Judgements

Kishan Kumar Jain vs C.C., Mumbai on 11 August, 2001

Customs, Excise and Gold Tribunal – Mumbai
Kishan Kumar Jain vs C.C., Mumbai on 11 August, 2001


ORDER

1. Counsel for the appellant prays for withdrawal of the appeal on the ground that the matters has been settled under Kar Vivad Samadhan Scheme, 1998 and produces a certificate issued by the appropriate authority in support.

2. The department representative has no objection.

3. The appeal is therefore dismissed as withdrawn.