Customs, Excise and Gold Tribunal – Mumbai
Commissioner Of Central Excise, … vs Datar Switchgear Ltd. on 17 September, 2001
JUDGMENT
1. The Commissioner’s application does not cite any grounds for modifying the stay order of the Tribunal.
2. We do think that the amount of duty of Rs. 13.76 lakhs and equivalent penalty justifies out of turn hearing.
3. Application dismissed.