Gujarat High Court Case Information System
Print
TAXAP/1531/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1531 of 2010
=========================================================
COMMISSIONER
- CENTRAL EXCISE & SERVICE TAX - Appellant(s)
Versus
RELIANCE
INDUSTRIES LIMITED - Opponent(s)
=========================================================
Appearance :
MR
GAURANG H BHATT for
Appellant(s) : 1,
MR RS SANJANWALA for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 12/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
In
this appeal a common judgment of CESTAT dated 28/08/2008 is
challenged by the Department. The Tribunal by the impugned judgment
disposed of Appeal No.131 of 2007 filed by the assessee and Appeals
No.831 to 833 of 2007 filed by the Revenue challenging a common order
of the Commissioner of Central Excise dated 29/03/2007.
From
the averments made in the present appeal and the question of law
proposed, we notice that the department wishes to contest the
judgment of the Tribunal with respect to all the appeals. In that
view of the matter, it would be necessary for the department to file
four separate appeals. Under the circumstances, department is
directed to file four separate appeals as indicated above, which
shall be done latest by 15/06/2011. Challenge in the present appeal
may be confined to any one of the proceedings disposed of by the
Tribunal at the choice of the department.
This
appeal shall stand over to 23/06/2011. If separate appeals as
mentioned above are filed, the same may also be listed alongwith this
appeal.
(AKIL
KURESHI, J.)
(SONIA
GOKANI, J.)
sompura
Top