1989 INSC 0536 SUPREME COURT OF INDIA Chaganlal Gainmull Vs. Collector of Central Excise (M. M. Punchhi and M.N. Venkatachaliah JJ.) 08.11.1989 ORDER The Text below is only a summarized version of the order pronounced Proceedings cannot be challenged merely because of failure to issue notice within prescribed time as it only affects power to detain seized goods.