Gujarat High Court
Commissioner vs Capiq on 25 February, 2010
Gujarat High Court Case Information System Print OJCA/513/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 513 of 2009 In TAX APPEAL No. 2509 of 2009 With CIVIL APPLICATION No. 514 of 2009 In TAX APPEAL No. 2510 of 2009 with CIVIL APPLICATION No. 515 of 2009 In TAX APPEAL No. 2511 of 2009 with CIVIL APPLICATION No. 516 of 2009 In TAX APPEAL No. 2512 of 2009 with CIVIL APPLICATION No. 517 of 2009 In TAX APPEAL No. 2513 of 2009 ========================================================= COMMISSIONER OF CENTRAL EXCISE & CUSTOMS - Applicant(s) Versus CAPIQ ENGINEERING PVT LTD - Respondent(s) ========================================================= Appearance : MR YN RAVANI for Applicant(s) : 1, None for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE K.A.PUJ and HONOURABLE MR.JUSTICE RAJESH H.SHUKLA Date : 25/02/2010 COMMON ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Rule,
returnable on 18.03.2010.
(K.A.Puj,J.)
(Rajesh H. Shukla,J.)
rakesh/
  Â
Top