Allahabad High Court High Court

M/S Sharifulhak Brick Field vs The Commissioner Of Trade Tax U.P. … on 2 August, 2010

Allahabad High Court
M/S Sharifulhak Brick Field vs The Commissioner Of Trade Tax U.P. … on 2 August, 2010
Court No. - 33

Case :- SALES/TRADE TAX REVISION DEFECTIVE No. - 90 of 2008

Petitioner :- M/S Sharifulhak Brick Field
Respondent :- The Commissioner Of Trade Tax U.P. Lucknow
Petitioner Counsel :- Rakesh Ranjan Agrawal,Suyash Agarwal
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

Re: Application No.105645 of 2008

The revision is reported to be beyond time by 247 day.

This application under Section 5 of the Limitation Act supported by an
affidavit was moved to which learned Standing Counsel has filed reply in
which the explanation given for the delay has not been disputed.

I have considered the explanation submitted in paragraph 4 of the affidavit
filed in support of the application and find the same to be sufficient.

Accordingly, the delay is condoned and 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