Gujarat High Court Case Information System
Print
OJMCA/108/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 108 of 2010
In
TAX
APPEAL No. 1143 of 2009
With
MISC.
CIVIL APPLICATION No. 117 of 2010
In
TAX
APPEAL No. 1130 of 2009
With
MISC.
CIVIL APPLICATION No. 118 of 2010
In
TAX
APPEAL No. 1133 of
2009
=========================================================
COMMISSIONER
OF CENTRAL EXCISE - Applicant(s)
Versus
M/S
STEEL CAST LTD - Respondent(s)
=========================================================
Appearance
:
MS
SEJAL K MANDAVIA for
Applicant
None for
Respondent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 27/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
The
applicant-revenue has preferred these three separate Misc. Civil
Applications for restoration of Tax Appeal Nos.1143/2009, 1130/2009
and 1133/2009 respectively, which were dismissed for non-removal of
office objections.
Heard
Ms. Sejal K. Mandavia, learned Standing Counsel appearing for the
revenue and perused the averments made in the memo of Misc. Civil
Applications.
Considering
the submissions, we hereby allow all the three Misc. Civil
Applications and restore the respective Tax Appeal to its original
file.
(K.A.
PUJ, J.)
(HARSHA
DEVANI, J.)
Pankaj
Top