Judgements

Eastern Steel Industries vs Commissioner Of Central Excise, … on 6 September, 2001

Customs, Excise and Gold Tribunal – Calcutta
Eastern Steel Industries vs Commissioner Of Central Excise, … on 6 September, 2001


JUDGMENT

Archana Wadhwa

1. The appellants were directed to deposit the duty amount of Rs.69,143.00 vide Stay Order No. S-364-Kolkata/2001 dated 19.6.2001. Subsequently vide Order No. M-623-Kol/2001 dated 6.8.2001 the period for depositing the amount was extending by 31.8.2001.

2. When the matter came up for ascertaining compliance today Shri P.R. Mukherjee, learned Advocate appearing for the appelants submits that the duty has not been deposited by them but another application has been moved to modify the order. Inasmuch as the Stay Order has not been complied with in spite of extending the period I dismiss the appeal for non-compliance with the provisions of Section 35F read with Stay Order.

(Dictated & pronounced in Court)