Gujarat High Court High Court

The vs The on 9 July, 2008

Gujarat High Court
The vs The on 9 July, 2008
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/761/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 761 of 2007
 

 


 

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


 

THE
COMMISSIONER OF CUSTOMS AND CENTRAL EXCISE, SURAT - II - Appellant(s)
 

Versus
 

BHARATBHAI
A DOSHI - Opponent(s)
 

=========================================
 
Appearance : 
MR
HARIN P RAVAL for Appellant(s) : 1, 
None for
Opponent(s) : 1, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 09/07/2008 

 

 
 


 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

The
respondent herein is Director of a Limited Company named, M/s
Mangalam Industries Ltd. and the present appeal is only in relation
to personal penalty levied on the Director concerned. It is
necessary to verify whether, in case of the Limited Company, any
proceedings have been initiated, and whether the same are pending;
and if yes, at what stage.

The
learned counsel for the appellant shall place the said particulars
on record.

To
be listed on 14th July, 2008.

[D.A.MEHTA,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top