Allahabad High Court High Court

M/S Continental Cement Company vs Union Of India & Others on 16 June, 2010

Allahabad High Court
M/S Continental Cement Company vs Union Of India & Others on 16 June, 2010
Court No. - 10

Case :- CENTRAL EXCISE APPEAL No. - 228 of 2010

Petitioner :- M/S Continental Cement Company
Respondent :- Union Of India & Others
Petitioner Counsel :- Praveen Kumar,Ashok Kumar
Respondent Counsel :- S.S.C.,A.S.G.I. 2010/1225

Hon'ble Rakesh Sharma,J.

Heard learned counsel for the parties.

Sri R.C. Shukla, learned counsel for the Central Excise Department, prays for
and is allowed three weeks’ time for filing counter affidavit.

List on 10.8.2010 for admission/hearing.

Till the next date of listing no recovery of penalty shall be made from the
assets of the petitioner.

Order Date :- 16.6.2010
piyush