Gujarat High Court High Court

Viny vs Union on 17 February, 2011

Gujarat High Court
Viny vs Union on 17 February, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   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