Customs, Excise and Gold Tribunal – Mumbai
M/S. Sharad Knotters vs C.C. Excise, Ahmedabad-I on 13 March, 2001
ORDER
1. On hearing Shri S.J. Vyas and on perusal of the order of the Tribunal No. C-II/155-156/99/WRB dt. 13.1.2000 I find it more appropriate that this case is posted for disposal before Shri G.N. Srinivasan member (judicial) who had passed the earlier order. In the meanwhile the revenue shall not take any precipitated action to recover the sums confirmed and the penalty imposed.
(Pronounced in Court)