Gujarat High Court
Commissioner vs Unknown on 2 February, 2011
Gujarat High Court Case Information System
Print
TAXAP/2000/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2000 of 2009
=========================================================
COMMISSIONER
OF CENTRAL EXCISE - Appellant(s)
Versus
APAR
INDUSTRIES LIMITED - Opponent(s)
=========================================================
Appearance
:
MR
RJ OZA for
Appellant(s) : 1,
RULE NOT RECD BACK for Opponent(s) : 1,
MR DC
DAVE 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 advocates for the respective
parties are not present. However, in the interest of justice, the
matter is adjourned to 10th February, 2011.
[HARSHA
DEVANI, J.]
[H.B.
ANTANI, J.]
pirzada/-
Top