Gujarat High Court High Court

Commissioner vs Akash on 30 August, 2010

Gujarat High Court
Commissioner vs Akash on 30 August, 2010
Author: H.N.Devani,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

ST/1991/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

STAMP
NUMBER No. 1991 of 2008
 

with
 
STAMP
NUMBER Nos.2079, 2216, and 2217 all of 2008
 

with


 

STAMP
NUMBER Nos.74, 255, 1159, 1177, 1178, 1220, 1430, 1431, 1432, 1433,
1434, 1435, 1474, 1475, 1594, 1645, 1661,  1662, 1663, 1664, 1678,
1771, 1772, 1807, 1840, 1908, 1946, 2071, 2129, 2258, 2259,  2337,
2349, 2350, 2351, 2390, 2391, 2421, 2542, 2935, 3082, 3129, 3130,
3131, 3209, 3465, 3925, 3926, 3965, 3966, 3968, 4005, 4018, 4093,
4121, 4503, 4538, 4620, 4621, 4653, 4688, 4693, 4278, 4279, 4694,
4695 and 4716, all of 2009
 

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

 

COMMISSIONER
CENTRAL EXCISE AND CUSTOMS - Applicant
 

Versus
 

AKASH
STONE INDUSTRIES LTD. - Respondent
 

=========================================================
 
Appearance
: (In ST No.1991/08) 
MR
VARUN K PATEL for
Applicant: 1, 
None for
Respondents 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 30/08/2010 

 

COMMON
ORAL ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

Office
Objections to be removed on or before 20.09.2010, failing which the
matter shall stand dismissed for non-prosecution without further
reference to the Court.

Registry
to place a copy of this order in each matter.

(Harsha
Devani, J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top