Customs, Excise and Gold Tribunal - Delhi Tribunal

M/S Shree Rajasthan Syntex Ltd vs Cce, Jaipur on 28 June, 2001

Customs, Excise and Gold Tribunal – Delhi
M/S Shree Rajasthan Syntex Ltd vs Cce, Jaipur on 28 June, 2001


ORDER

Ms Jyoti Balasundaram, Member (J)

1. There is not proof of compliance with the direction contained in miscellaneous order No. 25/2001-A dt 11.5.01, of pre deposit of Rs. 2 laks towards duty demand. Hence we dismiss the appeal for non compliance with the statutory requirements of Section 35F of Central Excise Act. 1944.