Gujarat High Court
Pragati vs Unknown on 20 April, 2011
Gujarat High Court Case Information System
Print
TAXAP/2100/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2100 of 2010
=========================================================
PRAGATI
INDUSTRIES - Appellant(s)
Versus
COMMISSIONER
OF CENTRAL EXCISE - Opponent(s)
=========================================================
Appearance :
MR
GC RAY for
Appellant(s) : 1,
MR YN RAVANI for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 20/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Learned
Advocate, Shri G C Ray, stated that the appellant had taken away the
papers from him long back with a no objection. He, therefore, is
unable to appear.
We
find that no one else is representing the appellant. Dismissed for
default.
(AKIL
KURESHI, J.)
(SONIA
GOKANI, J.)
sompura
Top