Gujarat High Court
Commissioner vs Principal on 6 December, 2010
Gujarat High Court Case Information System
Print
OJCA/461/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 461 of 2010
In
STAMP
NUMBER No. 2507 of 2010
=========================================================
COMMISSIONER
OF INCOME TAX - IV - Applicant(s)
Versus
PRINCIPAL
OFFICER - Respondent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT for
Applicant(s) : 1,
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 06/12/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
By
this application, the applicant seeks condonation of delay of four
days caused in preferring Tax Appeal Stamp No. 2507 of 2010.
Heard
Ms.Mauna R Bhatt, learned Senior Standing Counsel for the applicant.
Despite
service of rule, none appears for the respondent.
Having
regard to the averments made in the application, sufficient cause has
been made out so as to condone the delay caused in preferring the Tax
Appeal.
The
application, therefore, is allowed. Delay of four days caused in
preferring the Tax Appeal is hereby condoned.
Rule
is made absolute accordingly.
[HARSHA
DEVANI, J]
[H.B.
ANTANI, J.]
mathew
Top