Customs, Excise and Gold Tribunal – Mumbai
Shri Haresh Chellarm Gidwan And … vs C.C. Excise, Mumbai-V on 28 February, 2001
ORDER
1. On hearing both sides on the stay application, we find that this case posses a number of interesting questions of law which required to be settled early. We, therefore direct this case be posted for disposal out of turn in May 2001. In the meanwhile revenue shall not take any precipitate action for recovery of dues.
(Pronounced in Court)