Gujarat High Court High Court

Commissioner vs Unknown on 5 August, 2008

Gujarat High Court
Commissioner vs Unknown on 5 August, 2008
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1634/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

TAX
APPEAL No. 1634 of 2007
 

 
 


 

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


 

COMMISSIONER
OF CENTRAL EXCISE& CUSTOMS, SURAT-I - Appellant(s)
 

Versus
 

BAJAJ
FASHIONS (P) LTD. - Opponent(s)
 

=========================================
 
Appearance : 
MR
YN RAVANI for Appellant(s) : 1, 
None for
Opponent(s) : 1, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 05/08/2008 

 

 
 


 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

The
record reveals that the cause title refers to some different orders,
while in the statement of facts in the present appeal memorandum,
vide paragraph No.3.5, different appeal numbers have been referred
to, namely, different from the appeal numbers recorded not only in
the cause title; but also in the order of Tribunal, which is dated
24.4.2007.

In
the circumstances, the learned counsel prays for time to ascertain
correct facts. To be listed on 6th August, 2008.

[D.A.MEHTA,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top