Customs, Excise and Gold Tribunal – Delhi
M/S. Anand Health Case Ltd. vs Cc New Delhi on 15 May, 2001
ORDER
P.S. Bajaj
1. The present RUA application for the restoration of the appeal which was dismissed for non-compliance with the stay order of the Tribunal is legally not maintainable as no compliance of that stay order has been still made by the appellants. Therefore, this application is ordered to be dismissed.
Dictated and pronounced in the open Court.