Gujarat High Court High Court

Commissioner vs Sterlite on 12 August, 2010

Gujarat High Court
Commissioner vs Sterlite on 12 August, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/112/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 112 of 2010
 

In


 

TAX
APPEAL No. 1199 of 2009
 

 
 
=========================================


 

COMMISSIONER
- CENTRAL EXCISE & CUSTOMS - Applicant(s)
 

Versus
 

STERLITE
OPTICAL TECHNOLOGIES LTD - Respondent(s)
 

========================================= 
Appearance
: 
MR GAURANG
H BHATT for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

                               and
		
	
	 
		 
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 12/08/2010 

 

 
ORAL
ORDER

(Per :

HONOURABLE MS. JUSTICE H.N.DEVANI)

1. This
application seeks restoration of the main matter being Tax Appeal
No.1199 of 2009, which came to be rejected for want of prosecution
vide order dated 24th June, 2010.

2. Heard
learned advocate for the applicant. The averments made in Paragraph
No.5 of the application explaining absence of learned advocate have
been reiterated.

3. Considering
the averments made in the application, the prayer for restoration of
the main matter being Tax Appeal No.1199 of 2009 is granted, subject
to the applicant depositing a
sum of Rs.1,500/- (Rupees One thousand Five hundred) with the Gujarat
High Court Legal Services Committee on or before 18th
August, 2010. Upon production of the original receipt thereof on
record of the main matter, the matter shall stand restored to file.
In the event of failure to deposit the sum as aforesaid within the
time stipulated, the matter shall stand disposed of without any
further reference to the Court.

4. The
application stands allowed accordingly.

(
D.A. Mehta, J. )

(
Harsha Devani, J. )

hki

   

Top