Customs, Excise and Gold Tribunal – Mumbai
M/S. Alembic Ltd. vs Commissioner, Central Excise & … on 13 March, 2001
ORDER
JH Joglekar, Member (T)
When the stay application was called out, a letter from the applicants is noticed. It is claimed that the department has already recoverd the sums involved in the present appeal and therefore the stay application becomes infructuous. Prayer has also been made for stricutures to be passed on the department. I do not propose to do so, I dismiss the application.
(Pronounced in Court)