Gujarat High Court High Court

Commissioner vs On Request Made On on 10 February, 2011

Gujarat High Court
Commissioner vs On Request Made On on 10 February, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/160/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 160 of 2009
 

With


 

TAX
APPEAL No. 318 of 2009
 

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

 

COMMISSIONER
OF CENTRAL EXCISE SURAT-II - Appellant(s)
 

Versus
 

GUJARAT
BOROSIL LTD - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RJ OZA for
Appellant(s) : 1, 
MR BL NARASIMHAN 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)

On request made on
behalf of the learned advocate for the respondent, the matters are
adjourned to 24th February, 2011.

[HARSHA DEVANI, J.]

[H.B. ANTANI, J.]

pirzada/-

   

Top