Gujarat High Court High Court

The State Of Gujarat vs Ashok Mills Ltd. on 1 January, 1800

Gujarat High Court
The State Of Gujarat vs Ashok Mills Ltd. on 1 January, 1800
Equivalent citations: 1967 19 STC 11 Guj
Author: Shah
Bench: Shah


JUDGMENT

Shah, J.

1. This appeal arises out of Reference No. 20 of 1962 and relates to the period April 1, 1953, to March 31, 1954. 53 items of goods were sold, besides old machinery. The total value of the property sold was Rs. 1,75,825.

2. For reasons mentioned in the judgment of the principal appeal No. 603 of 1965, the answer to the question submitted will be in the negative, except as to waste caustic liquor. There will be no order as to costs in this appeal.