Customs, Excise and Gold Tribunal – Delhi
Malwa Cotton Spinning Mills Ltd. vs C.C.E. on 19 April, 2007
Bench: S Kang, Vice, N T C.N.B.
ORDER
S.S. Kang, Vice President
1. The applicant submitted that the demand has not been quantified in pursuance to the order passed by the Commissioner (Appeals). Therefore, this application is dismissed as infructuous.
(Dictated and pronounced in open Court).