JUDGMENT
J.H. Joglekar, Member(T)
1. These three applications relate to three appeals filed by the applicants. The facts are common. The issue involves seizure and confiscation of miscellaneous imported consumer goods and of imposition of penalty on the concerned persons. The total value of goods confiscated is Rs. 15,57,330/- Counsel submits that these are stocking trade of the shop that the applicants have very strong cases on merit. I have examined the documents and find the prayer to be valid. It appears that five more appeals have been field by the persons aggrieved with the orders as have given rise to the present application. Accepting the early hearing application I direct that these appeals namely C/445/2000-Mum, C/798/2000-Mum and C/28/2000-Mum be posted for hearing out of turn along with C/44/2000-Mum, C/799/2000-Mum., C/29 to 31/2000-Mum.
2. All these cases are posted on 28.9.2001.
(Pronounced in Court)