Customs, Excise and Gold Tribunal - Delhi Tribunal

Shri Arun Bansal vs Cce, New Delhi on 1 May, 2001

Customs, Excise and Gold Tribunal – Delhi
Shri Arun Bansal vs Cce, New Delhi on 1 May, 2001


ORDER

Lajja Ram

1. In the application for restoration of appeal the appellant Shri Arun Bansal has submitted that a sum of Rs.50,000/- (Rupees fifty thousand) as directed by the Tribunal in their stay order dated 6.11.2000 had been deposited on 19.1.2001 the date for which the compliance was to be reported. Shri Mewa Singh, SDR agrees that the terms of the Tribunal’s stay order have been complied with within the time stipulated.

2. In view of the above, the Tribunal’s Final order No.A/73/2001-NB (DB) dated 19.1.2001 dismissing the appeal of the appellant for non-compliance is withdrawn and the appeal is restored to its original number.

3. To come up for regular hearing on 6.6.2001. Notice to be issued.

Dictated and pronounced in the open Court.