Gujarat High Court
Commissioner vs Unknown on 3 March, 2011
Gujarat High Court Case Information System
Print
TAXAP/1431/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1431 of 2009
=========================================================
COMMISSIONER
- CENTRAL EXCISE & CUSTOMS VADODARA-II - Appellant(s)
Versus
HB
ENGINEERS PVT LTD - Opponent(s)
=========================================================
Appearance
:
MR
KALPESH N SHASTRI for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 03/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Quite
apart from our broad agreement with the view taken by the tribunal,
prima facie we are influenced by the fact that penalty amount is very
meager. For such small amount of penalty, we do not find it proper to
entertain this tax appeal.
Dismissed
accordingly.
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top