Gujarat High Court High Court

Precision vs Commissioner on 13 November, 2008

Gujarat High Court
Precision vs Commissioner on 13 November, 2008
Author: D.A.Mehta,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1284320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 12843 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 12357 of 2008
 

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


 

PRECISION
FASTENERS LTD & 1 - Petitioner(s)
 

Versus
 

COMMISSIONER
OF CENTRAL EXCISE & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
DV PARIKH for Petitioner(s) : 1 - 2. 
MR RJ OZA
for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 13/11/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

This
application seeks amendment of the main petition by adding paragraph
No. 14.1 and prayer clauses 31(bb) and 31(cc) as reproduced in
paragraph Nos. 2 and 3 respectively of this application. The
Application is granted. Amendment to be carried out in the main
petition on or before 17.11.2008.Main Matter to come up on
19.11.2008. The Application stands disposed of accordingly.

Sd/-

(D.A.Mehta,
J.)

Sd/-

(Smt.Abhilasha
Kumari, J.)

M.M.BHATT

   

Top