ORDER
Archana Wadhwa
1. Vide Say Order No.S-127-129/Cal/2001 dated 12.2.2001 all the applicants/appellants were directed to deposit the adjudged dues against them within period of six weeks from the date of receipt of the Order.
2. On matter being called today we find that M/s Akansha Overseas have not deposited the amount. Neither is there any application from their side. As such we dismiss the appeal of M/s Akansha Overseas for non-compliance with the provisions of Section 129-E of the Customs Act, 1062.
3. In respect of other two appellants M/s Shweta International and Shri Ujjal Goon Shri A.K. Chowdhury, learned Advocate appears and submits that after receipt of the Stay Order they have filed Miscellaneous Applications for recalling of the Stay Order inasmuch as the same was passed ex parte. Explaining the reason for non-appearance he submits that matter was handed over to their Advocate who did not cause appearance on the date of hearing of the stay applications. Thereafter, the appellants have engaged the present Advocate. Our attention has also been drawn to ‘No Objection’ given by the previous Advocate. In the circumstances, he prays that stay applications be heard afresh and stay order be passed accordingly.
4. After hearing Shri V.K. Chaturvedi, learned SDR for the Revenue and in view of the circumstances explained by the Advocate, we recall the stay order and fix the stay petitions on 18th April, 2001.
(Dictated & pronounced in Court)