Court No. - 32 Case :- WRIT TAX No. - 1673 of 2004 Petitioner :- M/S Luxmi Oil & Vanaspati (P) Ltd Respondent :- The Commissioner, Central Excise & Others Petitioner Counsel :- Pankaj Bhatia Respondent Counsel :- S.S.C.,Satish Chaturvedi Hon'ble R.K. Agrawal,J.
Hon’ble Shashi Kant Gupta,J.
Restoration Application No. 234893 of 2009
Heard the learned counsel for the parties.
Cause shown is sufficient. The order dated 26.8.2009 dismissing the writ
petition for want of prosecution is recalled and the writ petition is restored to
its original number. The interim order is also restored.
List in the next cause list before the appropriate Bench. It shall not be treated
as tied up or part heart before this Bench.
Order Date :- 22.1.2010
samz
Hon’ble R.K. Agrawal,J.
Hon’ble Shashi Kant Gupta,J.
Restored.
For order see our order of date passed on restoration application.
Order Date :- 22.1.2010
samz