Gujarat High Court High Court

L vs Commissioner on 31 March, 2010

Gujarat High Court
L vs Commissioner on 31 March, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/356/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 356 of 2009
 

In


 

TAX
APPEAL No. 1611 of 2009
 

 


 

with


 

 


 

CIVIL
APPLICATION No. 373 of 2009
 

In


 

TAX
APPEAL No. 1695 of 2009
 

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


 

L
J SYNTHETIC MILLS THROUGH PROPRIETOR JIVATRAM L DARIYANI -
Applicant(s)
 

Versus
 

COMMISSIONER
OF CENTRAL EXCISE AHMEDABAD - I - Respondent(s)
 

=========================================
 
Appearance : 
MR
KUNAL NANAVATI for NANAVATI ASSOCIATES
for Applicant 
MR YN
RAVANI for Respondent 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 31/03/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

In
view of the order passed in the main appeals, these applications do
not survive and are disposed of accordingly.

[D.A.MEHTA,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top