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 1]

Customs, Excise and Gold Tribunal - Delhi

Ram Kripal vs Commissioner Of Customs on 1 December, 1997

Equivalent citations: 1998(97)ELT527(TRI-DEL)

ORDER
 

 G.R. Sharma, Member (T)
 

1. Arguing the captioned ROM Application, the ld. SDR, submits that in the adjudication order, the Adjudicating Authority had before him a lot of evidence which was discussed by him in the Adjudication Order and, therefore, the finding of the Tribunal that no evidence was placed on record by the Department is incorrect.

2. We have perused the Order of the Tribunal as also the Order-in-Original and find that this observation of the Tribunal is not in conformity with the facts and evidence discussed by the Adjudicating Authority in the Order-in-Original. In the circumstances, we hold that a mistake has crept in the Order of the Tribunal. In this view of the matter, the Tribunal's Order is recalled and the case is now listed for hearing on 9-1-1998.