Gujarat High Court Case Information System
Print
OJMCA/174/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 174 of 2010
=========================================
COMMISSIONER
CENTRAL EXCISE & CUSTOMS, - Applicant(s)
Versus
M/S
BANCO ALUMINIUM LIMITED - Respondent(s)
=========================================
Appearance :
MR
GAURANG H BHATT for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 16/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
This
application is filed by the Department for restoration of Tax Appeal
(Stamp) No.2983 of 2008. The said tax appeal was dismissed for
default.
Heard
Mr.Gaurang Bhatt, learned Standing Counsel for the applicant and
perused the memo of application.
Considering
the facts and circumstances of the case, the application is allowed.
Tax Appeal (Stamp) No.2983 of 2008 is restored to file, on
condition that the applicant shall remove the office objections
within one week from today.
After
removal of the office objections, the appeal may be listed for
admission etc. in seriatim.
[K.A.PUJ,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top