Judgements

Sri Ramayan Pandey vs C.C. (Prev), W.B. on 31 July, 2001

Customs, Excise and Gold Tribunal – Calcutta
Sri Ramayan Pandey vs C.C. (Prev), W.B. on 31 July, 2001


ORDER

Archana Wadhwa

1. It is seen that in the Appeal Memo. filed by the appellant, though it is mentioned that statement of facts and ground of appeal are annexed thereto as per enclosed sheet but in fact, the same are not attached. Shri V.Prahlada, Advocate appearing for the appellant has also been directed to show the copy of the appeal which he has filed in the Tribunal. Even his copy shows that no statement of facts and grounds of appeals has been attached with C.A.-3 form.As such the appeal field by the appellant is not maintainable and the same is dismissed accordingly.Stay petition also gets disposed.

(Dictated & pronounced in Court)