Judgements

Commissioner Of Central Excise, … vs M/S. Steel Authority Of India on 25 May, 2001

Customs, Excise and Gold Tribunal – Calcutta
Commissioner Of Central Excise, … vs M/S. Steel Authority Of India on 25 May, 2001


ORDER

Mrs. Archana Wadhwa

1. Revenue has been permitted to pursue their appeal before the tribunal by the Committee on Disputes. Accordingly, we restore the appeal dismissed earlier for statistical purposes.

Dictated in the open court.