High Court Madras High Court

Goodlass Nerolac Paints Ltd. vs Acce And Ors. on 12 April, 2002

Madras High Court
Goodlass Nerolac Paints Ltd. vs Acce And Ors. on 12 April, 2002
Equivalent citations: 2002 (102) ECR 513 Madras
Author: K R Pandian
Bench: K R Pandian


ORDER

K. Raviraja Pandian, J.

1. This petition coming on for orders upon perusing the petition and the affidavit filed in support thereof and upon hearing the arguments of Mr. Naseer Abdullah, Advocate for the petitioner the court made the following orders:

2. There will be an interim stay restraining the respondents from demanding over and above the amount which the petitioner had availed of as Cenvat Duty (that is Central Value Added Tax). Notice to the respondents returnable by 4 weeks.