Gujarat High Court Case Information System
Print
OJCA/83/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 83 of 2011
In
STAMP
NUMBER No. 412 of 2011
=========================================================
COMMISSIONER
OF INCOME TAX-24 MUMBAI - Applicant(s)
Versus
ISMAIL
ALIJI NANDOLIYA - Respondent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT for
Applicant(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1,
MR
RK PATEL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 10/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
1. Revenue
seeks condonation of delay occasioned in filing the present Tax
Appeal.
2. In
the application, the delay is sought to be explained by pointing out
that, previously, the Revenue had preferred an appeal before the
Bombay High Court, which was, however, returned for presentation
before the appropriate Court. This communication was not received by
the Revenue Officers in Gujarat.
3. In
view of the explanation offered and in view of no affidavit, opposing
the condonation of delay, is filed, the delay occasioned in filing
this Tax Appeal is CONDONED. Rule is made absolute.
(AKIL
KURESHI,J.)
(Ms.
SONIA GOKANI,J.)
Umesh/
Top