Gujarat High Court
Commissioner vs Unknown on 6 May, 2010
   Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	
 
	 
TAXAP/1367/2009	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
TAX
APPEAL No. 1367 of 2009
 
 
=========================================
 
COMMISSIONER
- CENTRAL EXCISE & CUSTOMS - Appellant(s)
 
Versus
 
PORT
OFFICER - Opponent(s)
 
========================================= 
Appearance
: 
MR DARSHAN
M PARIKH for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR. JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 
                              and
		
	
	 
		 
		 
			 
HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	
 
 
 
 
Date
: 06/05/2010 
 
 
ORAL
ORDER
(Per : HONOURABLE MS. JUSTICE H.N.DEVANI)
1.	Heard
the learned Standing Counsel for appellant revenue.
2.	Learned
counsel has invited attention to section 76 as it stood at the
relevant time as well as section 80 of the Finance Act, 1994 to
assail the impugned order of the Tribunal.
3.	Notice
for final disposal returnable on 24th June, 2010.
	(
D.A. Mehta, J. )
	(
Harsha Devani, J. )
hki
Top