Customs, Excise and Gold Tribunal - Delhi Tribunal

Cce, Chandigarh vs M/S. Garg Forging And Casting Pvt. … on 29 May, 2001

Customs, Excise and Gold Tribunal – Delhi
Cce, Chandigarh vs M/S. Garg Forging And Casting Pvt. … on 29 May, 2001


ORDER

Lajja Ram

1. Shri Ashok Kumar, JDR submits that in these group of appeals, in which the respondents are M/s. Garg Forging and Casting Pvt., the main appeal against the common impugned order dated 30.09.99 was filed in time and the Commissioner was under the bonafide belief that as a single No.50/CE/99 has been given by the adjudicating authority, it was sufficient if one appeal was filed against the said common impugned order. When it was pointed out that more appeals were required to be filed, the same have been filed with the application for condonation of delay. He prays that as the main appeal was filed in time, the delay in filling the supplementary appeals be condoned and all the Revenue’s appeals be heard together.

2. Ms. Anuranjana Singh, Advocate is present for the respondents. She is representing all the appellants. She has no objection.

3. As per practice of the Tribunal, the delay in filing the supplementary appeals is condoned.

4. The matter to come-up for regular hearing in due course.

Order dictated & pronounced in the open court on 29.05.2001.