Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 3]

Customs, Excise and Gold Tribunal - Delhi

M/S. Pithampur Poly Products Ltd., ... vs Cce, Indore on 4 January, 2001

ORDER

1. The notice of hearing in the present stay application for today was issued to the party and their advocate on 17.11.2000. The notices were addressed to the full addresses show in the memoranda of appeal. However, today, there is no representation for the applicants. The respondent is represented by ld. SDR Shri M.D.Singh.

2. It is noted that neither the PIN code of the applicant's postal area nor even the name of district/State figures in the address of the party as given in the memorandum of appeal and connected papers available in the file. Almost like-wise is the case of the advocate's address as furnished in the papers. The Registry ought not to have accepted the papers in this form. The Registry shall hereafter insist that the correct PIN code of the postal area of the appellants as well as the names of the District and State should be given in the memoranda of appeals and all papers connected therewith. Any non-mention of these particulars in the addresses should be treated as a defect, which should be duly got cured.

3. In view of the aforesaid position relating to the present applications, it is in doubt whether the notices of hearing were in fact received by the party and their Counsel. I am, therefore, constrained to adjourn this matter so as to give another opportunity to the party in the interest of justice. Adjourned to 05.03.2001. Issue notice to the applicants and their advocate by Registered Post/AD. AD card as soon as received back should be placed in this file. A copy of this order shall be delivered to CR section by the DR (J) with appropriate instructions.