ORDER
Lajja Ram
1. For hearing the present appeal the appellants M/s.Mahabir Steel Rolling Mills, Mandi Gobindgarh are required to pre-deposit Rs.28,08,501/-. Shri V.Lakshmikumaran, Advocate submits that after the impugned order was passed by the Commissioner of Central Excise, Chandigarh no demand as such has been conveyed to the appellants and the appellants themselves have calculated and have filed the present stay application. He further submits that the matter will be argued at the time of final hearing and for hearing the appeal he offers to deposit Rs.10 lakhs (Rupees ten lakhs) within a period of eight weeks from today.
2. Shri Mewa Singh, SDR reiterates the grounds taken by the Commissioner of Central Excise in the impugned order. After hearing both the sides and after going through the facts on record, we direct the appellants to deposit Rs.10 lakhs (Rupees ten lakhs) within eight weeks from today. On depositing the above sum within the period stipulated above the pre-deposit of the balance duty amount will be waived and recovery stayed till the disposal of the appeal.
3. To come up for noting compliance and further orders on 24.7.2001.
Dictated and pronounced in the open Court.