High Court Patna High Court - Orders

Commissioner Of Central Excise … vs M/S Indian Oil Corporation Div on 3 February, 2011

Patna High Court – Orders
Commissioner Of Central Excise … vs M/S Indian Oil Corporation Div on 3 February, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       MA No.483 of 2009
                                              With
                                      I.A. No.6890 of 2010
                     =================================================

                        Commissioner Of Central Excise Govt. Of India...Appellant
                                                Versus
                           M/S Indian Oil Corporation Division.....Respondent
                    ============================================
                    APPEARANCE
                         For the Appellant : Mrs. Nivedita Nirvikar, Advocate
                                             Mrs. Archana Sinha , Advocate
                         For the Respondent:        Mrs. Archana Sinha, Advocate
                    ===================================================

                    CORAM: HONOURABLE THE CHIEF JUSTICE
                                  And
                          HONOURABLE MR. JUSTICE JYOTI SARAN

                    ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

7 3/2/2011 Learned advocate Mrs. Nivedita Nirvikar
appears for the appellant – Commissioner of Central
Excise. She states that the department has failed to
obtain clearance certificate from the Committee on
Disputes.

The Appeal stands dismissed as specified
under order dated 22nd November 2010. No further
order is warranted.

Interlocutory Application No.6890 of 2010
stands disposed of.

( R. M. Doshit,CJ.)

(Jyoti Saran, J.)
Neyaz/
2

Neyaz/ (Ms. R. M. Doshit,CJ.)