Gujarat High Court High Court

M/S vs Commissioner on 9 July, 2010

Gujarat High Court
M/S vs Commissioner on 9 July, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3616/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3616 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 436 of 2010
 

With


 

CIVIL
APPLICATION No. 3618 of 2010
 

In
 


SPECIAL
CIVIL APPLICATION No. 11296 of 2009
 

With


 

CIVIL
APPLICATION No. 3620 of 2010
 

In
 


SPECIAL
CIVIL APPLICATION No. 11366 of 2009
 

 
=================================================


 

M/S
SATIDHAM INDUSTRIES LTD. - Petitioner
 

Versus
 

COMMISSIONER
OF CENTRAL EXCISE & CUSTOMS, VAPI - Respondent
 

=================================================
 
Appearance : 
MR
BL NARASIMHAN for Petitioner: 
MR YN RAVANI for
Respondent: 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 09/07/2010 

 

 
COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

NOT
BEFORE THIS BENCH.

Registry
is directed to place these civil applications before the appropriate
Bench, as per the present roster, after obtaining necessary orders
from the Honourable The Chief Justice.

[
BHAGWATI PRASAD, J ]

/vgn
[ S.R. BRAHMBHATT,
J ]

   

Top