, Vice President

1. Heard both sides.

2. By the impugned order the Commissioner of Central Excise, Kanpur-I has denied any benefit of the abatement claim of the appellant herein for the various periods mentioned in the order. The impugned order does not quantify any demand of duty made against the appellant. Consequently, the provisions of Section 35F are not at all attracted in this case. Hence, the stay application is dismissed as uncalled for.