IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.472 of 2009
COMMISSIONER OF CENTRAL EXCISE GOVT.OF INDIA
Versus
M/S PRABHAT ZARDA FACTORY (IND
with
MA No.503 of 2009
COMMISSIONER OF CENTRAL EXCISE GOVT. OF INDIA
Versus
M/S PRABHAT ZARDA FACTORY (INI
with
MA No.504 of 2009
COMMISSIONER OF CENTRAL EXCISE GOVT OF INIDA
Versus
M/S PRABHAT ZARDA FACTORY LTD.
-----------
02/ 11-Aug-2010 The instant appeal bearing no. 472 of 2009 shall be
treated analogous to Miscellaneous Appeals No. 503 and 504 of 2009
which are listed today under the same heading for orders on different
I.A. seeking stay of the order under appeal.
On considering the rival submissions it appears just
and proper that the I.A. should be considered at the time of admission
of the appeal. Let copies of the Interlocutory Applications and the
memorandum of appeal be served upon Mr. B.V. Pati, learned counsel
appearing for the assessee within one week failing which these appeals
shall stand dismissed without further reference to a Bench.
Let these appeals be listed for admission on 23rd of
August 2010.
(Shiva Kirti Singh, J.)
(Birendra Prasad Verma,J.)
perwez