Gujarat High Court High Court

Commissioner vs M/S on 15 July, 2010

Gujarat High Court
Commissioner vs M/S on 15 July, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/97/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No.97 of 2010
 

In


 

TAX
APPEAL No.854 of 2010
 

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

COMMISSIONER
- Applicant(s)
 

Versus
 

M/S
MEGHMANI DYES & INTERMEDIATES LTD.-Respondent(s)
 

=================================================== 
Appearance
: 
MR YN RAVANI for Applicant(s) :
1, 
None for Respondent(s) :
1, 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 


Date
: 15/07/2010 

 


 ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

This
application seeks restoration of main appeal being Tax Appeal No.854
of 2010, which came to be dismissed for default vide order dated
24.06.2010.

Heard
the learned advocate for the applicant.

Having
regard to the averments made in the application, the application is
allowed 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 22.07.2010. 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.

The
application stands allowed accordingly.

Sd/-

[D. A.

MEHTA, J]

Sd/-

[
H.N.DEVANI, J]

***

Bhavesh*

   

Top