Gujarat High Court
Commissioner vs Mr. R.J. Oza on 10 February, 2011
Gujarat High Court Case Information System
Print
TAXAP/563/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 563 of 2009
=========================================================
COMMISSIONER
OF CENTRAL EXCISE & CUSTOMS - DAMAN - Appellant(s)
Versus
ABBASBHAI
N SHAIKH - Opponent(s)
=========================================================
Appearance
:
MR
RJ OZA for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 10/02/2011
ORAL ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
Mr. R.J. Oza, learned
Senior Standing Counsel appearing on behalf of the appellant invited
the attention to the impugned order of the Tribunal and more
particularly paragraph-11 thereof, to point out that after
concurring with the findings recorded by the lower authorities, the
Tribunal has, without assigning any reasons whatsoever, reduced the
penalty on the respondent to Rs. 1.00 Lakh.
In the light of the
aforesaid, notice for final disposal, returnable on 23rd
March, 2011.
[HARSHA DEVANI, J.]
[H.B. ANTANI, J.]
pirzada/-
Top