Customs, Excise and Gold Tribunal - Delhi Tribunal

M/S. Willard India Ltd. vs C.C.E., Meerut on 9 February, 2001

Customs, Excise and Gold Tribunal – Delhi
M/S. Willard India Ltd. vs C.C.E., Meerut on 9 February, 2001
Author: S Kang


ORDER

S.S. Kang, J.

When the case was called, none appeared on behalf of the appellants. The notice to the appellants was received back with the postal remarks ‘factory closed’. Copy of the notice was also sent to the counsel of the appellants. As none appeared on behalf of the appellants nor there is any request for adjournment, the appeal is dismissed for non-prosecution. (Dictated in Court).