Judgements

Commissioner Of Customs, Chennai vs Bharat Heavy Electricals Ltd. on 10 October, 2001

Customs, Excise and Gold Tribunal – Tamil Nadu
Commissioner Of Customs, Chennai vs Bharat Heavy Electricals Ltd. on 10 October, 2001


JUDGMENT

S.L. Peeran

1. This is revenue appeal against a Public Sector Undertaking viz. BHEL. Shri Sounderarajan, learned DR submitted that the Revenue is yet to get the clearance certificate from the High Power Committee of Secretaries in terms of the judgment of the Hon’ble Apex Court in the case of ONGC and seeks for adjournment.

2. None appeared for the respondents.

3. The appeal cannot be heard in the absence of the clearance certificate. Therefor, the appeal is dismissed for want of clearance certificate with liberty to seek restoration of the appeal as and when they produce the clearance certificate.

(Dictated and pronounced in open Court)