Customs, Excise and Gold Tribunal - Delhi Tribunal

M/S. Indo Gulf Industries Limited vs Commissioner Of Central Excise, … on 25 January, 2001

Customs, Excise and Gold Tribunal – Delhi
M/S. Indo Gulf Industries Limited vs Commissioner Of Central Excise, … on 25 January, 2001


ORDER

S.S. Kang, Member

1. When the case was called none appeared on behalf of the applicants inspite of notice.

2. The applicants filed this application for waiver of pre-deposit of s.5,000/-. Heard learned SDR and perused the appeal papers. The adjudicating authority confirmed the demand of Rs.1,06,555/- and imposed a penalty of Rs.10,000/-. Out of this demand, appellant had deposited an amount of Rs.1,06,555/- and Rs.5,000/- vide T.R.-6 No.2 & 3 Challans dated 6.9.95. As the major amount of the duty and penalty is already deposited by the applicants, the remaining amount of Rs.5,000/- is waived for hearing of the appeal. To come up in due course.