Customs, Excise and Gold Tribunal – Delhi
M/S. Anchor Engineering Works vs Cce, Chandigarh-Ii on 18 June, 2001
ORDER
S.S. Kang
1. The applicant has filed this application for restoration of the appeal. The appeal filed by the appellant was dismissed vie order dated 5.12.2000 for non compliance with the stay order.
2. Heard that ld. JDR. The applicant has now produced the evidence to show that the amount has been deposited, the Final Order No.A/2269/00-NB is recalled and the appeal is restored to its original number. Adjourned to 12.9.2001 for arguments.