Customs, Excise and Gold Tribunal – Calcutta
Commissioner Of Central Excise, … vs M/S. Steel Authority Of India, … on 22 January, 2001
ORDER
Mrs. ARCHANA WADHWA
1. The Revenue has prayed for staying the operation of the Order passed by the Commissioner (Appeals) vide which she had allowed the respondents’ appeal by following the earlier Order-in-Appeal. Inasmuch as the issue is covered by the earlier Order of the Commissioner (Appeals), we reject the Stay Petition filed by the Revenue and fix the main appeal on 6.2.2001.
Dictated in the open court.