Customs, Excise and Gold Tribunal – Bangalore
M/S. Indian Telephone Industries … vs The Commissioner Of Central … on 14 August, 2001
ORDER
Shri G.A. Brahma Deva
1. When these matters were called, Sh.C.R.Ramchandran, Dy.Gen.Manager, submitted that the appellant has filed declaration under KAR VIVAD SAMADHAN SCHEME and the same has been accepted. In view of this position these two appeals are dismissed as withdrawn.
2. Ordered accordingly.
(Pronounced and dictated in the open court.)