Allahabad High Court High Court

Adhishashi Abhiyanta Vidyut … vs Commissioner Commercial Tax, … on 2 August, 2010

Allahabad High Court
Adhishashi Abhiyanta Vidyut … vs Commissioner Commercial Tax, … on 2 August, 2010
Court No. - 33

Case :- SALES/TRADE TAX REVISION DEFECTIVE No. - 292 of 2010

Petitioner :- Adhishashi Abhiyanta Vidyut Vitran Khand, U.P.P.C.L.
Respondent :- Commissioner Commercial Tax, U.P. Lucknow
Petitioner Counsel :- H.P. Dube
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

Re: Application No.183297 of 2010

The delay of 177 days in filing the revision has been explained which has
been found to be sufficient.

Accordingly, the delay is condoned.

The application is allowed.

Office to allot regular number to the revision and list in the next cause list.

Order Date :- 2.8.2010
BK