Gujarat High Court High Court

M/S vs Commissioner on 3 May, 2011

Gujarat High Court
M/S vs Commissioner on 3 May, 2011
Author: Harsha Devani,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   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
: 03/05/2011 

 

 
ORAL
ORDER

(Per:

HONOURABLE MS. JUSTICE HARSHA DEVANI)

1. Heard
Mr. Paresh Dave, learned advocate appearing on behalf of the
applicant.

2. Rule
returnable on 20th June, 2011. Direct Service is
permitted.

(
Harsha Devani, J. )

(
R.M. Chhaya, J. )

hki

   

Top