Customs, Excise and Gold Tribunal – Mumbai
M.V. Steel Industries vs Commissioner Of Central Excise … on 10 September, 2001
JUDGMENT
Jyoti Balasundaram, Member (J)
1. The above appeal was dismissed on the ground that the defects were not rectified by the appellants. The dismissal was made by the Final Order No. C.II/512/WZB/2001 dated 8.3.01. The ld. counsel for the appellants submits before us that the defects had been rectified within the time granted but the compliance papers have not been put up before the bench who passed the dismissal order. We are satisfied that the appeal requires to be restored. Accordingly, we restore the appeal.
(Dictated in Court)