Judgements

M/S. Associated Manufacturer … vs Cce, Calcutta-Ii on 20 April, 2001

Customs, Excise and Gold Tribunal – Calcutta
M/S. Associated Manufacturer … vs Cce, Calcutta-Ii on 20 April, 2001


ORDER

Smt. Archana Wadhwa

1. After hearing both sides for some time, we dispense with the condition of predeposit of duty amount of Rs.2,911.77 and of Rs.4167.76 and penalty of Rs.300/- in each case and fix the main appeals of out of turn basis on 14th May, 2001 as the issue involved is recurring nature.

Dictated and pronounced in the open Court.