Gujarat High Court
Commissioner vs Draft on 17 February, 2011
Gujarat High Court Case Information System
Print
TAXAP/517/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 517 of
2010
=========================================================
COMMISSIONER
OF CUSTOMS - Appellant(s)
Versus
M/S
EURO MERCHANDISE (INDIA) LTD. & 2 - Opponent(s)
=========================================================
Appearance
:
MS
AMEE YAJNIK for
Appellant(s) : 1,
None for Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MISS JUSTICE S.G.GOKANI
Date
: 17/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
1. Draft
amendment is ALLOWED.
2. This
tax appeal involves the following substantial question of law:
“2(c). Whether
the CESTAT was right in allowing all the appeals by setting aside the
order of the Commissioner while holding that the demands were barred
by limitation and consequentially setting aside the order of
confiscation and imposition of penalties on all the respondents?”
3. Appeal
is ADMITTED.
(AKIL
KURESHI,J.)
(Ms.
SONIA GOKANI,J.)
Umesh/
Top