Gujarat High Court
Commissioner vs Unknown on 11 March, 2010
Gujarat High Court Case Information System
Print
TAXAP/316/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No.316 of 2009
===================================================
COMMISSIONER
OF CENTRAL EXCISE - Appellant(s)
Versus
RELIANCE
INDUSTRIES LIMITED - Opponent(s)
===================================================
Appearance
:
MS AMEE YAJNIK for Appellant(s) :
1,
MR
KAMAL TRIVEDI, SR. COUNSEL, with MR RS SANJANWALA
for Opponent(s) :
1,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 11/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
The
matter has been called out thrice, it was kept back at the
request of the learned advocate for the appellant. However, despite
three calls, learned advocate is not present. In the result, the
appeal is dismissed for want of prosecution.
Sd/-
[D. A.
MEHTA, J]
Sd/-
[
H.N.DEVANI, J]
***
Bhavesh*
Top