Gujarat High Court
Commissioner vs Unknown on 4 February, 2011
Gujarat High Court Case Information System
Print
TAXAP/604/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 604 of 2006
======================================
COMMISSIONER
OF CENTRAL EXCISE& CUSTOMS - Appellant(s)
Versus
USHAMAH
DYG. & PTG. MILLS PVT.LTD - Opponent(s)
======================================
Appearance :
MR
HARIN P. RAWAL for Appellant(s) : 1,
None for Opponent(s) :
1,
======================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE A.S.DAVE
Date
: 08/01/2007
ORAL
ORDER
The
main order challenged in this appeal has not been placed on record.
Learned counsel for the Revenue is directed to place on record the
order which he seeks to impugn in the appeal and place on record all
the materials on which he wants to rely within two weeks.
That
be done within two weeks.
List
it on 29th January, 2007.
(
Y.R.MEENA, Actg.C.J. )
(
A. S. DAVE, J. )
kailash
Top