Customs, Excise and Gold Tribunal - Delhi Tribunal

M/S. Samaiya Organics Ltd. vs Cce, Allahabad on 3 May, 2001

Customs, Excise and Gold Tribunal – Delhi
M/S. Samaiya Organics Ltd. vs Cce, Allahabad on 3 May, 2001


ORDER

1. Learned Departmental Representative seeks time on the ground that Shri P.K.Jain, SDR, who is to argue the matter, is away on election duty. While the prayer for adjournment is not opposed by the applicant’s Counsel, he seeks protection from enforcement of the demand until the hearing and disposal of the stay application. It is made clear that there will be no action taken by the Revenue to enforce the duty demand and recovery of penalty until the stay application filed is heard and disposed.

2. A copy of this order to be given ‘dasti’ to both sides.

To come up on 8.6.2001.