Gujarat High Court Case Information System
Print
OJCA/588/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 588 of 2010
In
STAMP
NUMBER No. 3498 of
2010
=========================================================
NILESH
RAMESHWARPRASAD GUPTA - Applicant(s)
Versus
INCOME
TAX OFFICER - Respondent(s)
=========================================================
Appearance
:
MR
DK TRIVEDI for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 16/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
1. RULE.
2. At
our request Ms. Mauna M. Bhatt, learned Counsel, appeared on behalf
of the respondent.
3. The
applicant seeks condonation of delay of 48 days occurred in filing
the Tax Appeal.
4. Having
heard the learned Counsel for the parties and having perused the
contents of the application, we are satisfied that the applicant has
made out sufficient grounds for condoning the delay.
5. The
delay occurred in filing the Tax Appeal is CONDONED.
Rule is made absolute.
6. Tax
Appeal be listed for hearing on the Admission Board.
(AKIL
KURESHI,J.)
(Ms.
SONIA GOKANI,J.)
Umesh/
Top