M/S. Goel Bearing Co. & Ors. vs C.C.E. New Delhi on 5 February, 2001

0
39
Customs, Excise and Gold Tribunal – Delhi
M/S. Goel Bearing Co. & Ors. vs C.C.E. New Delhi on 5 February, 2001

ORDER

S.S. KANG

1. Ld. Counsel, appearing on behalf of the appellants, submits that the appellants, M/s. Goel Bearing Co. has complied with the stay order, whereas M/s. Bhagwati Bearing Co. have deposited a sum of Rs. 75,000/- out of Rs. 1,25,000/- as per the directions of the Tribunal. She prays for more time on behalf of M/s. Bhagwati Bearing Co. to make deposit of the remaiing amount. In the interest of justice, appellants M/s. Bhagwati Bearing Co. are directed to deposit the remaining amount within a period of eight weeks. To come up for reporting compliance on 8th May, 2001. (Dictated in Court).

LEAVE A REPLY

Please enter your comment!
Please enter your name here