Gujarat High Court
Commissioner vs Unknown on 2 February, 2011
Gujarat High Court Case Information System
Print
TAXAP/353/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 353 of 2010
=========================================================
COMMISSIONER
OF CENTRAL EXCISE, AHMEDABAD - II - Appellant(s)
Versus
M/S
CADILA HEALTHCARE LTD. - Opponent(s)
=========================================================
Appearance
:
MR
DARSHAN M PARIKH for
Appellant(s) : 1,
RULE SERVED for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 02/02/2011
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
When
the matter is called out, learned Senior Standing Counsel for the
appellant is not present. However, in the interest of justice, the
matter is adjourned to 3rd February, 2011.
[HARSHA
DEVANI, J.]
[H.B.
ANTANI, J.]
pirzada/-
Top