Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 13]

Bombay High Court

M/S Mahindtra And Mahindra Ltd ... vs Commissioner Of Central Excise on 16 August, 2017

Bench: A.S. Oka, Riyaz Iqbal Chagla

 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
     ORDINARY ORIGINAL CIVIL JURISDICTION

        CENTRAL EXCISE APPEAL NO. 119 OF 2007

 Mahindra And Mahindra Limited                       ....Petitioner
           V/S
 The Commissioner Of Central Excise-v,mum         ....Respondent

WITH CENTRAL EXCISE APPEAL NO. 234 OF 2007 M/s Mahindra And Mahindra Limited ....Petitioner V/S The Commissioner Of Central Excise ,mumbai ....Respondent V WITH CENTRAL EXCISE APPEAL NO. 153 OF 2007 M/s Menon Piston Rings Pvt. Ltd. ....Petitioner V/S Commissioner Of Central Excise -pune ....Respondent WITH CENTRAL EXCISE APPEAL NO. 271 OF 2007 The Union Of India Through The Commissioner ....Petitioner Of Central Excise And Cusotms . Vapi V/S M/s A1-amin Exports (100% Eou) And 3 Ors. ....Respondent WITH CENTRAL EXCISE APPEAL NO. 145 OF 2007 Page 1/2 ::: Uploaded on - 16/08/2017 ::: Downloaded on - 28/08/2018 15:51:18 ::: M/s Mahindtra And Mahindra Ltd (implements ....Petitioner Divisions)-nagpur V/S Commissioner Of Central Excise ....Respondent WITH CENTRAL EXCISE APPEAL NO. 146 OF 2007 N/s Kalyani Forge Limited ....Petitioner V/S Commissione Rof Central Excise ,pune-ii ....Respondent CORAM : A.S. OKA & RIYAZ IQBAL CHAGLA, JJ DATE : 16th August, 2017 P.C. :

Not to be placed before the bench in which Honourable Shri Justice R.I.Chagla is a member.
( ASSOCIATE ) Page 2/2 ::: Uploaded on - 16/08/2017 ::: Downloaded on - 28/08/2018 15:51:18 :::