Allahabad High Court High Court

Rubber Complex (India) vs Union Of India (Uoi) on 25 May, 1995

Allahabad High Court
Rubber Complex (India) vs Union Of India (Uoi) on 25 May, 1995
Equivalent citations: 1995 (79) ELT 19 All
Bench: R Sharma, D Seth


ORDER

1. The petitioner has filed this writ petition for a writ of mandamus directing the respondents not to recover the amount of duty and penalty, against which he has filed an appeal alongwith application for stay-cum-waiver.

2. From paragraph 7 of the writ petition it is apparent that tomorrow (26th May, 1995) is the date fixed for decision of appeal. The grievance of the petitioner is that he has fixed a date for disposal of the appeal without deciding the application for stay-cum-waiver. The said prayer is rejected. There may not be any necessity to pass any order on the stay application. This petition is, therefore, dismissed.

3. We hope and trust that the appeal will be decided in accordance with law by the appellate authority expeditiously.