Customs, Excise and Gold Tribunal - Delhi Tribunal

M/S. Shree Rajasthan Syntex Ltd. vs Commissioner Of Central Excise, … on 11 May, 2001

Customs, Excise and Gold Tribunal – Delhi
M/S. Shree Rajasthan Syntex Ltd. vs Commissioner Of Central Excise, … on 11 May, 2001
Equivalent citations: 2001 (76) ECC 577


ORDER

K. Sreedharan

1. Application for stay filed by the applicant happened to be dismissed on 20-3-2001. On hearing counsel representing the appellant and on going through the averments made in the application filed for restoration, we restore the application for stay.

2. After restoring the petition for stay, we heard learned counsel representing the appellant and the learned Department Representative. As per the order impugned before us, appellant has been directed to pay a sum of Rs. 3,62,432.00. Learned counsel urged that the appellant is having a strong prima facie case to have the predeposit waived. We are not very much impressed with this argument prima facie.

3. Petitioner has no case that he has financial difficulties. Since no argument has been advanced on the ground of undue hardship on account of financial difficulty in making predeposit, we direct the appellant to deposit Rs. two lakhs towards the duty claimed in the impugned order within a period of six weeks from today. On such deposit being made, respondents are directed not to take coercive steps for realising the balance amount until further orders. Posted to 28th June, 2001 for reporting compliance.

Pronounced and dictated in the open court.