Gujarat High Court
Swiss vs Assistant on 1 August, 2011
Gujarat High Court Case Information System
Print
OJCA/147/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 147 of 2011
In
TAX
APPEAL No. 524 of 2011
=======================================================
SWISS
GLASS COAT EQUIPMENT LTD - Applicant(s)
Versus
ASSISTANT
COMMISSIONER OF INCOME TAX - Respondent(s)
=======================================================
Appearance
:
MS BHOOMI M. THAKORE with MRS
SWATI SOPARKAR for Applicant(s) : 1,
MRS MAUNA M BHATT for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 01/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
The
applicant original appellant seeks condonation of delay of 246 days
in filing Tax Appeal. Grounds states are of loss of papers in the
office of the assessee as also indifferent health of the Chartered
Accountant.
Considering
the averments made in the application and the submissions made before
us, this application is allowed. Delay caused in filing the appeal is
condoned. Civil Application is disposed of accordingly. Rule made
absolute accordingly.
(Akil
Kureshi, J. )
(Ms.
Sonia Gokani, J. )
sudhir
Top