Gujarat High Court High Court

Commissioner vs Unknown on 8 September, 2011

Gujarat High Court
Commissioner vs Unknown on 8 September, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1866/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1866 of 2009
 

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

 

COMMISSIONER
- CENTRAL EXCISE & CUSTOMS - Appellant(s)
 

Versus
 

M/S
ORION STEEL CORPORATION - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
GAURANG BHATT for Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 08/09/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Tax
Appeal is admitted for consideration of following substantial
question of law:

“Whether
the Tribunal is right in setting aside interest liability especially
when section 11AB of the Central Excise Act, 1944 provides for
charging interest in case of erroneous refund read with section 11A
of the said Act?

(Akil
Kureshi J.)

(Ms.Sonia
Gokani, J.)

(vjn)

   

Top