Judgements

Erin Pharmaceuticals Ltd. vs Cc, Mumbai on 17 August, 2001

Customs, Excise and Gold Tribunal – Mumbai
Erin Pharmaceuticals Ltd. vs Cc, Mumbai on 17 August, 2001


ORDER

1. The counsel for the applicant says that the applicant has not deposited the amount of Rs. 10.00 lakhs ordered on 10.7.1995 by the Tribunal.

2. The appeal is accordingly dismissed.