Gujarat High Court
Commissioner vs Unknown on 28 April, 2010
Gujarat High Court Case Information System
Print
TAXAP/193/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 193 of 2010
=========================================================
COMMISSIONER
OF CENTRAL EXCISE & CUSTOMS VADODARA-II - Appellant(s)
Versus
BOCK
INDIA PRIVATE LIMITED - Opponent(s)
=========================================================
Appearance :
MR
YN RAVANI for
Appellant(s) : 1,
MR HASIT DILIP DAVE for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 28/04/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
In
principle, though the Court does not agree with the impugned order of
the Tribunal, considering the low tax effect involved in the present
case, the Appeal is not entertained, leaving the question proposed to
be dealt with in an appropriate case. The appeal is accordingly
dismissed.
Sd/-
Sd/-
(D.A.
Mehta, J.) (H.N. Devani, J.)
M.M.BHATT
Top