Gujarat High Court
Commissioner vs Whether The Cestat on 23 June, 2011
Gujarat High Court Case Information System
Print
TAXAP/2509/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 2509 of 2010
=========================================================
COMMISSIONER
OF CUSTOMS KUTCH COMMISSIONERATE - Appellant(s)
Versus
NITISH
P SHAH DIRECTOR - EURO MERCHANDISE - Opponent(s)
=========================================================
Appearance
:
MS
AMEE YAJNIK for
Appellant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 23/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Tax
Appeal is admitted for consideration of following question of law :
Whether the CESTAT
was right in allowing the appeal by setting aside the order of the
Commissioner while holding that the demands were barred by limitation
and consequently setting aside the order of confiscation and
imposition of penalty on the respondent?”
To be heard with
Tax Appeal No.517/2010.
(Akil
Kureshi,J.)
(Ms.Sonai
Gokani,J.)
(raghu)
Top