Gujarat High Court High Court

M/S vs Commissioner on 20 June, 2011

Gujarat High Court
M/S vs Commissioner on 20 June, 2011
Author: Harsha Devani, R.M.Chhaya,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/55/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 55 of 2011
 

In


 

TAX
APPEAL No. 338 of 2009
 

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

 

M/S
NEMINATH FABRICS PVT LTD - Applicant(s)
 

Versus
 

COMMISSIONER
OF CENTRAL EXCISE-1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PARESH M DAVE for
Applicant(s) : 1, 
MR RJ OZA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 20/06/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Mr. R.J. Oza, learned
advocate for the opponent has tendered affidavit-in-reply. The same
is taken on record.

Learned advocate for
the applicant prays for time. The matter is adjourned to 4th
July, 2011.

[HARSHA DEVANI, J.]

[R.M. CHHAYA, J.]

pirzada/-

   

Top