Gujarat High Court
Commissioner vs The on 21 January, 2011
Gujarat High Court Case Information System
Print
TAXAP/463/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 463 of 2010
=========================================
COMMISSIONER,
CENTRAL EXCISE, CUSTOMS & SERVICE TAX, DAMAN - Appellant(s)
Versus
ANILKUMAR
SHARMAN, ACCOUNTANT CUM AUTHORISED SIGNATORY OF - Opponent(s)
=========================================
Appearance :
MR.VARUN
K.PATEL for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 21/01/2011
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
Heard
Mr.Varun Patel, learned Standing Counsel for the appellant.
Notice
for final disposal returnable on 9th February, 2011.
The
Appellant is permitted to serve the respondent directly in addition
to the normal mode of service.
[HARSHA
DEVANI, J.]
[H.B.ANTANI,
J.]
parmar*
Top