Judgements

Commissioner Of Customs, … vs Tata Iron And Steel Co. Ltd. on 11 September, 2001

Customs, Excise and Gold Tribunal – Calcutta
Commissioner Of Customs, … vs Tata Iron And Steel Co. Ltd. on 11 September, 2001


JUDGMENT

Archana Wadhwa

1. The Revenue has filed the present applications for rectification of mistake in the order Nos. A-1539-1541/Cal/2000 dated 12.09.2000 inasmuch as the respondent has been shown as Commissioner of Customs, Calcutta whereas the same should have been Commissioner of Customs, Bhubaneswar. Smt. M.K. Gyara, Assistant Legal Manager appearing on behalf of TISCO admits there has been a mistake in the said order to the above extent. Accordingly, we allow the miscellaneous applications and replace the name of the respondent in the said order as Commissioner of Customs, Bhubaneswar instead of Commissioner of Customs, Calcutta.

Dictated and pronounced in the open Court.