Gujarat High Court High Court

Pragati vs Unknown on 20 April, 2011

Gujarat High Court
Pragati vs Unknown on 20 April, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/2100/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 2100 of 2010
 

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


 

PRAGATI
INDUSTRIES - Appellant(s)
 

Versus
 

COMMISSIONER
OF CENTRAL EXCISE - Opponent(s)
 

=========================================================
Appearance : 
MR
GC RAY for
Appellant(s) : 1, 
MR YN RAVANI for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 20/04/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Learned
Advocate, Shri G C Ray, stated that the appellant had taken away the
papers from him long back with a no objection. He, therefore, is
unable to appear.

We
find that no one else is representing the appellant. Dismissed for
default.

(AKIL
KURESHI, J.)

(SONIA
GOKANI, J.)

sompura

   

Top