Customs, Excise and Gold Tribunal – Bangalore
M/S Tata Keltron Ltd, Palakkad, … vs The Commissioner Of Customs, … on 5 July, 2001
ORDER
Shri G.A. Brahma Deva
1. When the matter was called, none appeared on behalf of the appellant nor we find any request for an adjournment. It appears that the party is not interested in pursuing the case. Accordingly appeal is dismissed for non-prosecution.
(Pronounced and dictated in the open court)