Customs, Excise and Gold Tribunal - Delhi Tribunal

Shri Maninder Pal Singh, M/S. Him … vs Cc New Delhi on 9 April, 2001

Customs, Excise and Gold Tribunal – Delhi
Shri Maninder Pal Singh, M/S. Him … vs Cc New Delhi on 9 April, 2001

ORDER

Lajja Ram

1.
Shri Maninder Pal Singh, partner of M/s. Him Electronics Traders is required to pre-deposit penalty amount of Rs.3 lakhs for hearing his appeal against the impugned order dated 13.12.2000 passed by the Commissioner of Customs((General), New Delhi.

2. Shri L.P. Asthana, Advocate submits that there is another appeal filed by M/s.Him Electronics Traders in which a prayer has been made for staying the operation of the impugned order. As far as the stay is concerned, he submitted that the applicants were not pressing for the same at this stage. Accordingly, the stay application filed by M/s. Him Electronics Traders is dismissed as not pressed.

3. As regards the partner, it was his submission that the goods over Rs.30 lakhs were absolutely confiscated and that the order suffers from may infirmities which he will press at the time of the final hearing. It was his submission that the appeal filed by the both M/s. Him Electronics Traders and Shri Maninder Pal Singh be heard without insisting any pre-deposit.

4. Shri Mewa Singh,SDR refers to the facts of the case and submits that the Commissioner has taken a very reasonable view and has imposed a nominal penalty.

5. After hearing both the sides and after going through the facts on record we waive the requirement of pre-deposit of penalty amount of Rs.3 lakhs(Rupees three lakhs only) for hearing the appeal of Shri Maninder Singh. Recovery is also stayed till the disposal of the appeal. The matter is posted for regular hearing on 11.5.2001.

Dictated and pronounced in the open Court.