ORDER
P.S. Bajaj
1. None for the appellant. The notice for today’s hearing of the stay application was issued to them by the Registry on 16.1.2001. but no response has been received from them, nor there is any request for adjournment also from them. Therefore the stay application filed by the appellants is dismissed for want of prosecution. They are however, direct to make pre-deposit of the entire duty and penalty involved in the appeal within six weeks from the date of receipt of the copy of the order failing which their appeal shall be liable to be dismissed under Section 35 F of the Act.
2. To report for compliance on 16.4.2001.
3. (Pronounced in the Court)