Allahabad High Court High Court

M/S J.M. Agarwal Tobacco Co. Pvt. … vs The Commissioenr Of Central … on 21 July, 2010

Allahabad High Court
M/S J.M. Agarwal Tobacco Co. Pvt. … vs The Commissioenr Of Central … on 21 July, 2010
Court No. - 37

Case :- CENTRAL EXCISE APPEAL No. - 247 of 2010

Petitioner :- M/S J.M. Agarwal Tobacco Co. Pvt. Ltd. Thru' Brijesh Sharma
Respondent :- The Commissioenr Of Central Excise, Lucknow
Petitioner Counsel :- A.P. Mathur
Respondent Counsel :- S.S.C.

Hon'ble Rajes Kumar,J.

Hon’ble Bharati Sapru,J.

Heard Sri A.P. Mathur, learned counsel for the appellant and Sri S.P.
Kesarwani, learned Additional Chief Standing appearing on behalf of
respondent.

Admit on a following substantial question of law:

“On the facts and circumstances whether the Tribunal is justified in reversing
the order of Commissioner (Appeals) and restoring the order of Adjudication
Officer?”

Order Date :- 21.7.2010
OP