Judgements

Morya Advertising vs Commissioner Of Central Excise, … on 13 August, 2001

Customs, Excise and Gold Tribunal – Mumbai
Morya Advertising vs Commissioner Of Central Excise, … on 13 August, 2001

ORDER

1. Vide order No. C-II/36/WZB/2001 dated 3/1/2001 the appellant were directed to deposit the penalty amount within two months of the receipt of the order. This order was despatched on 15/02/2001. There is no evidence of any compliance on record. The intimations sent to the appellant at the address shown in the appeal memorandum has been received back undelivered.

2. The appeal is therefore dismissed for failure to comply with the directions in the aforesaid order.