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 - Bangalore

The Commissioner Of Customs, Cochin vs M/S Balmer Lawrie & Co. Ltd, Kerala on 5 July, 2001

ORDER

Shri G.A. Brahma Deva

1. The Respondents being a 'Public Sector Undertaking' clearance is required from the Committee of the Secretaries to proceed with the matter as observed by the Supreme Court in the case of ONGC reported in 1992 (61) ELT 3 as well as in its clarificatory judgment reported in 1994 (70) ELT 45. No clearance has been placed on our record. In view of this position appeals is dismissed for want of clearance. However, the party is at liberty to apply for revival of appeals as and when clearance is produced. Ordered accordingly.

(Pronounced and dictated in the open court)