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

M/S. Chandra Industries vs C.C.E. Chandigarh on 7 February, 2001

ORDER
 

K.K. Bhatia, Member (T)
 

1. This matter was last called on 18.12.2000. On that date, the appellants were represented by Shri Ravi Chopra, Advocate. On that date, the Bench directed the ld. Counsel of the appellants to produce Order-in-Appeal No.409/CE/85 dt. 17.6.85 and also adjourned the matter to this date.

2. Today when the matter is called, there is no one for the appellants. There is no communication from them either requesting for the adjournment or giving reasons for their absence. It therefore appears that the appellants are not interested in prosecuting their appeal.

3. The appeal is consequently dismissed for non-prosecution.

(Announced and dictated in the Court)