Judgements

R.K. Brothers vs Cc on 23 March, 1998

Customs, Excise and Gold Tribunal – Mumbai
R.K. Brothers vs Cc on 23 March, 1998
Equivalent citations: 1998 (77) ECR 69 Tri Mumbai
Bench: R T Lajja, S Kang


ORDER

S.S. Kang, Member (J)

1. When the case was called, none appeared on behalf of the appellants, M/s. R.K. Brothers. On 17.3.1998, the case was adjourned for today i.e. 23rd March, 1998, in presence of Shri K.K. Anand, Advocate. On that date, the Bench directed the counsel of the appellants to submit proof in respect of compliance to Stay Order No. C/71/95-B2, dated 28.9.1995.

2. The Tribunal vide Stay Order No. C/71/95-B2, dated 28.9.1995 directed the appellants to deposit a sum of Rs. 5 lakhs. On 28.12.1995, the appellants submitted an application stating therein that they have deposited a sum of Rs. 1 lakh against the Stay Order. In the application, the appellants also submitted that they are moving an application for waiver of deposit of the balance amount. From the record, we find that the appellants have not filed any such application nor they have deposited the balance amount as directed by the Tribunal in the Stay Order dated 28.9.1995.

3. Therefore, the appeal is dismissed for non-appearance under Rule 20 of CEGAT (Procedure) Rules and under Section 129E of the Customs Act, 1962 for non-compliance with the Stay Order.

4. At this stage, Shri A.S. Sunder Rajan, Consultant appeared on behalf of the appellants and had prayed for time. On specific question from the Bench, he is unable to submit any proof in respect of compliance to the Stay Order dated 28.9.1995. In these circumstances, the appeal is dismissed under Section 129E of the Customs Act for non-compliance to the Stay Order No. C/71/95-B2, dated 28.9.1995. However, the appellants shall have the liberty to apply for restoration of the appeal in case they had complied with the Stay Order.

Order dictated and pronounced in the open court on 23.3.1998.