Gujarat High Court High Court

Commissioner vs Unknown on 18 March, 2009

Gujarat High Court
Commissioner vs Unknown on 18 March, 2009
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

TAXAP/167820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1678 of 2008
 

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


 

COMMISSIONER
OF CENTRAL EXCISE& CUSTOMS - Appellant(s)
 

Versus
 

SHAKTI
PLASTIC INDUSTRIES - Opponent(s)
 

=========================================
 
Appearance : 
MR
YN RAVANI for Appellant(s) : 1, 
None
for Opponent(s) : 1, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 18/03/2009 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Admit.

Issue
notice on the following substantial questions of law:

Whether,
in the facts and circumstances of the case, the Hon’ble CESTAT is
justified in setting aside the order of penalty on co-notices M/s
Shakti Plastic Industries on the grounds that the main noticee i.e.
M/s.Fillatex Industries Ltd., had settled the dispute in settlement
commission since the main noticee was not granted total immunity
from penalty ?

(K.S.RADHAKRISHNAN,
C.J.)

(AKIL
KURESHI, J.)

(vjn)

   

Top