Customs, Excise and Gold Tribunal - Delhi Tribunal

Sri Ram Chemicals Complex vs Collector Of Central Excise on 15 February, 1991

Customs, Excise and Gold Tribunal – Delhi
Sri Ram Chemicals Complex vs Collector Of Central Excise on 15 February, 1991
Equivalent citations: 1992 (38) ECR 270 Tri Delhi
Bench: J T P.C., J Balasundaram


ORDER

Jyoti Balasundaram, Member (J)

1. This is an application for rectification of certain typographical mistakes which have occurred in the copy of Order No. E/23/91-D dated 14.1.1991. The mistakes are as follows:

(a) In paragraph 2 of the order referring to the value of plant and machinery word ‘crores’ figures instead of ‘lakhs’.

(b) In the same paragraph, the date of the adjudication order has been wrongly typed as 8.1.1982 instead of 8.11.1982.

2. We have considered the application and perused the final order. It is evident that these two typing mistakes have occurred in the order. Consequently, we order as follows:

i) In paragraph 2 of the final order, the words ‘Rs. 10 lakhs’ is to be substituted for the words “Rs. 10 crores’.

ii) In the same paragraph, the date of the adjudication order is to read as 8.11.1982 instead of 8.1.1982 found therein.

3. The ROM application is accordingly allowed.