Gujarat High Court High Court

Commissioner vs Unknown on 3 March, 2011

Gujarat High Court
Commissioner vs Unknown on 3 March, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1431/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1431 of 2009
 

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

 

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

Versus
 

HB
ENGINEERS PVT LTD - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
KALPESH N SHASTRI for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 03/03/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Quite
apart from our broad agreement with the view taken by the tribunal,
prima facie we are influenced by the fact that penalty amount is very
meager. For such small amount of penalty, we do not find it proper to
entertain this tax appeal.

Dismissed
accordingly.

(Akil
Kureshi,J.)

(Ms.

Sonia Gokani,J.)

(raghu)

   

Top