Judgements

Commissioner Of Central Excise, … vs M/S Neelikon Food Dyes & Chemicals … on 10 August, 2001

Customs, Excise and Gold Tribunal – Mumbai
Commissioner Of Central Excise, … vs M/S Neelikon Food Dyes & Chemicals … on 10 August, 2001
Equivalent citations: 2002 (150) ELT 177 Tri Mumbai


ORDER

J.H. Joglekar, Member (T)

1. This is an application for condonation of delay. In the letter forwarding the appeal, the statement is made that the appeal was being filed within time. There is a delay of 44 days. An application is made for condonation thereof. The reason is “that the appeal alongwith application could not be presented on the due date because of the delay in obtaining various documents/records and connected papers from Divisional Office/Range Office and as a result, delayed the processing of the file.” The only documents that accompany this appeal are the copies of the impugned Order-in-Appeal and the copy of the Order-in-Original. The Commissioner’s office is situated in Bellapur and so is the Divisional Office.

2. We find absolutely no reasons to condone the delay on the insufficient, inadequate, improper and irresponsible contentions advanced. This application and the appeal are dismissed.

(Pronounced in Court)