ORDER
G.R. Sharma
1. When the matter was called, none appeared. In the instant case, I find from the records placed before me that the Stay Application had come up for consideration before the Tribunal on 12.10.2000. On that date also none appeared for the applicant. The Tribunal in the interest of justice, directed the applicant to deposit the amount in question on or before 30.10.2000 and the matter was to be reported on 2.11.2000. On 2.11.2000 again none appeared. As a measure of justice, again the Tribunal gave further time to the applicant and to report compliance by 4.1.2001. Again no one has appeared. In the circumstances, it appears that the applicant is not interested in pursuing the appeal before the Tribunal. In the circumstances, the appeal is dismissed for non-compliance of the provisions of Section 35F of Central Excise Act, 1944.
(Pronounced and dictated in the open Court)