Customs, Excise and Gold Tribunal - Delhi Tribunal

Deepak Castings Pvt. Ltd., … vs Cce, Jaipur on 4 April, 2001

Customs, Excise and Gold Tribunal – Delhi
Deepak Castings Pvt. Ltd., … vs Cce, Jaipur on 4 April, 2001


ORDER

P.G. Chacko

1. As per order dated 24.01.2001, the appellants were directed to deposit the duty amount of Rs.1 lack within eight weeks and (SIC) on 03.04.2001. On 03.04.2001, the party was represented by their Counsel’s clerk, one Shri Neeraj Jain, who submitted that the Counsel Shri R.Santhanam was not in a position to attend to the case on account of his pre-occupation with professional work elsewhere. Having regard to the submission of the Advocate’s clerk, the matter was posted to this day.

2. Today, there is neither any proof of deposit nor any representation for the party. It appears that the appellants are not interested in prosecuting the appeal. The appeal is dismissed for want of prosecution.

(Dictated and pronounced in open Court.)