Supreme Court of India
Commissioner Of Customs, Chennai vs Yeses International on 13 October, 2003
Equivalent citations: 2003 ECR 897 SC, 2003 (158) ELT 551 SC
Bench: N S Hegde, B Singh
ORDER
1. This Court’s judgment dated 8-10-2001 in regard to the demurrage is based on the facts of this case as also on a concession made by learned Counsel appearing for the Revenue. The question of law pertaining to the demurrage has not been decided in the said judgment.
2. With the above clarification, I.A. Nos. 7 to 9 are disposed of.