Customs, Excise and Gold Tribunal – Delhi
M/S. Bhel vs Cce, Bhopal on 11 May, 2001
ORDER
Ms Jyoti Balasundaram, Member (J)
1. The above appeals have been pending since May 2000 for went of C.O.D. clearance. Hence they are dismissed with the liberty to the appellants to apply for restoration if C.O.D. clearance is granted to them.