JUDGMENT
V.K. Agarwal
1. Shri S. Chakraborty, learned Consultant, submitted that the applicants had filed a stay petition which has been disposed of by the Tribunal vide Order No. S-683-Kol/2001 dated 21.8.2001 directing them to deposit the entire amount of MODVAT Credit of Rs. 34,464/-; that the applicants could not represent in the Tribunal on the date of the stay petition as notice was not received by them; that they are diligently pursuing their appeal and absente on the date of hearing is not attributable to default in any way on their part. An affidavit of P.B. Mikhopadhyay, Manager (Legal) of the applicant, has also been submitted to this effect. I also heard Shri V.K. Chaturvedi, learned SDR.
2. After taking into consideration the Miscellaneous Application submitted by the applicants and the reasons for not remaining present in the Tribunal on the day stay petition was listed for hearing and taking into consideration the amount involved in the matter I extend the time limit by 15 days for depositing the money by the applicant. Matter to come up for reporting compliance on 5.10.2001.
(Pronounced in Court)