Customs, Excise and Gold Tribunal - Delhi Tribunal

M/S. Vinod Kumar Bhatia vs Cce, New Delhi on 4 June, 2001

Customs, Excise and Gold Tribunal – Delhi
M/S. Vinod Kumar Bhatia vs Cce, New Delhi on 4 June, 2001


ORDER

Archana Wadhwa

1. Vide stay Order No.S/266/2001-NB(S) dated 3.5.2001 appellant was directed to deposit an amount of Rs.50,000/- on or before 30.5.2001. When the matter came up for hearing today, Sh. Vinod Kumar Bhatia appeared in person and drew my attention to the Misc. application filed for modification of this Stay order. He also submitted that an amount of Rs.10,000/- has already been deposited by them. After hearing both sides I find that a detailed Stay Order was passed after taking into consideration the merits of the case as also the financial position. Accordingly, I do not find any merits in the Miscellaneous Application for Modification of Stay Order. The same is accordingly rejected. However, in the interest of justice the period to deposit the balance amount of Rs.40,000/- is extended by another 8 weeks from today. Matter to come up for ascertaining compliance on 6th August,2001.

(Pronounced & dictated in the open Court)