Allahabad High Court High Court

M/S Brindawan Beverages Pvt Ltd vs The Commissioner Of Central … on 1 February, 2010

Allahabad High Court
M/S Brindawan Beverages Pvt Ltd vs The Commissioner Of Central … on 1 February, 2010
Court No. - 37

Case :- CENTRAL EXCISE APPEAL DEFECTIVE No. - 40 of 2009

Petitioner :- M/S Brindawan Beverages Pvt Ltd
Respondent :- The Commissioner Of Central Excise, Meerut
Petitioner Counsel :- A.P. Mathur,Pramod B Agrawal
Respondent Counsel :- S.S.C.(Indirect Tax),S.P.Kesharwani

Hon'ble Rajes Kumar,J.

Hon’ble Subhash Chandra Nigam,J.

The application for the condonation of delay is filed along with the affidavit.
Sri S.P.Kesarwani, learned Standing Counsel prays for and is granted three
weeks time to file the reply.

List after three weeks.

Order Date :- 1.2.2010
R./