Gujarat High Court
The vs The on 15 July, 2008
Gujarat High Court Case Information System
Print
TAXAP/1013/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
TAX
APPEAL No. 1013 of 2007
==========================================
THE
COMMISSIONER OF CENTRAL EXCISE, - Appellant(s)
Versus
BALKRISHNA
TEXTILE MILLS PVT. LTD. - Opponent(s)
=========================================
Appearance :
MR
HARIN P RAVAL for Appellant(s) : 1,
MR SN
THAKKAR for Opponent(s) :
1,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 15/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
The
present proceedings arise as a consequence of the earlier round of
proceedings wherein the dispute is, as to whether the respondent ?
assessee is entitled to deemed credit for a period beyond the period
of six months. The present proceedings relate to refund of such
deemed credit.
In
the circumstances, this Tax Appeal to be heard along with Tax Appeal
No.1414 of 2005 when the said Tax Appeal is taken up for final
hearing.
[D.A.MEHTA,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top