Customs, Excise and Gold Tribunal – Delhi
Shri Ram Prasad vs C.C., Amritsar on 4 January, 2001
ORDER
S.S. Kang
1. Ld. Counsel, appearing on behalf of the appellant, submits that he has no instructions whether the appellant has complied with the Stay order.
2. The Tribunal vide Stay Order No. S/788/00-NB (S) dated 9.11.2000 directed the appellant to deposit a sum of Rs. 10,000/- for hearing of the appeal. The appellant has not produced any evidence to show that he has complied with the stay order. Hence, the appeal is dismissed for non-compliance to the provisions of Sec. 129 E of the Customs Act.
(Dictated in Court).