Gujarat High Court
Commissioner vs On Request Made On on 10 February, 2011
Gujarat High Court Case Information System
Print
TAXAP/160/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 160 of 2009
With
TAX
APPEAL No. 318 of 2009
=========================================================
COMMISSIONER
OF CENTRAL EXCISE SURAT-II - Appellant(s)
Versus
GUJARAT
BOROSIL LTD - Opponent(s)
=========================================================
Appearance
:
MR
RJ OZA for
Appellant(s) : 1,
MR BL NARASIMHAN 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)
On request made on
behalf of the learned advocate for the respondent, the matters are
adjourned to 24th February, 2011.
[HARSHA DEVANI, J.]
[H.B. ANTANI, J.]
pirzada/-
Top