Customs, Excise and Gold Tribunal - Delhi Tribunal

M.M.T.C. Ltd. vs Collector Of Customs on 20 May, 1998

Customs, Excise and Gold Tribunal – Delhi
M.M.T.C. Ltd. vs Collector Of Customs on 20 May, 1998
Equivalent citations: 1999 (112) ELT 415 Tri Del


ORDER

A.C.C. Unni, Member (J)

1. When the matter was called Mr. Sanjay Grover, ld. Advocate submitted a copy of letter sent by the appellants to the Under Secretary, Ministry of Commerce, dated 23-4-1998 requesting that the matter be placed before the Committee of Secretaries for purposes of obtaining clearance to pursue the case before this Tribunal. Shri Sanjay Grover sub- mits that the appellants are yet to receive the clearance from the Committee on Disputes. He prays for adjournment of the case for some time so that the appellants may be able to pursue the matter with the Committee for early clearance.

2. Considered. We observe that this appeal is of 1992 and the appellants have taken up the matter of obtaining clearance from the Committee on Disputes only on 23-4-1998. It is not certain as to how much time will be required for obtaining the necessary clearance from the Committee on Disputes.

3. In these circumstances we dismiss the appeal with liberty to the appellants to seek restoration of the appeal to its original number as and when they are able to obtain the necessary clearance from the Committee on Disputes.