Gujarat High Court
Rungta vs Commissioner on 11 November, 2011
Gujarat High Court Case Information System
Print
OJCA/445/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 445 of 2011
In
STAMP
NUMBER No. 2519 of 2011
=========================================================
RUNGTA
ART PROCESSORS P LTD & 4 - Applicant(s)
Versus
COMMISSIONER
- CENTRAL EXCISE CUSTOMS & SERVICE TAX - Respondent(s)
=========================================================
Appearance
:
MR
BOMI H SETHNA
for
Applicant(s) : 1 - 5.
Mr. YN RAVANI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI 11th November 2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Leave
to amend. Rule. At our request, learned counsel Mr. Ravani appeared
and waived service of notice of rule for and on behalf of the
respondent.
This
Civil Application has been filed seeking condonation of delay of 85
days in filing the Tax Appeal.
Having
heard learned counsel for the parties and having perused the reasons
stated for delay in filing the appeal, the delay is condoned. Civil
Application is allowed. Rule is made absolute.
{Akil Kureshi, J.}
{Ms. Sonia Gokani,
J.}
Prakash*
Top