Gujarat High Court High Court

Commissioner vs Learned on 30 June, 2010

Gujarat High Court
Commissioner vs Learned on 30 June, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1406/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1406 of 2009
 

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


 

COMMISSIONER
- CENTRAL EXCISE & CUSTOMS VADODARA-I - Appellant(s)
 

Versus
 

PHILIPS
INDIA LTD - Opponent(s)
 

=========================================================
Appearance : 
MR
GAURANG H BHATT for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

Date
: 30/06/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

1. Learned
Counsel for the Appellant Revenue has invited attention to order
dated 05.11.2009 made by this High Court in Tax Appeal No. 2108 of
2009 filed by the respondent assessee which also arises out of the
impugned order of the Tribunal, whereby the Court had directed that
the said Appeal be listed with the present Tax Appeal.

2. In
the light of the aforesaid order, this Appeal be listed as and when
Tax Appeal No. 2108 of 2009 is listed for hearing.

Sd/-

Sd/-

(D.A.

Mehta, J.) (H.N. Devani, J.)

M.M.BHATT

   

Top