Gujarat High Court High Court

Collector vs M/S.Raghuvir on 25 August, 2010

Gujarat High Court
Collector vs M/S.Raghuvir on 25 August, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CECGA/11/1997	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CENTRAL
EXCISE & CUSTOMS GOLD CONTROL APPLICATION No. 11 of 1997
 

With


 

CENTRAL
EXCISE & CUSTOMS GOLD CONTROL APPLICATION No. 12 of 1997
 

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

COLLECTOR
OF CENTRAL EXCISE AND CUSTOMS - Applicant(s)
 

Versus
 

M/S.RAGHUVIR
TEXCHURIZERS PVT.LTD. - Respondent(s)
 

=================================================== 
Appearance
: 
MS AVANI S MEHTA for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 26/09/2005 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

In
both the matters the relevant Annexures including the Tribunal’s
order are not annexed. The applicant is permitted to remove the
objections and annex the necessary orders on or before 01/10/2005
failing which the applications shall stand rejected for want of
prosecution. In case the objections are removed the matters to be
listed on 03/10/2005. Registry to place copy of this order in
connected matter.

(D.A.Mehta,
J) (H.N.Devani,J)

m.m.bhatt

   

Top