1999 INSC 0851 SUPREME COURT OF INDIA Steel Authority of India Vs. Collector of Customs C.A.Nos.6600 of 1995 (S.P.Bharucha and V.N.Khare JJ.) 28.10.1999 ORDER The Text below is only a summarized version of the order pronounced Appellant claimed benefit of exemption notification in respect of refractory blocks of special shape imported by them. Tribunal declined to take trade notice into account on ground that it could not enlarge scope of notification. On appeal Supreme Court held that authorities were bound by trade notices that they issue and cannot argue to contrary.