Gujarat High Court
Viny vs Union on 17 February, 2011
Gujarat High Court Case Information System
Print
SCA/2087/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2087 of 2011
=========================================================
VINY
ROYAL PLASTICOATES LTD & 1 - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DEVAN PARIKH for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MISS JUSTICE S.G.GOKANI
Date
: 17/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Counsel
for the petitioners submitted that in second round of litigation also
despite directions by tribunal in its order dated 13.10.2010 to
refund the excess duty after verification, so far no steps have been
taken by the department though substantial time has passed.
Notice
of final disposal returnable on 10.3.2011.
Direct
service is permitted.
(Akil
Kureshi,J.)
(S.G.
Gokani,J.)
(raghu)
Top