Customs, Excise and Gold Tribunal – Mumbai
Patheja Brothers Forging & … vs Commr. Of C. Ex. on 18 February, 2002
Equivalent citations: 2002 (146) ELT 401 Tri Mumbai
Bench: S T Gowri, G Srinivasan
ORDER
Gowri Shankar, Member (T)
1. Each of the notices issued to the appellants, pointing out their failure to affix court fee stamp of the prescribed denomination on the three appeals have been returned by the postal authorities with the remarks that they refused to accept the envelopes.
2. The appeals are therefore dismissed in terms of Rule 11 of the CEGAT (Procedure) Rules, 1982.