IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.483 of 2009
With
I.A. No.6890 of 2010
=================================================
Commissioner Of Central Excise Govt. Of India...Appellant
Versus
M/S Indian Oil Corporation Division.....Respondent
============================================
APPEARANCE
For the Appellant : Mrs. Nivedita Nirvikar, Advocate
Mrs. Archana Sinha , Advocate
For the Respondent: Mrs. Archana Sinha, Advocate
===================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
7 3/2/2011 Learned advocate Mrs. Nivedita Nirvikar
appears for the appellant – Commissioner of Central
Excise. She states that the department has failed to
obtain clearance certificate from the Committee on
Disputes.
The Appeal stands dismissed as specified
under order dated 22nd November 2010. No further
order is warranted.
Interlocutory Application No.6890 of 2010
stands disposed of.
( R. M. Doshit,CJ.)
(Jyoti Saran, J.)
Neyaz/
2
Neyaz/ (Ms. R. M. Doshit,CJ.)