Gujarat High Court High Court

Commissioner vs Unknown on 12 May, 2011

Gujarat High Court
Commissioner vs Unknown on 12 May, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1531/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1531 of 2010
 

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


 

COMMISSIONER
- CENTRAL EXCISE & SERVICE TAX - Appellant(s)
 

Versus
 

RELIANCE
INDUSTRIES LIMITED - Opponent(s)
 

=========================================================
Appearance : 
MR
GAURANG H BHATT for
Appellant(s) : 1, 
MR RS SANJANWALA for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 12/05/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

In
this appeal a common judgment of CESTAT dated 28/08/2008 is
challenged by the Department. The Tribunal by the impugned judgment
disposed of Appeal No.131 of 2007 filed by the assessee and Appeals
No.831 to 833 of 2007 filed by the Revenue challenging a common order
of the Commissioner of Central Excise dated 29/03/2007.

From
the averments made in the present appeal and the question of law
proposed, we notice that the department wishes to contest the
judgment of the Tribunal with respect to all the appeals. In that
view of the matter, it would be necessary for the department to file
four separate appeals. Under the circumstances, department is
directed to file four separate appeals as indicated above, which
shall be done latest by 15/06/2011. Challenge in the present appeal
may be confined to any one of the proceedings disposed of by the
Tribunal at the choice of the department.

This
appeal shall stand over to 23/06/2011. If separate appeals as
mentioned above are filed, the same may also be listed alongwith this
appeal.

(AKIL
KURESHI, J.)

(SONIA
GOKANI, J.)

sompura

   

Top