Gujarat High Court
Commissioner vs Unknown on 25 November, 2010
Gujarat High Court Case Information System
Print
TAXAP/317/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 317 of 2010
=========================================================
COMMISSIONER,
CENTRAL EXCISE & CUSTOMS, VADODARA - II - Appellant(s)
Versus
M/S
DANKE TRANSFORMERS PVT LTD - Opponent(s)
=========================================================
Appearance
:
MR
RJ OZA for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 25/11/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
1. Learned
counsel for the appellant has tendered draft amendment. The amendment
is allowed in terms of the draft. The same shall be carried out
forthwith.
2. Heard
Mr.R.J. Oza, learned senior standing counsel for the appellant.
3. Notice
for final disposal returnable on 29th December, 2010.
(HARSHA
DEVANI, J.)
(H.B.ANTANI,
J.)
Hitesh
Top