Customs, Excise and Gold Tribunal - Delhi Tribunal

Vinod Kr. Jailal Agarwal vs Collector Of Central Excise on 8 April, 1999

Customs, Excise and Gold Tribunal – Delhi
Vinod Kr. Jailal Agarwal vs Collector Of Central Excise on 8 April, 1999
Equivalent citations: 1999 (114) ELT 738 Tri Del


ORDER

Lajja Ram, Member (T)

1. These are four appeals filed by (i) Shri Vinod Kumar Jailal Agarwal, (ii) Shri Ajay Jailal Agarwal, (iii) Smt. Sonadevi Jailal Agarwal and (iv) Smt. Nirmaladevi Ravindrakumar Agarwal, being aggrieved with the common order-in-original dated 28-11-1989 passed by the Addl. Collector of Central Excise, Aurangabad.

2. When the matter was called, no one appeared for the appellants. The notice for today’s hearing had been issued on 12-2-1999. There is no response. There is no request for any adjustment.

3. The matter relates to the eligibility for exemption under Notification No. 208/83-C.E., dated 1-8-1983 with regard to the nature of the raw material used. As the matter involves appreciation of the facts, in the absence of the appellants it is not possible to dispose of the matter. In view of the above, all these four appeals are dismissed for non-prosecution.