Gujarat High Court High Court

Commissioner vs ?S[A] Whether on 10 December, 2010

Gujarat High Court
Commissioner vs ?S[A] Whether on 10 December, 2010
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

TAXAP/1494/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1494 of 2007
 

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

COMMISSIONER
OF CENTRAL EXCISE& CUSTOMS, SURAT-I - Appellant(s)
 

Versus
 

KEWAL
QUALITY TEX (P) LTD. - 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 partly allowing the appeal of the present respondent 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