Gujarat High Court High Court

Commissioner vs Unknown on 20 October, 2008

Gujarat High Court
Commissioner vs Unknown on 20 October, 2008
Author: D.A.Mehta,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1634/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1634 of 2007
 

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


 

COMMISSIONER
OF CENTRAL EXCISE& CUSTOMS, SURAT-I - Appellant(s)
 

Versus
 

BAJAJ
FASHIONS (P) LTD. - Opponent(s)
 

=========================================================
Appearance : 
MR
YN RAVANI for Appellant(s) : 1, 
RULE NOT RECD BACK for Opponent(s)
: 1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 20/10/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

The
learned advocate for the appellant is permitted to pay process fees
on or before 22.10.2008, failing which the appeal shall stand
dismissed without any further reference to the Court. S.O. to
23.10.2008.

(D.A.Mehta,
J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top