Gujarat High Court High Court

The vs Unknown on 19 March, 2009

Gujarat High Court
The vs Unknown on 19 March, 2009
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/16320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 163 of 2008
 

 
=============================================


 

THE
COMMISSIONER OF CENTRAL EXCISE & CUSTOMS - Appellant(s)
 

Versus
 

STERLITE
INDUSTRIES (INDIA) LTD. - Opponent(s)
 

=============================================
 
Appearance : 
MR
RJ OZA for Appellant(s) : 1, 
None
for Opponent(s) : 1, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 19/03/2009 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

No
substantial question of law arises in this appeal. Further, learned
counsel appearing for the appellant has fairly conceded before the
Tribunal that the case was disposed of in light of the decision of
the Larger Bench in the case of M/s. Unison Metals Ltd. vs. CCE,
Ahmedabad-I and others 2006 TIOL 1337 CESTAT-DEL-LB dated
04.10.2006. That being the fact situation, the Appeal is dismissed.

(K.S.

RADHAKRISHNAN, C.J.)

(AKIL
KURESHI, J.)

[sn
devu] pps

   

Top