Gujarat High Court Case Information System
Print
OJCA/316/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 316 of 2010
In
TAX APPEAL No. 1827 of 2010
In
STAMP NUMBER No. 3681 of 2007
With
CIVIL
APPLICATION No. 317 of 2010
In
STAMP NUMBER No. 3674 of 2007
In
TAX APPEAL No. 1837 of 2010
=========================================================
MESSRS
JAY PRABHA TEXTILE PRINTERY - Applicant(s)
Versus
COMMISSIONER
OF CENTRAL EXCISE - Respondent(s)
=========================================================
Appearance :
MR
PARESH V SHETH for
Applicant(s) : 1,
MR DARSHAN M PARIKH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 30/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
Learned
Counsel for respondent-Authority states that in absence of the
memorandum of application he is handicapped and that learned
advocate for the applicant Shri Paresh V.Sheth has been repeatedly
filing sick note since last number of dates.
Registry
is directed to send a notice to the applicant for making alternative
arrangement, if so desired, failing which, the Court may be
constrained to proceed with the matter ignoring the sick note /
leave note of the learned advocate for the applicant on the next
date of hearing.
Matters
to be listed on 21st October, 2010.
(D.A.MEHTA,
J.)
(H.N.DEVANI,
J.)
(ashish)
Top