Gujarat High Court
Commissioner vs Unknown on 9 September, 2010
Gujarat High Court Case Information System
Print
TAXAP/913/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 913 of 2005
=====================================================
COMMISSIONER
OF CENTRAL EXCISE& CUSTOMS - Appellant(s)
Versus
PEETEE
SILK MILLS PVT.LTD. - Opponent(s)
=====================================================
Appearance
:
MR
RJ OZA for Appellant(s) : 1,
None for Opponent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 09/09/2010
ORAL
ORDER
(Per
: HON’BLE SMT. JUSTICE ABHILASHA KUMARI)
1. The
draft amendment is granted and the same may be carried out.
2. Heard
Mr.R.J.Oza, learned senior Standing Counsel for the
appellant-Revenue.
3. In
light of the judgment of the Supreme Court reported in 2008(231) ELT
3(SC) in the case of Union of India vs. M/s. Dharmandra Textile
Processors and others, Notice for final disposal returnable on 6th
October,2010.
(Harsha
Devani, J.)
(Smt.Abhilasha
Kumari, J.)
sudhir
Top