Customs, Excise and Gold Tribunal - Delhi Tribunal

Hapjan Purbat Tea Estate vs Collector Of C. Ex. on 3 July, 1987

Customs, Excise and Gold Tribunal – Delhi
Hapjan Purbat Tea Estate vs Collector Of C. Ex. on 3 July, 1987
Equivalent citations: 1989 (42) ELT 719 Tri Del


ORDER

V.T. Raghavachari, Member (J)

1. M/s Hapjan Purbat Tea Estate had filed the present appeal and E-Appeal No. 925/83-D against order No. 12 & 13/ASM/83 dt. 13-1-1983 of the Collector (Appeals) of Central Excise, Calcutta. The Registry, overlooking this appeal, appears to have called upon the appellants, with reference to their appeal No. 925/83, that they are to file a supplementary appeal since the order-in-appeal had disposed of two appeals. The appellants also, overlooking that they had already filed two appeals, filed a supplementary appeal which had been numbered as E-A.No.1813/87-D. On 13-6-1987, E-A.No. 925/83 and 1813/87-D had been disposed of after hearing the appellants.

2. In the circumstances nothing survives for consideration in this appeal since the dispute covered by this appeal has already been disposed of under the earlier order. Accordingly this appeal is dismissed as unnecessary and the Court fee paid on this appeal is directed to be refunded to the appellants.