Judgements

M/S. Laxmi Chemicals (P) Ltd. vs C.C.E., Kolkata-Ii on 8 January, 2001

Customs, Excise and Gold Tribunal – Calcutta
M/S. Laxmi Chemicals (P) Ltd. vs C.C.E., Kolkata-Ii on 8 January, 2001


ORDER

Archana Wadhwa

1. On matter being called nobody appeared in spite of today’s notice of hearing having been sent to the appellant well in advance. Neither is there any application for adjournment.

2. From the records we find that vide interim order No.M-180/1994 dated 7.6.94, the Tribunal directed the appellant to rectify the appeal by submitting a fresh appeal duly signed by the appellant. It was also observed in the said order that if no appeal, so rectified, along with condonation of delay application is filed by the appellant, the present appeal shall become liable to be dismissed as not maintainable. Inasmuch as our records do not show filing of any rectified appeal, we dismiss the present appeal, in terms of the order referred above.

(Dictated & pronounced in Court)