Customs, Excise and Gold Tribunal – Delhi
M/S. Thapson Steels Ltd. vs C.C.E., Chandigarh on 24 April, 2001
Equivalent citations: 2002 (148) ELT 748 Tri Del
ORDER
P.S.Bajaj
1. The Stay Application filed by the appellants has not been pressed by the Counsel at this stage and as such, the same is dismissed as not pressed. The appellants will be at liberty of file fresh Stay Application at the appropriate stage. The ld. Counsel, however, requests that the appeal may be fixed for regular hearing at the earliest, as the appellants are facing hardship from the Excise department. The ld. JDR, Shri M.M. Dubey has no objection for fixing the date of hearing of the appeal. Therefore, the appeal be posted for regular hearing on 16th May, 2001.
(Announced and dictated in the Court).