Customs, Excise and Gold Tribunal – Bangalore
M/S Cochin Refineries Ltd. vs Commissioner Of Cce, Cochin on 16 January, 2001
ORDER
Shri G.A. Brahma Deva
1. When these matters were called, it was submitted by the Counsel that they applied for clearance but not yet obtained. It is settled position now that since the appellants being a Public Sector Undertaking, matter cannot be proceeded with unless clearance is placed on our record. In view of this position, all these appeals are dismissed for want of clearance. However, the party is at liberty to file an application for revival of the appeals as and when clearance is produced.
(Pronounced and dictated in open court)