Customs, Excise and Gold Tribunal – Mumbai
Hindustan Petroleum Corporation … vs Commissioner Of Central Excise, … on 16 August, 2001
ORDER
Gowri Shankar, Member (Technical)
1. The appellant is a public sector undertaking of the Government of India. Appeal has been adjourned a few times in order to enable the appellant to obtain clearance from the Committee of Secretaries from the Cabinet Secretariat. The clearance has still not been produced, and the appellant being absent and unrepresented, we do not know where the matter stands.
2. The appeal is therefore dismissed for want of clearance. The appellant is at liberty to seek revival of the appeal if and when such clearance is received.