Customs, Excise and Gold Tribunal – Delhi
Sabarmati Steels And Allied Pvt. … vs Commissioner Of Central Excise on 1 February, 2005
Equivalent citations: 2005 (99) ECC 710
Bench: A T V.K., P Bajaj
ORDER
V.K. Agrawal, Member (T)
1. Shri Bipin Garg, learned Advocate submitted that M/s. Sabarmati Steels and Allied Pvt. Ltd. have deposited a sum of Rs. 2,84,733 out of total duty of Rs. 3,38,284 and penalty of Rs. 3,50,000. In view of this fact, we stay the recovery of remaining amount of duty and entire amount of penalty during the pendency of Appeal, which is posted for regular hearing on 26.4.2005.