Judgements

Surya Morphy Richards Ltd. vs Commissioner Of Cen. Excise, … on 14 June, 2001

Customs, Excise and Gold Tribunal – Mumbai
Surya Morphy Richards Ltd. vs Commissioner Of Cen. Excise, … on 14 June, 2001
Equivalent citations: 2001 (135) ELT 1376 Tri Mumbai

ORDER

Gowri Shankar, Member (T)

1.
While passing the stay order, the Tribunal had noted that the claim of financial hardship has not been supported by any evidence. The application for modification of the stay order is made on the ground of financial hardship. Vide letter dated 13.6.2001 the advocate of the applicant requests decision on the application for modification.

2. The only evidence in support of the financial hardship is the Profit & Loss Accounts of the applicant for the year ended 31.3.96, 31.3.97 and 31.3.98. Apart from the fact that it is not possible to come to the financial hardship only from the Profit & Loss Accounts without considering the Balance Sheet, absolutely there is no statement as to the financial hardship of the applicant for the period upto 31.3.2001.

3. In these circumstances we modify our stay order. If the amount of Rs. 5 lakhs is not deposited within a month from the date of receipt of the order and compliance thereof is shown to the Commissioner (Appeals), the appeal before us stand dismissed. If the deposit is made, the Commissioner (Appeals) hear and dispose of the appeal on merits.(Dictated in Court)