Judgements

M.L. Tandon, V.B. Kesarkar, V … vs Commissioner Of Customs … on 1 March, 2001

Customs, Excise and Gold Tribunal – Mumbai
M.L. Tandon, V.B. Kesarkar, V … vs Commissioner Of Customs … on 1 March, 2001


ORDER

Gowri Shankar, M(T)

1. Common counsel for the appellants pray for withdrawal of the appeal on the ground that the issue has been settled under Kar Vivad Samadhan Scheme 1998, producing a certificate issued to this effect by the designated authority.

2. Accordingly, the appeals are dismissed as withdrawn.