Gujarat High Court High Court

Ashish vs Commissioner on 16 October, 2008

Gujarat High Court
Ashish vs Commissioner on 16 October, 2008
Author: D.A.Mehta,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/253/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 253 of 2007
 

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


 

ASHISH
METAL ROLLING MILLS (PRESENTLY KNOWN AS FERROMET - Applicant(s)
 

Versus
 

COMMISSIONER
OF CENTRAL EXCISE - Respondent(s)
 

=========================================================
Appearance : 
M/S
UDAY JOSHI for M/S TRIVEDI & GUPTA for Applicant 
None for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 16/10/2008 

 

 
ORAL
ORDER

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

In
light of the order made in Tax Appeal No.930 of 2007, this Civil
Application has been rendered infructuous and is accordingly
rejected.

(D.A.Mehta,
J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top