Gujarat High Court High Court

Commissioner vs A.I.A on 2 February, 2011

Gujarat High Court
Commissioner vs A.I.A on 2 February, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/37/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 37 of 2006
 

In


 

TAX
APPEAL No. 456 of 2004
 

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

 

COMMISSIONER
OF CENTRAL EXCISE - Applicant(s)
 

Versus
 

A.I.A.
ENGINEERING PVT. LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JITENDRA MALKAN for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 02/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

This
application seeks restoration of Tax Appeal No. 456 of 2004 which
came to be dismissed for non-prosecution vide order dated 1st
August, 2005.

Having
regard to the averments made in the application, the application is
allowed. Tax Appeal No. 456 of 2004 is restored to file, the same
shall be listed for hearing on 9th February, 2011. The
application stands disposed of accordingly.

[HARSHA
DEVANI, J.]

[H.B.

ANTANI, J.]

pirzada/-

   

Top