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

Collector Of Central Excise vs Titaghur Paper Mills Co. Ltd. on 26 February, 1992

Equivalent citations: 1993(63)ELT639(TRI-DEL)

ORDER
 

P.C. Jain, Member (T)
 

1. The learned JDR has not produced the Collector's authorisation/or the proceedings in which the authorisation was taken from the Collector for filing this appeal despite a number of opportunities i.e. 31-12-1991 and 21-1-1992.

2. Prima facie, the authorisation dated 30-3-1983 of Shri S. Mukhopadhyay, Collector of Central Excise, Calcutta is not a proper authorisation - being of general nature. Following the ratio of Tribunal's judgments :

(i) 1989 (41) E.L.T. 652
(ii) 1989 (42) E.L.T. 6 The appeal is liable to be dismissed prima facie, as contended by the learned advocate for the respondents.

3. Having considered the facts and circumstances of this case on the aforesaid preliminary point, we are inclined to dismiss the appeal for want of prosecution. We order accordingly.