Gujarat High Court
The vs Unknown on 18 March, 2009
Gujarat High Court Case Information System
Print
TAXAP/75020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 750 of 2008
=========================================
THE
COMMISSIONER OF CENTRAL EXCISE AND CUSTOMS - Appellant(s)
Versus
SCHOOT
GLASS INDIA PRIVATE LIMITED - Opponent(s)
=========================================
Appearance :
MR
YN RAVANI for Appellant(s) : 1,
None
for Opponent(s) : 1,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/03/2009
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
We
find that no substantial question of law arises for consideration in
this appeal. The appeal lacks merit. The appeal is dismissed.
(K.S.RADHAKRISHNAN,
C.J.)
(AKIL
KURESHI, J.)
(vjn)
Top