Judgements

M/S Mardia Chemicals Ltd. vs Commissioner Of Customs (Adj.), … on 3 September, 2001

Customs, Excise and Gold Tribunal – Mumbai
M/S Mardia Chemicals Ltd. vs Commissioner Of Customs (Adj.), … on 3 September, 2001


ORDER

Jyoti Balasundaram, Member (J)

1. By Stay Order No. C-II2564/WZN/2000 dt. 28.7.2000 the applicants were directed to deposit a sum of Rs. 1.40 lakhs and report compliance on 10.8.2000 and application for modification was field. It was disposed of by the order No.C-I/1961/WZB/2001 dt. 30.7.2001 extending time for predeposit by three weeks from the receipt of the order on the modification application. Compliance was to be reported on 31.7.2001. When the matter was listed for hearing on 31.7.2001 further time was granted and listed today for reporting compliance. Today however there is no proof of compliance of stay order. Hence appeal is dismissed for non compliance with the statutory requirement of Section 129E of the Customs Act.

(Pronounced in Court)