Gujarat High Court High Court

Commissioner vs Unknown on 4 August, 2011

Gujarat High Court
Commissioner vs Unknown on 4 August, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1621/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 1621 of 2010
 

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

 

COMMISSIONER
OF SERVICE TAX, AHMEDABAD - Appellant(s)
 

Versus
 

M/S
BHARAT VIDEO VISION - 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
: 04/08/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Revenue
has challenged the judgment of CESTAT dated 29.12.2009. Upon
perusal of the papers, we find that so far as interest component is
concerned,, issue is remanded for fresh consideration. With respect
to penalty, amount involved is very small. Tax Appeal is dismissed
only on above grounds.

(Akil
Kureshi J.)

(Ms.Sonia
Gokani, J.)

(vjn)

   

Top