Gujarat High Court High Court

Commissioner vs M/S on 28 March, 2011

Gujarat High Court
Commissioner vs M/S on 28 March, 2011
Author: Harsha Devani,&Nbsp;Ms.Justice B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/163/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 163 of 2011
 

In


 

TAX
APPEAL No. 1804 of 2008
 

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

 

COMMISSIONER
CENTRAL EXCISE,CUSTOMS & - Applicant(s)
 

Versus
 

M/S
POLYCAB WIRES PVT LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RJ OZA for
Applicant(s) : 1, 
MR HARDIK P MODH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

Date
: 28/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

1. By
this application, the applicant seeks fixation of an early date of
hearing of Tax Appeal No.1804 of 2008.

2. Heard
Mr. R.J.Oza, learned Senior Standing Counsel, for the applicant.

3. Considering
the averments made in the application, the application is allowed.
Tax Appeal No.1804 of 2008 to be listed for final hearing on 18th
April 2011. The application stands disposed of accordingly.

(HARSHA
DEVANI, J.)

(BELA
TRIVEDI, J.)

jani

   

Top