Gujarat High Court High Court

Commissioner vs Unknown on 1 September, 2010

Gujarat High Court
Commissioner vs Unknown on 1 September, 2010
Author: H.N.Devani,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/89/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 89 of 2010
 

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


 

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

Versus
 

BHAVNA
SILK MILLS PRIVATE LIMITED - Opponent(s)
 

========================================= 
Appearance
: 
MR RJ OZA
for Appellant(s) : 1, 
None
for Opponent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 01/09/2010 

 

 
ORAL
ORDER

(Per :

HON’BLE SMT. JUSTICE ABHILASHA KUMARI)

1. Heard
Mr. R.J. Oza, learned Senior Standing Counsel for the appellant
herein. He has brought to the notice of this Court the order dated
12th August, 2010 passed in Tax Appeal No.1719 of 2009
whereby notice for final disposal in the said appeal had been issued
on 12th August, 2010 in view of the decision of the Apex
Court in the case of Union of
India vs. Dharamendra Textile Processors,
2008
(231) E.L.T. 3. It is submitted by the learned counsel
for the appellant that the present appeal also arises from the common
order dated 20th March, 2009, out of which Tax Appeal
No.1719 of 2009 has arisen.

2. In
view of the above submissions and in light of the decision of the
Apex Court in the case of Union of India vs. Dharamendra Textile
Processors
(supra), notice for final disposal returnable on 29th
September, 2010.

(
Harsha Devani, J. )

(
Smt. Abhilasha Kumari, J. )

hki

   

Top