ORDER
G.N. Srinivasan, Member (J)
1. By our order No. C-II/1218-27/WZB/2001 dt. 28.4.2001 which was heard on 9th April, 2001, we have directed the M/s. Lalit Products to deposit the entire duty within two months from receipt of this order. The said order was despatched on 11.5.2001 some of the applicants were represented by Shri M H Patil Advocate. The present applicant was not represented by any person.
2. On 16th July 2001 an application has been filed seeking for reconsideration and modification of our earlier order. Today Shri Lalit P. Deshlahra pleads before us that late Mr. B.N. Rangawani, was entrusted with the job and after the demise of Shri B.N. Rangawani, the matter has been entrusted with interested Shri M.H. Patil Advocate. He therefore pleads some more time for arguing the present application namely E/MA (Modfn.)-566/2001-Mum. We have considered this request. When we made the earlier order, we have found that no financial difficulties had been pleaded. Therefore we were not inclined to agree to the request, in respect of the application which has been filed after the expiry of the time stipulated, we therefore dismiss the same. We dismiss the appeal of Lalit Product for non compliance of the payment of the duty in terms of Section 35F of the Central Excise Act. Appeal filed by M/s. Lalit Product Appeal No. E/1765/2001-Mum is dismissed. In view thereof application No. E/MA/(Modfn)-566/2001-Mum stands dismissed.
(Pronounced in Court)