ORDER
Lajja Ram
1. Shri K.K. Anand, Advocate submits that out of the various noticees the appeal of M/s. Vishnu Sahai Subhash Chander had come up before this Tribunal in their appeal No. E/546/200-D and following the Delhi High Court decision in the case of Pioneer Silk Mills Pvt. Ltd. Vs. U.O.I. [1995 (80) ELT 507], the Tribunal under Final Order No. 147/2001-B dated 29.5.2001 have allowed their appeal. He submits that appeals filed by some of the other noticees had been dismissed for non-compliance. He prays for waiver of pre-deposit of penalty amount. Shri Rajeev Tandon, ld. SDR is present for the Revenue. In view of the Tribunal’s Final Order dated 29.5.2001, we waive the requirement of pre-deposit of penalty amount of Rs. 3 Lakh imposed on M/s. Dharampal Satish Kumar. The appeal to come up in its own turn.
(Pronounced & dictated in the open Court)