High Court Patna High Court - Orders

Commissioner Of Central Excise … vs M/S Prabhat Zarda Factory (Ind on 11 August, 2010

Patna High Court – Orders
Commissioner Of Central Excise … vs M/S Prabhat Zarda Factory (Ind on 11 August, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                             MA No.472 of 2009
             COMMISSIONER OF CENTRAL EXCISE GOVT.OF INDIA
                                  Versus
                    M/S PRABHAT ZARDA FACTORY (IND
                                    with
                            MA No.503 of 2009
             COMMISSIONER OF CENTRAL EXCISE GOVT. OF INDIA
                                  Versus
                    M/S PRABHAT ZARDA FACTORY (INI
                                    with
                            MA No.504 of 2009
             COMMISSIONER OF CENTRAL EXCISE GOVT OF INIDA
                                  Versus
                    M/S PRABHAT ZARDA FACTORY LTD.
                                 -----------

02/ 11-Aug-2010 The instant appeal bearing no. 472 of 2009 shall be

treated analogous to Miscellaneous Appeals No. 503 and 504 of 2009

which are listed today under the same heading for orders on different

I.A. seeking stay of the order under appeal.

On considering the rival submissions it appears just

and proper that the I.A. should be considered at the time of admission

of the appeal. Let copies of the Interlocutory Applications and the

memorandum of appeal be served upon Mr. B.V. Pati, learned counsel

appearing for the assessee within one week failing which these appeals

shall stand dismissed without further reference to a Bench.

Let these appeals be listed for admission on 23rd of

August 2010.

(Shiva Kirti Singh, J.)

(Birendra Prasad Verma,J.)
perwez