Gujarat High Court
Commissioner vs Unknown on 30 June, 2011
Gujarat High Court Case Information System
Print
TAXAP/427/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 427 of
2006
=========================================================
COMMISSIONER
OF CENTRAL EXCISE& CUSTOMS - Appellant(s)
Versus
PUSHPA
SYNTHETICS PVT. LTD.THRPRASJANT NATWARLAL DILKUSH - Opponent(s)
=========================================================
Appearance
:
MR
RJ OZA for
Appellant(s) : 1,
DS AFF.NOT FILED (R) for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 30/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Though
by order dated 12th May 2011 passed in Civil Application
No.254 of 2011, we had issued fresh notice and permitted service by
affixing and also granted new returnable date, it is stated that
service could not be effected. As a last chance, returnable date in
continuation of order dated 12th May 2011 is extended to
29th July 2011.
Direct
service.
(Akil
Kureshi, J.)
(Ms.Sonia
Gokani, J.)
(vjn)
Top