Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Custom, Excise & Service Tax Tribunal

Commissioner Of Service Tax, Kolkata vs Icra Techno Analytics Ltd on 21 July, 2016

        

 


CUSTOMS, EXCISE & SERVICE TAX APPELLATE TRIBUNAL
EAST ZONAL BENCH: KOLKATA
                                               
		                      Appeal No. ST/389/2012

(Arising out of the order in appeal No.163/ST/KOL/2012 dated 14.05.2012 passed by the Commissioner of Central Excise (Appeal), Kolkata.


Commissioner of Service Tax,  Kolkata                                   
Appellant 

         Vs. 
                                                
Icra Techno Analytics Ltd.	
                                
                  ...RESPONDENT(S)

APPEARANCE:

Shri S. N. Mitra, AC (AR), for the Appellant None for the Respondent CORAM:
Honble Shri D.N. Panda, Judicial Member Honble Shri H. K. Thakur, Technical Member Date of Hearing/Decision: 21.07.16 Final Order No.FO/A/75666/16 Per SHRI D.N. PANDA Heard Shri S. N. Mitra, AC (AR) for the Revenue. No one appeared on behalf of the Respondent.

2. Revenue submits that as per the policy of the CBE&C, they propose to withdraw their above appeal for which necessary application has been filed in the Registry of the Tribunal.

3. Considering submission of Revenue as above, the appeal is dismissed as withdrawn. (Dictated and pronounced in the court.) (H.K. THAKUR) (D.N. PANDA) TECHNICAL MEMBER JUDICIAL MEMBER T.K 2 App/E/589/07