Customs, Excise and Gold Tribunal – Delhi
Shri Mukesh Kumar Sethi vs Cc, New Delhi on 8 June, 2001
ORDER
Jyoti Balasundram
1. According to the applicants the amount of penalty imposed on the applicants (which has been set aside by the Tribunal in paragraph 23 of the final order), is mistakenly shown as Rs.50,000/- instead of Rs. 3 lakhs. Ld. DR confirms that the penalty imposed on the appellant by the adjudicating authority was Rs.3 lakhs. We, therefore, correct the figure of Rs.50,000/- mentioned in para 23 of the final order to Rs.3 lakhs.
2. The application is hereby allowed.