Judgements

C.C. Ex., Mumbai-Vii vs Indian Aluminium Co. on 10 August, 2001

Customs, Excise and Gold Tribunal – Mumbai
C.C. Ex., Mumbai-Vii vs Indian Aluminium Co. on 10 August, 2001


ORDER

1. Having regard to the fact that the appeal does not deny the Commissioner (Appeals)’s finding that the Deputy Commissioner has confirmed the amount of duty larger than that proposed in the show cause notice, and the statement of the counsel for the respondent that the credit has already been availed of, we do not find any ground for staying operation of the Commissioner (Appeals)’s order.

2. Application dismissed.