Customs, Excise and Gold Tribunal – Delhi
Shri Shyam Tube Ltd. vs Commissioner Of Central Excise on 16 February, 2005
Equivalent citations: 2005 (184) ELT 288 Tri Del
Bench: N T C.N.B.
ORDER
C.N.B. Nair, Member (T)
1. Heard both sides and perused records.
2. The appellant has already deposited the entire duty demand. In view of this, requirement for pre-deposit of penalty is waived and its recovery is stayed till the disposal of the appeal.
3. Learned Counsel for the appellant points out that during the pendency of the stay application Revenue authorities had detained the goods. The detention was entirely unwarranted. The Revenue authorities are directed to release the goods to the appellant. Matter to come up for hearing on 7-6-2005.