Allahabad High Court High Court

Music Time Electro Cottage vs The Union Of India (Uoi) And … on 29 July, 1987

Allahabad High Court
Music Time Electro Cottage vs The Union Of India (Uoi) And … on 29 July, 1987
Equivalent citations: 1988 (16) ECR 40 Allahabad
Bench: V Mehrotra, R Misra


ORDER

1. We have heard learned Counsel for the petitioner at some length but we are not inclined to admit the petition to any further hearing. We feel that the petitioner should first show cause before the
authority concerned in which it shall be open to him to take, by way of preliminary objection, the objection that the petitioner is seeking to in this court above the competence of the Additional Collector
Central Excise, Allahabad to proceed in the matter. If such an objection is taken and canvassed before the Additional Collection, we have no doubt that the learned Additional Collector will take a decision on this aspect of the matter in the first. With this observation, we dispose of the writ petition finally today.

2. A copy of this order be given to the learned Counsel for the petitioner on payment of necessary charges within 24 hours to enable him to produce it before the authority concerned.