Gujarat High Court
Commissioner vs M/S on 18 February, 2010
Gujarat High Court Case Information System
Print
OJCA/71/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 71 of 2010
In
TAX
APPEAL No. 395 of 2008
=========================================================
COMMISSIONER
OF CENTRAL EXCISE & CUSTOMS, DAMAN - Applicant(s)
Versus
M/S
GUJTRON ELECTRONICS (P) LTD. - Respondent(s)
=========================================================
Appearance
:
MR
RJ OZA for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 18/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
1. The
applicant has filed this Civil Application for fixing the final
hearing of the Tax Appeal No.395/2008 at an earlier date.
2. Having
heard Mr.R.J. Oza, learned Standing Counsel appearing for the Revenue
and having perused the application, we grant the prayer made in this
application and direct the office to fix Tax Appeal No.395/2008 for
final hearing on 24.02.2010.
3. With
this direction, this application is, accordingly, disposed of.
(K.A.Puj,J.)
(Rajesh H. Shukla,J.)
rakesh/
Top