Customs, Excise and Gold Tribunal - Delhi
M/S. Super Tech. Inds. Ltd., Jagjit ... vs Cc, Jaipur on 25 June, 2001
ORDER
P.S. BAJAJ
1. The learned Counsel for the applicants filed a Miscellaneous application which was received in the Registry on 29th May, 2001 but it has not been listed for today and even the SDR have not received its copy. Alongwith this application, the learned Counsel has annexed certain documents and the copy of the order of the Hon'ble High Court dated 26.4.2001 vide which the Hon'ble High Court directed the Departmental Authorities to de-seal the premises of the appellants firm and make inventories of all the goods/ raw material etc. lying in the premises of the appellant firm. According to the Counsel the factory premised had been de-sealed by the Departmental Authorities and fresh inventories of the goods/raw-material etc. lying in the factory premises have also been prepared. But the ld. SDR wants time to get the report from the Commissioner and also the copy of the fresh inventories prepared by the Departmental Authorities. This report as per the SDR is essential for the decision of the Stay matter as the demand had been raised against the appellants on the basis of the earlier inventories prepared at the time of search of the factory premised of the appellants which revealed shortage of the goods/raw-materials and the demand was accordingly worked out. There had also been change in the circumstances, as pointed out by the ld. Counsel, on account of breakage of fire in the factory premises and letter dated 27.5.1997 was also sent by the appellants to the Commissioner in that regard. The loss of material due to the fire has not been so far reported by the Departmental Authorities to the SDR or to the Bench. Under these circumstances, ld. SDR seeks short adjournment for getting the detailed report. The copy of the report may be supplied to the Counsel as requested by him. To come up on 23.7.2001 as short matter.