Allahabad High Court High Court

M/S Luxmi Oil & Vanaspati (P) Ltd vs The Commissioner, Central Excise … on 22 January, 2010

Allahabad High Court
M/S Luxmi Oil & Vanaspati (P) Ltd vs The Commissioner, Central Excise … on 22 January, 2010
Court No. - 32

Case :- WRIT TAX No. - 1673 of 2004

Petitioner :- M/S Luxmi Oil & Vanaspati (P) Ltd
Respondent :- The Commissioner, Central Excise & Others
Petitioner Counsel :- Pankaj Bhatia
Respondent Counsel :- S.S.C.,Satish Chaturvedi

Hon'ble R.K. Agrawal,J.

Hon’ble Shashi Kant Gupta,J.

Restoration Application No. 234893 of 2009

Heard the learned counsel for the parties.

Cause shown is sufficient. The order dated 26.8.2009 dismissing the writ
petition for want of prosecution is recalled and the writ petition is restored to
its original number. The interim order is also restored.

List in the next cause list before the appropriate Bench. It shall not be treated
as tied up or part heart before this Bench.

Order Date :- 22.1.2010

samz

Hon’ble R.K. Agrawal,J.

Hon’ble Shashi Kant Gupta,J.

Restored.

For order see our order of date passed on restoration application.

Order Date :- 22.1.2010
samz