Customs, Excise and Gold Tribunal – Mumbai
Commissioner Of Central Excise & … vs M/S. Saico Engg. & Fabricators on 20 April, 2001
ORDER
GN Srinivasan, Member (J)
1.
The amount involved in this appeal is less than Rs. 50,000/- only of modvat claim. In exercise of powers given to me in terms of second proviso to Section 35B of the Central Excise Act, 1944, I dismiss the appeal.
(Pronounced in Court)