Judgements

M/S. Asia Automotive Ltd. vs Cc Ex, Aurangabad on 17 April, 2001

Customs, Excise and Gold Tribunal – Mumbai
M/S. Asia Automotive Ltd. vs Cc Ex, Aurangabad on 17 April, 2001


ORDER

1. The appeal is admitted.

2. The Commissioner (Appeals) has passed the order on the appeal before him without giving the appellant an opportunity of being heard. This is evident from the reading of this order.

3. The order is therefore set aside and the appeal allowed. The Commissioner shall, after giving the appellant reasonable opportunity of being heard, dispose of the appeal in accordance with \law.