Gujarat High Court High Court

Commissioner vs Unknown on 28 April, 2010

Gujarat High Court
Commissioner vs Unknown on 28 April, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/193/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 193 of 2010
 

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


 

COMMISSIONER
OF CENTRAL EXCISE & CUSTOMS VADODARA-II - Appellant(s)
 

Versus
 

BOCK
INDIA PRIVATE LIMITED - Opponent(s)
 

=========================================================
Appearance : 
MR
YN RAVANI for
Appellant(s) : 1, 
MR HASIT DILIP DAVE for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

Date
: 28/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

In
principle, though the Court does not agree with the impugned order of
the Tribunal, considering the low tax effect involved in the present
case, the Appeal is not entertained, leaving the question proposed to
be dealt with in an appropriate case. The appeal is accordingly
dismissed.

Sd/-

Sd/-

(D.A.

Mehta, J.) (H.N. Devani, J.)

M.M.BHATT

   

Top