IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2086 of 2007
COMMISSIONER, CENTRAL EXCISE
Versus
M/S PRABHAT ZARDA FACTORY (IND
-----------
5 21-6-2011 Learned counsel for the petitioner submits that Mr.
D.V. Pathy, Advocate had appeared for the respondents in
other four appeals from similar orders in respect of different
periods.
Since notice has not been issued so far to the
opposite parties, let copy of the restoration application be
served on Mr. D.V. Pathy,Advocate and receipt showing
service be filed within one week.
It is made clear that on the next date this Court may
consider to dispose of the restoration application as well as
the Misc. Appeal.
Put up under the same heading after one week.
( Shiva Kirti Singh, J.)
( Vijayendra Nath,J)
Naresh