ORDER
Jyoti Balasundaram, Member (J)
1. The appellants seek out of turn hearing of the above appeal which arises out of the order dated 7-4-1994 passed by the Collector of Customs, confiscating export goods valued at over Rs. 24 lakhs with option to redeem on payment of a fine of Rs. 10 lakhs and imposing a penalty of Rs. 5 lakhs, on the ground that the goods viz. pulses, are of perishable nature and have already deteriorated in quality and value.
2. On hearing learned SDR who fairly leaves the matter for decision by the Bench, and perusing the miscellaneous application and further noting the plea of financial hardship and payment of Rs. 1 lakh as ordered by the Hon’ble Delhi High Court vide order dated 17-5-1995 (modifying the Tribunal’s stay order dated 17-4-1995 directing predeposit of Rs. 2 lakhs) and having regard to the nature of the goods involved, we are satisfied that this is a fit case for granting early hearing and accordingly list the appeal for hearing on 5-12-1995, as already announced in open court.