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 0, Cited by 0]

Rajasthan High Court - Jaipur

Commissioner Of Customs Excise And ... vs Parle Biscuits Pvt Ltd on 26 November, 2018

Bench: Mohammad Rafiq, Goverdhan Bardhar

                                            HIGH COURT OF JUDICATURE FOR RAJASTHAN
                                                        BENCH AT JAIPUR

                                                     D.B. Central/excise Appeal No. 154/2018

                                    Commissioner Of Customs Excise And Service Tax Alwar
                                                                                            ----Appellant
                                                                      Versus
                                    Parle Biscuits Pvt Ltd
                                                                                         ----Respondent

For Appellant(s) : Ms. Vartika Mehra for Mr. Sandeep Pathak.

For Respondent(s) :

HON'BLE MR. JUSTICE MOHAMMAD RAFIQ HON'BLE MR. JUSTICE GOVERDHAN BARDHAR Order 26/11/2018 Four weeks' time is granted to counsel for the appellant to remove the defect(s), failing which the appeal shall stand dismissed automatically without further reference to the court. (GOVERDHAN BARDHAR),J (MOHAMMAD RAFIQ),J Manoj / MG / 04 Powered by TCPDF (www.tcpdf.org)