Judgements

Commr. Of Central Excise, … vs M/S Sail on 10 January, 2001

Customs, Excise and Gold Tribunal – Calcutta
Commr. Of Central Excise, … vs M/S Sail on 10 January, 2001


ORDER

Smt. Archana Wadhwa

1. The respondents herein are Government of India Undertaking. The Revenue was required to produce no objection certificate from the High-Powered Committee set up in terms of Supreme Court’s direction dated 11.10.91 and 7.1.94 reported in 61 ELT 3 and 70 ELT 45 respectively.

2. No certificate has been produced so far on record. In the circumstances, we dismiss the matter for statistical purposes with a liberty to the appellants to revive the same on production of the said certificate.

Pronounced in open Court.