Customs, Excise and Gold Tribunal – Bangalore
Panyam Cements & Mineral Ind. Ltd. vs Commissioner Of Central Excise, … on 24 April, 2001
ORDER
Shri A. Brahma Deva
1. Heard both sides. We find that the Commissioner (Appeals) has remanded the matter to the Assistant Commissioner. The party has filed an appeal only on the ground that the Assistant Commissioner has not proceeded to pass an order as directed by the Commissioner (Appeals). We do not find any substance in the appeal filed by the party. Accordingly appeal is dismissed. However, before parting, we observe that the Assistant Commissioner directed to dispose off the matter at the earliest possible, preferably within three months from the date of passing of this order. Copy of this Order may be marked to the Chief Commissioner.
(Pronounced and dictated in open court)