2000 INSC 0252 SUPREME COURT OF INDIA Vijay Packaging System Ltd. Vs. Commissioner of Customs & Central Excise, A.P. (B. N. Kirpal and R. P. Sethi JJ.) 18.02.2000 ORDER The Text below is only a summarized version of the order pronounced Tribunal found that appellant had prima facie case and appellant is before BIFR. Supreme Court held that in interest of justice appeal before Tribunal be heard without requiring appellant to pay disputed amount of excise duty.