Allahabad High Court High Court

Commissioner Of Central Excise … vs M/S Jindal Plyester Ltd. on 30 July, 2010

Allahabad High Court
Commissioner Of Central Excise … vs M/S Jindal Plyester Ltd. on 30 July, 2010
Court No. - 37

Case :- CENTRAL EXCISE APPEAL DEFECTIVE No. - 212 of 2007

Petitioner :- Commissioner Of Central Excise Noida
Respondent :- M/S Jindal Plyester Ltd.
Petitioner Counsel :- Ajay Bhanot

Hon'ble Rajes Kumar,J.

Hon’ble Bharati Sapru,J.

Heard learned counsel for the parties on Delay Condonation Application No.
297056 of 2007. Cause shown in the application is sufficient. The application
is allowed and the delay in filing the appeal is condoned.

Admit on substantial questions no. a & b.

Order Date :- 30.7.2010
PG