Gujarat High Court
Commissioner-Central vs Learned on 15 July, 2010
Gujarat High Court Case Information System
Print
TAXAP/1368/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No.1368 of 2009
===================================================
COMMISSIONER-CENTRAL
EXCISE & CUSTOMS-Appellant(s)
Versus
B.S.G.K.
SHASTRY - Opponent(s)
===================================================
Appearance
:
MR DARSHAN M PARIKH for
Appellant(s) : 1,
RULE UNSERVED for Opponent(s) :
1,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 15/07/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
Learned
advocate for the appellant is permitted to amend the cause-title
by substituting the address of the respondent. Upon such amendment
being made, fresh NOTICE be issued returnable on 29.07.2010. In
addition to the normal mode of service, the appellant is permitted to
effect direct service through Regd. Speed Post at his own cost.
Sd/-
[D. A.
MEHTA, J]
Sd/-
[
H.N.DEVANI, J]
***
Bhavesh*
Top