Gujarat High Court
Messrs vs Union on 29 September, 2008
Gujarat High Court Case Information System
Print
SCA/1163720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11637 of 2008
=========================================
MESSRS
AIA ENGINEERING LTD & 1 - Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
=========================================
Appearance
:
MR PARESH M
DAVE for Petitioner(s) : 1 - 2.
MR HARIN P
RAVAL for Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s)
: 2 - 4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 29/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Mr.
H.P. Raval, learned Asst. Solicitor General, has filed leave note. A
request is made to adjourn this matter. The matter is, therefore,
adjourned to 13.10.2008. Time to deposit the balance 50% of the duty
amount granted by the Commissioner (Appeals-IV), Central Excise,
Ahmedabad, vide his order dated 29.8.2008 is extended till
15.10.2008.
(K.A.
Puj, J.)
(Rajesh
H. Shukla, J.)
(hn)
Top