Gujarat High Court High Court

Commissioner vs Mr. R.J. Oza on 10 February, 2011

Gujarat High Court
Commissioner vs Mr. R.J. Oza on 10 February, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/563/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 563 of 2009
 

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

 

COMMISSIONER
OF CENTRAL EXCISE & CUSTOMS - DAMAN - Appellant(s)
 

Versus
 

ABBASBHAI
N SHAIKH - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RJ OZA for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 10/02/2011  
ORAL ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Mr. R.J. Oza, learned
Senior Standing Counsel appearing on behalf of the appellant invited
the attention to the impugned order of the Tribunal and more
particularly paragraph-11 thereof, to point out that after
concurring with the findings recorded by the lower authorities, the
Tribunal has, without assigning any reasons whatsoever, reduced the
penalty on the respondent to Rs. 1.00 Lakh.

In the light of the
aforesaid, notice for final disposal, returnable on 23rd
March, 2011.

[HARSHA DEVANI, J.]

[H.B. ANTANI, J.]

pirzada/-

   

Top