Gujarat High Court
Commissioner vs Unknown on 5 August, 2008
Gujarat High Court Case Information System
Print
TAXAP/1634/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1634 of 2007
==========================================
COMMISSIONER
OF CENTRAL EXCISE& CUSTOMS, SURAT-I - Appellant(s)
Versus
BAJAJ
FASHIONS (P) LTD. - Opponent(s)
=========================================
Appearance :
MR
YN RAVANI for Appellant(s) : 1,
None for
Opponent(s) : 1,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 05/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
The
record reveals that the cause title refers to some different orders,
while in the statement of facts in the present appeal memorandum,
vide paragraph No.3.5, different appeal numbers have been referred
to, namely, different from the appeal numbers recorded not only in
the cause title; but also in the order of Tribunal, which is dated
24.4.2007.
In
the circumstances, the learned counsel prays for time to ascertain
correct facts. To be listed on 6th August, 2008.
[D.A.MEHTA,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top