Gujarat High Court
Commissioner vs Unknown on 6 May, 2010
Gujarat High Court Case Information System
Print
TAXAP/1367/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1367 of 2009
=========================================
COMMISSIONER
- CENTRAL EXCISE & CUSTOMS - Appellant(s)
Versus
PORT
OFFICER - Opponent(s)
=========================================
Appearance
:
MR DARSHAN
M PARIKH for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE D.A.MEHTA
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 06/05/2010
ORAL
ORDER
(Per : HONOURABLE MS. JUSTICE H.N.DEVANI)
1. Heard
the learned Standing Counsel for appellant revenue.
2. Learned
counsel has invited attention to section 76 as it stood at the
relevant time as well as section 80 of the Finance Act, 1994 to
assail the impugned order of the Tribunal.
3. Notice
for final disposal returnable on 24th June, 2010.
(
D.A. Mehta, J. )
(
Harsha Devani, J. )
hki
Top