Customs, Excise and Gold Tribunal - Delhi Tribunal

Paharpur Inds. vs Commissioner Of C. Ex. on 22 October, 2002

Customs, Excise and Gold Tribunal – Delhi
Paharpur Inds. vs Commissioner Of C. Ex. on 22 October, 2002
Equivalent citations: 2003 (154) ELT 236 Tri Del
Bench: S T G.R., P Bajaj


ORDER

G.R. Sharma (T), Member

1. M/s. Paharpur Industries Limited and others have filed an application praying for transfer of their appeals to East Zonal Bench, Kolkata stating that the appellant is undergoing through financial hardship and was not in a position to pay expenses for Counsel to travel from Kolkata to Delhi. It has further been stated that the Head Office of the appellant is at Kolkata.

2. Shri Mewa Singh, learned SDR has no objection.

3. We have perused the request of the appellant. Since the Headquarters of the appellant is at Kolkata permission for transfer of the appeals to Kolkata is accorded. Registry is directed to transfer all the papers to Kolkata under intimation to all the concerns.