Customs, Excise and Gold Tribunal - Delhi Tribunal

M/S. Shankeswar Fabrics (P) Ltd. vs C.C.E., Jaipur on 27 June, 2001

Customs, Excise and Gold Tribunal – Delhi
M/S. Shankeswar Fabrics (P) Ltd. vs C.C.E., Jaipur on 27 June, 2001


ORDER

Krishna Kumar, Member (J)

1. The appellants have filed the Stay Petition arising out of the impugned order dated 26.12.2000 passed by Commissioner (Appeals), Customs & Central Excise, Jaipur. The issue relates to fixing Annual Production Capacity of the Textile Mill. Notice for hearing of the Stay Application was sent by the Registry on 11.5.2001 for today’s date. The appellants have made a request for deciding his application on merits even in case of absence of authorised representative. It is stated that the stay application may be decided on the basis of earlier decision of Tribunal in the case of M/s Ridhi Sidhi Mills (India) Pvt. Ltd. vs. CCE Jaipur II.

2. The duty demanded is Rs. 1,74,000/- and the equal amount of penalty i.e., Rs. 1,74,000/-. The stay is granted subject to deposit of 50% of the duty amount within a period of four weeks from the date of receipt of this order, failing which, the appeals shall stand dismissed without further notice.

3. The case is listed for regular hearing on 19.9.2001. Notice may be issued to the appellants.

(Announced and dictated in the Court)