Customs, Excise and Gold Tribunal – Mumbai
Dsr-Senetor Lines vs Commissioner Of Customs, Sheva on 29 May, 2001
ORDER
1. The appeal is against the order passed on 28.5.1996 by the Additional Commissioner. Consequent upon the amendment made to the Customs Act, 1962 the appeal against this order will lie before the Commissioner (Appeals) and not to this Tribunal. The appeal is accordingly ordered to be returned to the appellant.