Gujarat High Court
M/S vs Commissioner on 17 March, 2011
Gujarat High Court Case Information System
Print
OJMCA/26/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 26 of 2011
In
TAX
APPEAL No. 1210 of 2006
=========================================================
M/S
ACID & CHEMICALS CO. - Applicant(s)
Versus
COMMISSIONER
OF INCOME TAX-I - Respondent(s)
=========================================================
Appearance :
MR
KETAN H SHAH for Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 17/03/2011
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE HARSHA DEVANI)
This
application seeks restoration of Tax Appeal No. 1210 of 2006, which
came to be dismissed for want of prosecution vide order dated
20.12.2010.
Heard
Mr Ketan H Shah, learned advocate for the applicant.
Having
regard to the submissions advanced by learned advocate for the
applicant as well as considering the averments made in the
application, the application is allowed. Tax Appeal No. 1210 of 2006
is restored to file.
The
matter to come up on 18.03.2011.
[Harsha
Devani, J.]
[H.B.
Antani, J.]
mrpandya
Top