Customs, Excise and Gold Tribunal – Bangalore
M/S. Mic Industries Ltd. vs Commissioner Of Central Excise, … on 21 March, 2001
ORDER
Shri G.A. Brahma Deva
1. Case called, no one appeared on behalf of the appellants. It was brought to our notice by the DR that the issue relates to Modvat. Issue with reference to maintainability of appeals in respect of Modvat credit has already been considered by us as per our earlier Order No. 249-299/2001, dt 27.2.2001, following the ratio of the decision, these appeals are dismissed as not maintainable.
(Pronounced and dictated in open court)