Customs, Excise and Gold Tribunal – Delhi
M/S. General Engineering Works vs Cce, Jaipur on 12 June, 2001
ORDER
Jyoti Balasundaram:
1. There is no proof of pre-deposit of Rs.1 Lakh towards duty as directed under Stay Order No.46/2001-A dated 28.3.2001. Hence the appeal is dismissed for non-compliance with the statutory requirement of Section 35F of the Central Excise Act, 1944.