Customs, Excise and Gold Tribunal – Delhi
Cce, Chandigarh vs M/S. Steel Authority Of India … on 18 June, 2001
ORDER
S.S.Kang
1. The Revenue has filed this application for restoration of the appeals.
2. Heard the 1d.JDR. The appeals filed by the Revenue were dismissed vide Final Order dated 10.4.2000 on the ground that the appellant had not produced necessary clearance from the committee on dispute as respondents are Public Sector Undertaking.Now the Revenue had produced necessary clearance from the Committee on dispute to pursue the appeals. Therefore the Final Order No.622-25/00-NB (SM) dt.10.4.2000 is recalled and the appeals are restored to its original numbers. Adjourned to 12.9.2001 forarguments. Dictated in court.