Gujarat High Court High Court

Commissioner vs The on 21 January, 2011

Gujarat High Court
Commissioner vs The on 21 January, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/463/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 463 of 2010
 

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


 

COMMISSIONER,
CENTRAL EXCISE, CUSTOMS & SERVICE TAX, DAMAN - Appellant(s)
 

Versus
 

ANILKUMAR
SHARMAN, ACCOUNTANT CUM AUTHORISED SIGNATORY OF - Opponent(s)
 

=========================================
 
Appearance : 
MR.VARUN
K.PATEL for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 21/01/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Heard
Mr.Varun Patel, learned Standing Counsel for the appellant.

Notice
for final disposal returnable on 9th February, 2011.

The
Appellant is permitted to serve the respondent directly in addition
to the normal mode of service.

[HARSHA
DEVANI, J.]

[H.B.ANTANI,
J.]

parmar*

   

Top