Customs, Excise and Gold Tribunal – Bangalore
M/S. Sharavathy Conductors (P) … vs Commissioner Of Central Excise, … on 7 February, 2001
ORDER
Shri G.A. Brahma Deva
1. Case called. Shri. K. Parameswaren, Learned Counsel submitted that the matter has already been settled under ‘KAR VIVAD SAMADHAN SCHEME’. In view of this position the appeal is dismissed as withdrawn.
(Pronounced and dictated in the Open Court).