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 1, Cited by 2]

Customs, Excise and Gold Tribunal - Delhi

M/S. Delhi Automobiles Ltd. vs C.C.E., New Delhi on 14 February, 2001

ORDER
 

  K.K. Bhatia, Member (T) 
 

1. This Restoration of Appeal Petition is against the Final Order No.A/2243/00//NB(SM) dt. 4.12.2000 of the CEGAT. Vide this Order, the appeal was dismissed at the stage of admission itself in terms of the second proviso to Section 35B(1) of the Central Excise Act, 1944. I have heard Shri N.L. Jangir, Advocate for the appellants and Shri A.K. Jain, JDR for the Respondents. The ld. Advocate for the petitioners were not represented on the date of hearing on 4.12.2000. However, it is observed from the order of the bench dt. 4.12.2000 that the appeal has been dismissed not on account of the absence or non-representation of the petitioners but under the above stated provisions of the law. In view of these facts, therefore, there is no ground for restoration of the appeal and the same is accordingly, dismissed.

(Announced and dictated in the Court)