ORDER
P.G. Chacko, Member (J)
1. This application seeks early disposal of the captioned appeal, which was filed this year. The appeal is against rejection of refund claim for an amount of Rs. 32,97,617/-.
2. After examining the records and hearing both sides, we are not impressed with the averments contained in this application. The applicant’s case for early disposal of the appeal is that they are foreign direct investors and have a good case on merits on the strength of the decisions of the Supreme Court. There are ever so many cases before this Bench involving issues, which are covered, one way or other, by decisions of the Supreme Court or the High Courts. If this application is allowed on the above premise, we will be constrained to entertain ever so many applications of this kind, with the result that the entire system of procedure of the Bench will be upset. We cannot grant a relief leading to such a consequence. This application is rejected.
(Dictated and pronounced in open Court)