Allahabad High Court
M/S J.M. Agarwal Tobacco Co. Pvt. … vs The Commissioenr Of Central … on 21 July, 2010
Court No. - 37 Case :- CENTRAL EXCISE APPEAL No. - 247 of 2010 Petitioner :- M/S J.M. Agarwal Tobacco Co. Pvt. Ltd. Thru' Brijesh Sharma Respondent :- The Commissioenr Of Central Excise, Lucknow Petitioner Counsel :- A.P. Mathur Respondent Counsel :- S.S.C. Hon'ble Rajes Kumar,J.
Hon’ble Bharati Sapru,J.
Heard Sri A.P. Mathur, learned counsel for the appellant and Sri S.P.
Kesarwani, learned Additional Chief Standing appearing on behalf of
respondent.
Admit on a following substantial question of law:
“On the facts and circumstances whether the Tribunal is justified in reversing
the order of Commissioner (Appeals) and restoring the order of Adjudication
Officer?”
Order Date :- 21.7.2010
OP