Gujarat High Court
Commissioner vs Unknown on 23 June, 2011
Gujarat High Court Case Information System
Print
TAXAP/21/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 21 of 2011
To
TAX
APPEAL No. 23 of
2011
=========================================================
COMMISSIONER
CENTRAL EXCISE AND CUSTOMS - Appellant(s)
Versus
M/S
ULTRATECH CEMENT LTD - Opponent(s)
=========================================================
Appearance
:
MR
YN RAVANI for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 23/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Leave
to amend question of law framed.
Issue
notice for final disposal, returnable on 21.7.2011, for consideration
of following question of law :
Whether
the service tax credits on services of Insurance for residential
colony buildings is admissible, when such services are not related
directly or indirectly to the manufacture of final product, as input
service defined under Rule 2(l) of the Cenvat Credit Rules 2004?
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top