Allahabad High Court High Court

M/S L.H. Sugar Factories Ltd. vs Commissioner Central Excise on 12 August, 2010

Allahabad High Court
M/S L.H. Sugar Factories Ltd. vs Commissioner Central Excise on 12 August, 2010
Court No. - 32

Case :- CENTRAL EXCISE APPEAL No. - 303 of 2006

Petitioner :- M/S L.H. Sugar Factories Ltd.
Respondent :- Commissioner Central Excise
Petitioner Counsel :- Piyush Agrawal,Bharat Ji Agrawal
Respondent Counsel :- A.S.G.I.

Hon'ble Sunil Ambwani,J.

Hon’ble Kashi Nath Pandey,J.

Shri Bharat Ji Agrawal states and it is not denied by Shri S.P.
Kesarwani, Addl. Chief Standing Counsel that the same questions
of law are subject matter of consideration in Central Excise Appeal
No.112 of 2008 and other connected appeals.

Admit.

Connect with Central Excise Appeal Nos.112 of 2008 and 273 of
2006, and other connected appeals.

Order Date :- 12.8.2010
SP/