Customs, Excise and Gold Tribunal - Delhi Tribunal

M/S. Ray Cement vs Commissioner Of Central Excise, … on 9 March, 2001

Customs, Excise and Gold Tribunal – Delhi
M/S. Ray Cement vs Commissioner Of Central Excise, … on 9 March, 2001


ORDER

Lajja Ram

1. Shri M.P. Devnath, Advocate submits that the appellants, M/s. Raj Cement, a unit of M/s. Shree Cement Ltd. are required to pre-deposit a sum of Rs.97,782/- for hearing their Appeal No.E/3499/2000 NB (SM). He submits that the appellants have a arguable case and they will place all their points when the matter is fixed for regular hearing.

2. After hearing Shri A.K. Jain, SDR, I direct the appellants to pre-deposit a sum of Rs.50,000/- (Rupees Fifty Thousand Only) within a period of 4 weeks from today. On pre-depositing the above sum of Rs.50,000/- within a period of 4 weeks from today, the requirement of pre-deposit of the balance duty amount will be waived and recovery stayed till the disposal of the appeal.

3. To come-up for reporting the compliance for and further orders on 12th April, 2001.

4. Order dictated & pronounced in the Open Court on 9.3.2001.