Gujarat High Court Case Information System
Print
TAXAP/1496/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1496 of 2007
======================================
COMMISSIONER
OF CENTRAL EXCISE& CUSTOMS, SURAT-I - Appellant(s)
Versus
BALKRISHNA
DYEING & PRINTING MILLS - Opponent(s)
======================================
Appearance
:
MR HARIN P RAVAL for
Appellant(s) : 1,
None
for Opponent(s) : 1,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 10/01/2008
ORAL
ORDER
Heard the learned counsel for the
appellant. Considering the submissions, the appeal is admitted in
terms of the following substantial question of law :-
?S[a] Whether,
in the facts and circumstances of the case, the Tribunal is
justified in rejecting the appellant’s appeal and further reducing
the mandatory penalty leviable under Rule 96ZQ[5][ii] of the Central
Excise Rules, 1944 being the amount equivalent to amount of duty
short paid by allowing partly the appeal of the party [ respondent
herein]???
Issue
notice to the other side. Paper Book be filed within three months.
List the appeal for final hearing after three months.
(
Y. R. MEENA, C.J.)
(
J .C. UPADHYAYA, J. )
*
Pansala.
Top