Gujarat High Court High Court

D vs Unknown on 8 July, 2008

Gujarat High Court
D vs Unknown on 8 July, 2008
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/857/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No.857 of 2008
 

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

D
M ENTERPRISE - Appellant(s)
 

Versus
 

THE
COMMISSIONER OF CUSTOMS - Opponent(s)
 


========================================================= 
Appearance
: 
MR PARESH V SHETH for Appellant(s)
: 1, 
None for Opponent(s) :
1, 
=========================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 


Date
: 08/07/2008 

 


 ORAL
ORDER

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

Heard
the learned advocate for the appellant. ADMIT. The following
question of law arises out of the impugned order of the Tribunal:

?SWhether,
in the facts and circumstances of the case, the Customs, Excise and
Service Tax Appellate Tribunal, was justified in law after granting
liberty to the appellant to file a fresh application for
rectification of mistake in the ex-parte order, and thereafter, once
the appellant had moved the rectification application, treat such
rectification application as barred by limitation???

To
be listed for final hearing and disposal on 05.08.2008.

Sd/-

[D.A. MEHTA, J]

Sd/-

[H.N.DEVANI,
J]

***

Bhavesh*

   

Top