Allahabad High Court High Court

Laxmi Ratan Cotton Mills vs Union Of India (Uoi) And Ors. on 11 April, 1991

Allahabad High Court
Laxmi Ratan Cotton Mills vs Union Of India (Uoi) And Ors. on 11 April, 1991
Equivalent citations: 1992 (40) ECR 450 Allahabad
Author: B J Reddy
Bench: B J Reddy, R Mehrotra


ORDER

B.P. Jeevan Reddy, C.J.

1. The main grievance of the petitioner is that though it filed an appeal along with the stay petition on 15.11.1990 against the order of adjudication dated 31.7.1990, no orders have been passed so far either on the appeal or on the stay petition. We cannot say that the appeal ought to have been disposed of within this short time but we are of the opinion that some orders ought to have been passed on the stay petition, particularly when proceedings for recovery of the disputed duty are said to be proceeding ahead against the petitioner. We direct that the appellate authority (or the Incharge of that Office, as the case may be) shall dispose of the stay petition within a period of two months from the date of production of a certified copy of this order shall be produced by the petitioner before the appellate authority within one week from today. If it is so produced, the recovery of the disputed duty and penalty in pursuance of the order of adjudication aforesaid shall remain stayed pending disposal of the stay petition.

2. If the stay application has been disposed of already, this order shall not be operative.

3. The writ petition is disposed of with the above observations. If the certified copy of this order is not produced within the time specified above or if the statement of the petitioner with respect to its filing of appeal and stay petition is not true this order shall not be operative.