Judgements

Commissioner Of Central Excise … vs N.D. Textiles on 24 August, 2001

Customs, Excise and Gold Tribunal – Mumbai
Commissioner Of Central Excise … vs N.D. Textiles on 24 August, 2001

JUDGMENT

G.N. Srinivasan, Member (J)

1. In the application for stay no grounds have been mentioned. In the absence of any ground for stay, I am unable to agree with the prayer made by the applicant Commissioner. Hence the stay application stands dismissed.

(Dictated in Court)