Karnataka High Court
Commissioner Of Central Excise vs M/S Mc Dowell And Company Ltd on 26 May, 2008
V.V&I.1..;NE§2AT;ts;} '
No.16, S.PHCOMF£Ei§_;V - _ ~
LALBAG}{ROA[§ % _ % J
BANGALc3Rr;%56onj27'% % % ....APPELLANT
(By Sfi= , -ADV)
Company Ltd.,
Vflavfiiur D1vi;~:;ion,
Shayom' O1'Ch£31'f§S,
' ». Kumbalgtgodtz ltgéiastrial Area,
BANGALQRE 562 114 ...RESPONDEN'I'
K ., " {£'~_1ji - Y.V.Raviraj- Advocate for
Sri S.Pa1'thasarathi is permitted
to 1116 Vakalath)
-000-
This {LEA is filed U/S. 35G of the Cemra} Excise
" Act against the order dated 2(}~6--2(}05 passed by the
CESTAT in ST 46/200 .
V
This CEA coming on for Admission before the
Court this day, Gopala Gowda, J dictated the following}-
JUDGMENT
Sri Y.V.Ravi;{‘a3’, learned Advocate ‘Tic;
file vakalath along with Sri 2
permitted to do gm within ten days?’ A I
:2. This matter is ts
dismissed today. For tbs fh”e1*ei1’i, this
appeal is also dismissed. ‘ Vi i
i”;3;.£:§.€;§%§
§E§’£§§gC;§§K_