Gujarat High Court High Court

Commissioner vs Unknown on 9 September, 2010

Gujarat High Court
Commissioner vs Unknown on 9 September, 2010
Author: H.N.Devani,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/828/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 828 of 2010
 

 
 
=====================================================
 

COMMISSIONER,
CENTRAL EXCISE & CUSTOMS - Appellant(s)
 

Versus
 

M/S
V M CONSTRUCTIONS - Opponent(s)
 

===================================================== 
Appearance
: 
MR DARSHAN M PARIKH for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 09/09/2010 

 

 
 
ORAL
ORDER

(Per
: HON’BLE SMT. JUSTICE ABHILASHA KUMARI)

1. Heard
Mr.Darshan Parikh, learned senior standing counsel for the
appellant-Revenue.

2. He
has drawn the attention of this Court to judgment dated 8.7.2010
rendered in Tax Appeal No.1367 of 2009 and has submitted that the
issue involved in the present appeal stands concluded by the
above-mentioned judgment. In view thereof, Notice for final disposal
returnable on 7th October, 2010.

(Harsha
Devani, J.)

(Smt.Abhilasha
Kumari, J.)

sudhir

   

Top