ORDER
1. When these matters were called it was noticed by the Bench that Anti Dumping Duty appeals were to be heard in terms of the provisions of Section 9C(5) which reads as under :-
“9C(5)- Every appeal under Sub-section (1) shall be heard by a Special Bench constituted by the President of the Appellate Tribunal for hearing such appeals and such Bench shall consist of the President not less than two members and shall include one judicial member and one technical member.”
2. From the above it is clear that the Bench as constituted now has no jurisdiction to hear these appeals.
3. In view of the above, the Anti-dumping Duty appeals stand adjourned.