Judgements

Narendra Industries vs Commissioner Of Central Excise on 1 September, 2005

Customs, Excise and Gold Tribunal – Mumbai
Narendra Industries vs Commissioner Of Central Excise on 1 September, 2005
Bench: K Kumar, S T Chittaranjan


ORDER

Chittaranjan Satapathy, Member, (T)

1. Heard both sides. The miscellaneous application for restoration of appeal has been filed against the order of dismissal of the appeal dated. 29-7-2004. The appellants claim that the dismissal order has been passed ex parts and hence, the appeal should be restored.

2. We find that the Bench has duly considered the request for adjournment by the appellants and has given detailed reasons as to why the same could not be accepted. We also find that the Bench has passed the dismissal order on merit after duly considering the appeal. It is well settled that the Tribunal has no power to review its own order. Through the impugned miscellaneous application, the appellants are seeking not only restoration of appeal but also a decision in their favour for reasons stated in the said application, which if allowed would amount to review of the earlier order of dismissal on merit.

3. As such, we are of the view that the miscellaneous application is not maintainable and we reject the same.

(Pronounced in Court)