Rajasthan High Court - Jodhpur
Shree Bherav Engineers vs The Commissioner Of Central Excise And ... on 6 March, 2019
Bench: Sangeet Lodha, Dinesh Mehta
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Central/excise Appeal No. 109/2018
Shree Bherav Amla Food Processors
----Appellant
Versus
The Commissioner Of Central Excise And Service Tax, Udaipur
----Respondent
Connected With
1. D.B. Central/excise Appeal No. 101/2018
2. D.B. Central/excise Appeal No. 103/2018
3. D.B. Central/excise Appeal No. 104/2018
4. D.B. Central/excise Appeal No. 105/2018
5. D.B. Central/excise Appeal No. 108/2018
6. D.B. Central/excise Appeal No. 110/2018
7. D.B. Central/excise Appeal No. 111/2018
8. D.B. Central/excise Appeal No. 112/2018
9. D.B. Central/excise Appeal No. 113/2018
10. D.B. Central/excise Appeal No. 114/2018
11. D.B. Central/excise Appeal No. 115/2018
For Appellant(s) : Mr. Vikas Balia
Mr. Jagat Tatia
For Respondent(s) : Mr. Rajvendra Saraswat
HON'BLE MR. JUSTICE SANGEET LODHA
HON'BLE MR. JUSTICE DINESH MEHTA Order 06/03/2019 List these matters on 14.03.2019, as prayed. (DINESH MEHTA),J (SANGEET LODHA),J 35-46-Anurag/-
Powered by TCPDF (www.tcpdf.org)