Andhra High Court High Court

Sridhar Paints Co. Pvt. Ltd. vs Commissioner Of Cus. And C. Ex. on 17 April, 2006

Andhra High Court
Sridhar Paints Co. Pvt. Ltd. vs Commissioner Of Cus. And C. Ex. on 17 April, 2006
Equivalent citations: 2007 (208) ELT 18 AP, 2007 8 STJ 406 AP
Bench: B Nazki, G Chandraiah


ORDER

1. Petition under Section 151 of CPC praying that in the circumstances stated in the Affidavit filed in support of the Petition, the High Court will have pleased to stay all the further proceedings by the Respondent pursuant to the remand order made by the CEGAT in 1342 to 1346 of 2004 dated 30-11-05 pending disposal of the C.E.A. No. 2/06 on the file of the High Court.

2. The petition coming on for hearing upon perusing the petition and the affidavit filed in support thereof and upon hearing the argument of Sri A. Mahadev, Advocate for the Petitioner and of Sri A. Rajashekar Reddy, SC for Central Government for the Respondents.

3. Since the question of maintainability of the Appeal itself is questioned by the Respondent, therefore at this stage no stay can be granted, C.E.A.M.P. is therefore dismissed.