Gujarat High Court
Commissioner vs Unknown on 1 December, 2010
Gujarat High Court Case Information System
Print
TAXAP/2429/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2429 of 2009
=========================================================
COMMISSIONER
OF CUSTOMS (PREVENTIVE) - Appellant(s)
Versus
JAIN
MARINE SERVICES - Opponent(s)
=========================================================
Appearance :
MS
AMEE YAJNIK for
Appellant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 01/12/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
Heard
Ms. Ami Yagnik, learned senior Standing Counsel for the appellant.
ADMIT.
The
following substantial question of law arises for determination:
“Whether,
on the facts and in the circumstances of the case, the Customs,
Excise and Service Tax Appellate Tribunal was justified in holding
that Tug Topaz was a “foreign going vessel” within the
meaning of the said expression as defined in section 2 (21) of the
Customs Act, 1962″.
[HARSHA
DEVANI, J]
[H.B.
ANTANI, J.]
mathew
Top