Gujarat High Court Case Information System
Print
OJCA/354/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 354 of 2011
In
STAMP
NUMBER No. 1967 of 2011
=========================================================
COMMISSIONER
OF INCOME TAX-IV - Applicant(s)
Versus
SHAH
ALLOYS LTD - Respondent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 28/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
This
application is filed by the revenue seeking condonation of delay of 5
days in filing the Tax Appeal. We have perused the contents of the
Civil Application and the explanation rendered for the delay. We are
of the opinion that the delay is required to be condoned.
Ordinarily,
we would have issued notice to the other side and hear the respondent
before condoning the delay. In the present case, however, we find
that the delay is of barely 5 days. Issuing notice, therefore, would
cause avoidable inconvenience and possible expenditure to the
respondent.
Under
the circumstances, delay is condoned. Civil Application is disposed
of accordingly.
(AKIL
KURESHI,J.)
(MS.SONIA
GOKANI,J.)
(vipul)
Top