Customs, Excise and Gold Tribunal - Delhi Tribunal

M/S. Shipra Steel Rolling Mills … vs C.C.E., Jaipur on 1 June, 2001

Customs, Excise and Gold Tribunal – Delhi
M/S. Shipra Steel Rolling Mills … vs C.C.E., Jaipur on 1 June, 2001


ORDER

K.K. Bhatia

1.
This miscellaneous application is filed in respect of Stay Order No. S/105/01/NB(S) dated 16.2.2001. It is observed that the said miscellaneous petition is filed in the name of the petitioners but the same is not signed by them. It is signed by Shri R.G. Bhagwan, Consultant, Central Excise, Jaipur who is present in person. On a specific query during the course of hearing he is not able to produce any authorisation from the petitioners. Notice the hearing sent to the petitioners, however, is returned by the postal authorities undelivered.

2. The miscellaneous application is thus dismissed as not maintainable in law.

PRONOUNCED AND DICTATED IN OPEN COURT.