Judgements

Sri Prakash Kumar Singh vs Commissioner Of Customs, Patna on 15 January, 2001

Customs, Excise and Gold Tribunal – Calcutta
Sri Prakash Kumar Singh vs Commissioner Of Customs, Patna on 15 January, 2001


ORDER

Mrs. Archana Wadhwa

1. The prayer in the Application is for dispensing with the condition of predeposit of an amount of Rs.50,000.00 imposed upon the applicant, on the ground that the parts of computers recovered from his residential premises were smuggled. The applicant has denied any involvement in the said goods and has taken a stand that he was staying in a house which is jointly occupied by his brothers. He is residing at the first floor of the house and the goods were recovered from the ground floor. He has been falsely implicated.

2. After hearing the learned J.D.R. for the Revenue, I, prima-facie, find force in the applicant’s submission and accordingly, allow the Stay Petition unconditionally. The main appeal is fixed on 22.1.2001.

Pronounced in the open Court.