Customs, Excise and Gold Tribunal - Delhi
Commissioner Of Central Excise vs Hukumchand Jute & Industries Ltd. on 3 May, 2002
Equivalent citations: 2002(146)ELT606(TRI-DEL)
ORDER G.R. Sharma, Member (T)
1. M/s. Hukumchand Jute & Industries Ltd. have filed an application for transfer of their case to Kolkata. Shri M. Lahiri, learned Advocate appearing for the respondent submits that the respondent company has their registered office in Kolkata and therefore, prays that the appeal may be transferred to Kolkata.
2. Shri MM. Dubey, learned DR appearing for the appellant submits that Revenue is the appellant in this case and is ready to argue the case in Delhi. He, opposes the request.
3. On careful consideration of the submissions we note that the appellant is Revenue and not the respondent in this case. In the circumstances, since the appellant is not interested for transfer of their case to Kolkata the request for transfer filed by the respondent is rejected. The case should be listed for regular hearing on 10-7-2002.