Gujarat High Court High Court

Commissioner vs Whether The Cestat on 23 June, 2011

Gujarat High Court
Commissioner vs Whether The Cestat on 23 June, 2011
Author: Akil Kureshi, Gokani,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/2509/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 2509 of 2010
  
=========================================================

 

COMMISSIONER
OF CUSTOMS KUTCH COMMISSIONERATE - Appellant(s)
 

Versus
 

NITISH
P SHAH DIRECTOR - EURO MERCHANDISE - Opponent(s)
 

=========================================================
 
Appearance
: 
MS
AMEE YAJNIK for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 23/06/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

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

Whether the CESTAT
was right in allowing the appeal by setting aside the order of the
Commissioner while holding that the demands were barred by limitation
and consequently setting aside the order of confiscation and
imposition of penalty on the respondent?”

To be heard with
Tax Appeal No.517/2010.

(Akil
Kureshi,J.)

(Ms.Sonai
Gokani,J.)

(raghu)

   

Top