Judgements

M/S. Brindavan Alloys Ltd. … vs The Commissioner Of Central … on 31 May, 2001

Customs, Excise and Gold Tribunal – Bangalore
M/S. Brindavan Alloys Ltd. … vs The Commissioner Of Central … on 31 May, 2001


ORDER

Shri G.A. Brahma Deva (Oral)

1. This matter is posted for reporting compliance. By stay order no.121 to 126/2001 dt.31.1.2001, the appellants were directed to deposit a sum of Rs. 5,00,000/- on or before 15.5.2001. and to report compliance on 31.5.2001 i.e. today. None appeared nor we find any compliance report. Accordingly the appeal is dismissed for non compliance in terms of section 35 F of the Act.

(Pronounced on open court on )