2002 INSC 0672 SUPREME COURT OF INDIA Commr.of Central Excise Vs. Kilpezt (I) Ltd. (S.M.Quadri and Ruma Pal JJ.) 23.10.2002 ORDER In view of our judgment and for the reasons stated in Civil Appeal No. 3876 of 1999 titled Union of India v. Pesticides Mfg. & Formulators Assn. of India delivered today, these appeals are also dismissed without any order as to coasts. 1 SpotLaw