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/604/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 604 of 2006
 

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


 

COMMISSIONER
OF CENTRAL EXCISE& CUSTOMS - Appellant(s)
 

Versus
 

USHAMAH
DYG. & PTG. MILLS PVT.LTD - Opponent(s)
 

======================================
 
Appearance : 
MR
HARIN P. RAWAL 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

The
main order challenged in this appeal has not been placed on record.
Learned counsel for the Revenue is directed to place on record the
order which he seeks to impugn in the appeal and place on record all
the materials on which he wants to rely within two weeks.

That
be done within two weeks.

List
it on 29th January, 2007.

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

(
A. S. DAVE, J. )

kailash

   

Top