ORDER
Chittaranjan Satapathy, Member (T)
1. Heard the ld. JDR.
2. None is present on behalf of the Appellants. The Appellants have not complied with the Stay Order dated 14.06.2007. However, they have filed a modification application on 30.07.2007 seeking modification of the stay order and extension of the time to make pre-deposit. We have considered the said application. In view of fact that all grounds advanced by the appellants were taken into account and they were asked only to pre-deposit an amount of Rs. 2.5 lakhs of tax as against the demand of Rs. 10,62,705/-, there is no scope for reducing the amount of pre-deposit. However, considering the submission made by the Appellants, the time limit for pre-deposit is extended to 10.09.2007.
Dictated and Pronounced in the open Court.