Gujarat High Court
Commissioner vs Capiq on 25 February, 2010
Gujarat High Court Case Information System
Print
OJCA/513/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 513 of 2009
In
TAX
APPEAL No. 2509 of 2009
With
CIVIL
APPLICATION No. 514 of 2009
In
TAX
APPEAL No. 2510 of 2009
with
CIVIL
APPLICATION No. 515 of 2009
In
TAX
APPEAL No. 2511 of 2009
with
CIVIL
APPLICATION No. 516 of 2009
In
TAX
APPEAL No. 2512 of 2009
with
CIVIL
APPLICATION No. 517 of 2009
In
TAX
APPEAL No. 2513 of 2009
=========================================================
COMMISSIONER
OF CENTRAL EXCISE & CUSTOMS - Applicant(s)
Versus
CAPIQ
ENGINEERING PVT LTD - Respondent(s)
=========================================================
Appearance
:
MR
YN RAVANI for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 25/02/2010
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Rule,
returnable on 18.03.2010.
(K.A.Puj,J.)
(Rajesh H. Shukla,J.)
rakesh/
Top