Customs, Excise and Gold Tribunal – Calcutta
Linkers India vs Commissioner Of Central Excise, … on 26 September, 2001
JUDGMENT
Lajja Ram
1. Shri P.K.Ghosh, learned Consultant for the applicant company prays of adjournment. We find that the disputed amount to be redeposited is only Rs.3836.00 (Rupees three thousand eight hundred thirty-six) as duty and Rs.500.00 (Rupees five hundred) as penalty. Keeping in view the amount involved, we direct the applicants to deposit the full duty amount of Rs.3,836.00 (Rupees three thousand eight hundred thirty-six) only within a period of four weeks from today and we waive the requirement of the predeposit of the penalty amount of Rs.500.00 (Rupees five hundred). To come up for noting the compliance and further Orders on 16.10.2001.
Dictated in the open court.