ORDER
Gowri Shankar, Member (T)
1. The modification of the Tribunal’s order is prayed for on the ground of financial hardship.
2. It is contended that there has been substantial loss in the preceding financial year and the operation during the first quarter of the year are not profitable.
3. The Departmental Representative points out financial hardship was not raised in the stay application and hence also not argued. It is evident that the stay application cannot be heard in piece-meal and in any event cannot be heard on a second time on a ground that does not even contained in the stay application. The attempt by the advocate for the applicant to say hardship of loss, finance were known to the applicant on the day they filed the application and in any event when they argued it. We cannot therefore now entertain the request for modification on this score.
4. We therefore dismiss the application but extend the time to deposit the amount up to 31st July, 2000.
5. Compliance to be reported on 8th August, 2000.