Gujarat High Court
Commissioner vs Unknown on 24 January, 2011
Gujarat High Court Case Information System
Print
TAXAP/112/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 112 of 2011
=========================================
COMMISSIONER
CENTRAL EXCISE AND CUSTOMS - Appellant(s)
Versus
M/S
EAGLE ULTRAMARINE INDUSTRIES - Opponent(s)
=========================================
Appearance
:
MR YN
RAVANI for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
and
HONOURABLE
MR. JUSTICE H.B.ANTANI
Date
: 24/01/2011
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE HARSHA DEVANI)
Office
objections to be removed on or before 14th February, 2011,
failing which the matter shall stand dismissed automatically without
any further reference to the Court.
(
Harsha Devani, J. )
(
H.B. Antani, J. )
hki
Top