Gujarat High Court
The vs Unknown on 18 March, 2009
Gujarat High Court Case Information System Print TAXAP/75020/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD TAX APPEAL No. 750 of 2008 ========================================= THE COMMISSIONER OF CENTRAL EXCISE AND CUSTOMS - Appellant(s) Versus SCHOOT GLASS INDIA PRIVATE LIMITED - Opponent(s) ========================================= Appearance : MR YN RAVANI for Appellant(s) : 1, None for Opponent(s) : 1, ========================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN and HONOURABLE MR.JUSTICE AKIL KURESHI Date : 18/03/2009 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
We
find that no substantial question of law arises for consideration in
this appeal. The appeal lacks merit. The appeal is dismissed.
(K.S.RADHAKRISHNAN,
C.J.)
(AKIL
KURESHI, J.)
(vjn)
Top