IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.45 of 2007
COMMISSIONER OF CENTRAL EXCISE
Versus
INDIA OIL CORPORATION LIMITED
-----------
For the Appellant: Mrs. Nivedita Nirvikar, Advocate
Mrs. Archana Sinha, Advocate
For the Respondent: Mr. D.V. Pathy, Advocate
————-
5 27-08-2010 Mr. D. V. Pathy, learned counsel for the
respondent-Indian Oil Corporation raises a preliminary
objection that there is no averment in the appeal that the
appellant has obtained clearance from the concerned
Committee to continue this litigation against a Public
Sector Undertaking. In reply, learned counsel for the
appellant submits that she has with her letter showing
that required clearance has been obtained from the
concerned Committee. She prays for two weeks time to
bring on record the aforesaid fact through affidavit.
Let this matter be listed under the same
heading after expiry of two weeks.
(Shiva Kirti Singh, J.)
BKS/- (Hemant Kumar Srivastava, J.)