Gujarat High Court
Commissioner vs Unknown on 20 October, 2008
Gujarat High Court Case Information System
Print
TAXAP/1634/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1634 of 2007
=========================================================
COMMISSIONER
OF CENTRAL EXCISE& CUSTOMS, SURAT-I - Appellant(s)
Versus
BAJAJ
FASHIONS (P) LTD. - Opponent(s)
=========================================================
Appearance :
MR
YN RAVANI for Appellant(s) : 1,
RULE NOT RECD BACK for Opponent(s)
: 1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 20/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
The
learned advocate for the appellant is permitted to pay process fees
on or before 22.10.2008, failing which the appeal shall stand
dismissed without any further reference to the Court. S.O. to
23.10.2008.
(D.A.Mehta,
J.)
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top