Judgements

M/S Bengal Chemicals & … vs Commissioner Of Central Excise, … on 6 August, 2001

Customs, Excise and Gold Tribunal – Calcutta
M/S Bengal Chemicals & … vs Commissioner Of Central Excise, … on 6 August, 2001

ORDER

Mrs. Archana Wadhwa

1. The applicant/appellant company is a Public Sector Undertaking. Accordingly, they are required to produced a Certificate of Clearance from the Committed of Secretaries in terms of the decision of the Supreme Court in the case of Oil & Natural Gas Commission vs. Collector of Customs, Calcutta reported in 1991(37)ECR-21AJ-1992(61)ELT-3 dated 11.10.91 followed by further decision in the same case reported in 1994(70)ELT-45-45 dated 7.1.94.

2. Since no such Certificate has been produced, we close the matter for statistical purposes. They are at liberty to pray for reopening of the mater on production of the Clearance Certificate, in terms of the aforesaid decisions of the Honourable Supreme Court in the case of O.N.P.G.C.(supra). Stay Petition also stands closed.

Pronounced in the open court.