High Court Jharkhand High Court

M/A Maa Chinnamastika Sponge I vs Commissioner Of Central Excise on 21 April, 2011

Jharkhand High Court
M/A Maa Chinnamastika Sponge I vs Commissioner Of Central Excise on 21 April, 2011


IN   THE   HIGH   COURT   OF   JHARKHAND   AT   RANCHI
Tax Appeal No. 41 of 2010
­­­­­
        M/s Maa Chinnamastika Sponge Iron (P) Ltd., Ramgarh
       Versus 
The Commissioner of Central Excise, Ranchi
­­­­­
CORAM:  HON’BLE THE CHIEF JUSTICE
 HON’BLE MR. JUSTICE PRAKASH TATIA

 ­­­­
For the Appellant : Mr. Pandey Niraj Rai
For the Respondent :    Mr. Ratnesh Kumar
­­­­­­

07/ 21.04.2011 This appeal will be heard. 

As   the   respondent   has   appeared   through   its   counsel,   no   notice 
need be issued to him.

The prayer for interim stay as made in the memo of appeal is not 
pressed at this stage.

(Bhagwati Prasad, C.J.)

(Prakash Tatia, J.)

Dey/S.I.