Customs, Excise and Gold Tribunal - Delhi Tribunal

M/S. Rajasthan Textile Mills & … vs Cce, Jaipur on 20 April, 2001

Customs, Excise and Gold Tribunal – Delhi
M/S. Rajasthan Textile Mills & … vs Cce, Jaipur on 20 April, 2001


ORDER

Lajja Ram

1. Shri K.K.Anand, Learned Advocate submits that the Tribunal under their Final Order No.133-143/2000-D dated 30.3.2000 has disposed of a group of appeals. The appeal No.E/2380/98-D was not a part of appels in this group and at Sl. N.10 of the title this appeal has been wrong1 included. Shri Sheo Narayan Singh, SDR agrees. Accordingly from the title at Sl.No.10, reference to Appeal No.E/2380/98-D is deleted. Sl.No.11 will be read as Sl.No. 10. the learned Advocate also submits that Appeal No.E/1837/98-D was filed by M/s. Rajasthan Spinning and Wvg. Mills and not by M/s. Rajasthan Textile Mills as indicated in the title. Shri Sheo Narayan Singh, SDR agrees. The name of the appellants in Appeal No.E/1837/98-D is changed to M/s. Rajasthan Spinning and Wvg. Mills. Theses two changes will have no effect on the conclusions drawn and the order recorded. The ROM application is disposed of accordingly.

(Pronounced & dictated in the Court)