Gujarat High Court High Court

The vs The on 15 July, 2008

Gujarat High Court
The vs The on 15 July, 2008
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1013/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1013 of 2007
 

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


 

THE
COMMISSIONER OF CENTRAL EXCISE, - Appellant(s)
 

Versus
 

BALKRISHNA
TEXTILE MILLS PVT. LTD. - Opponent(s)
 

=========================================
 
Appearance : 
MR
HARIN P RAVAL for Appellant(s) : 1, 
MR SN
THAKKAR for Opponent(s) :
1, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 15/07/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

The
present proceedings arise as a consequence of the earlier round of
proceedings wherein the dispute is, as to whether the respondent ?
assessee is entitled to deemed credit for a period beyond the period
of six months. The present proceedings relate to refund of such
deemed credit.

In
the circumstances, this Tax Appeal to be heard along with Tax Appeal
No.1414 of 2005 when the said Tax Appeal is taken up for final
hearing.

[D.A.MEHTA,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top