Gujarat High Court
Viny vs Union on 17 February, 2011
Gujarat High Court Case Information System Print SCA/2087/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 2087 of 2011 ========================================================= VINY ROYAL PLASTICOATES LTD & 1 - Petitioner(s) Versus UNION OF INDIA & 2 - Respondent(s) ========================================================= Appearance : MR DEVAN PARIKH for Petitioner(s) : 1 - 2. None for Respondent(s) : 1 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI and HONOURABLE MISS JUSTICE S.G.GOKANI Date : 17/02/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Counsel
for the petitioners submitted that in second round of litigation also
despite directions by tribunal in its order dated 13.10.2010 to
refund the excess duty after verification, so far no steps have been
taken by the department though substantial time has passed.
Notice
of final disposal returnable on 10.3.2011.
Direct
service is permitted.
(Akil
Kureshi,J.)
(S.G.
Gokani,J.)
(raghu)
Top