Customs, Excise and Gold Tribunal - Delhi Tribunal

Hanumant Cement P. Ltd. vs Collector Of Central Excise on 24 August, 1999

Customs, Excise and Gold Tribunal – Delhi
Hanumant Cement P. Ltd. vs Collector Of Central Excise on 24 August, 1999
Equivalent citations: 1999 (114) ELT 723 Tri Del


ORDER

Jyoti Balasundaram, Member (J)

1. Predeposit of Rs. 12 lakhs towards duty and Rs. 1 lakh towards penalty within a period of 8 weeks had been directed vide Stay Order Nos. S/205-208/99-NB(DB), dated 25-5-1999 [1999 (113) E.L.T. 343 (Tribunal)]. The applicant had made partial predeposit and moved the above mentioned miscellaneous application for extension of time; however, learned Counsel for the applicant submits that yesterday the balance predeposit amount has already been paid and he prays for condonation of delay of 34 days in complying with the stay order. The prayer is opposed by the learned DR.

2. Having regard to the facat that it is not a very long delay, we condone the same, note compliance and dismiss the miscellaneous application as infructuous.

3. The appeals will come up for hearing in due course.