Customs, Excise and Gold Tribunal - Delhi Tribunal

Commissioner Of C. Ex. vs Hotline Cpt Ltd. on 19 January, 2007

Customs, Excise and Gold Tribunal – Delhi
Commissioner Of C. Ex. vs Hotline Cpt Ltd. on 19 January, 2007
Bench: R Abichandani, N T C.N.B.


ORDER

R.K. Abichandani, J. (President)

1. It appears from the narration of facts in the application and the submissions made by the learned authorized representative for the department that the appellant was pursuing remedy before the Government of India under an impression that the appeal could be entertained by the Government of India. However, after the papers were returned on 19-7-2006, the present appeal has been filed. Since the appellant appears to have been bonafidely pursuing proceeding before the wrong forum, delay in filing of the appeal is condoned as sufficient cause is made out.

2. This application is accordingly allowed.

(Dictated and pronounced in the open Court.)