Gujarat High Court
Commissioner vs Akash on 30 August, 2010
Gujarat High Court Case Information System
Print
ST/1991/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
STAMP
NUMBER No. 1991 of 2008
with
STAMP
NUMBER Nos.2079, 2216, and 2217 all of 2008
with
STAMP
NUMBER Nos.74, 255, 1159, 1177, 1178, 1220, 1430, 1431, 1432, 1433,
1434, 1435, 1474, 1475, 1594, 1645, 1661, 1662, 1663, 1664, 1678,
1771, 1772, 1807, 1840, 1908, 1946, 2071, 2129, 2258, 2259, 2337,
2349, 2350, 2351, 2390, 2391, 2421, 2542, 2935, 3082, 3129, 3130,
3131, 3209, 3465, 3925, 3926, 3965, 3966, 3968, 4005, 4018, 4093,
4121, 4503, 4538, 4620, 4621, 4653, 4688, 4693, 4278, 4279, 4694,
4695 and 4716, all of 2009
=========================================================
COMMISSIONER
CENTRAL EXCISE AND CUSTOMS - Applicant
Versus
AKASH
STONE INDUSTRIES LTD. - Respondent
=========================================================
Appearance
: (In ST No.1991/08)
MR
VARUN K PATEL for
Applicant: 1,
None for
Respondents
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 30/08/2010
COMMON
ORAL ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
Office
Objections to be removed on or before 20.09.2010, failing which the
matter shall stand dismissed for non-prosecution without further
reference to the Court.
Registry
to place a copy of this order in each matter.
(Harsha
Devani, J.)
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top