Gujarat High Court High Court

Commissioner vs Unknown on 4 February, 2011

Gujarat High Court
Commissioner vs Unknown on 4 February, 2011
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/960/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 960 of 2006
 

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


 

COMMISSIONER
OF CENTRAL EXCISE - Appellant(s)
 

Versus
 

M/S.
A.I.A. ENGINEERING (INDIALTD. - Opponent(s)
 

======================================
 
Appearance : 
MR
PURVISH J MALKAN for Appellant(s) : 1, 
None for Opponent(s) :
1, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.S.DAVE
		
	

 

 
 


 

Date
: 08/01/2007 

 

 
ORAL
ORDER

Learned
counsel for the appellant further prays time to re-frame the
question.

Time,
as prayed, is granted. That be done within two weeks.

List
on 22nd January, 2007.

(
Y.R.MEENA, Actg.C.J. )

(
A. S. DAVE, J. )

kailash

   

Top