Gujarat High Court Case Information System
Print
OJCA/206/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No.206 of 2010
In
TAX
APPEAL (STAMP) No.995 of 2010
===================================================
THE
COMMISSIONER - Applicant(s)
Versus
SHRI
RAJIB LALWANI, VICE PRESIDENT OF
M/S.MANAKSHIA
LTD. - Respondent(s)
===================================================
Appearance
:
MS
SEJAL K MANDAVIA for Applicant (s) : 1,
MR PV SHETH, for
Respondent(s) :
1,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 22/04/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
This
application seeks condonation of delay caused in filing Tax Appeal
(Stamp) No.995 of 2010.
Heard
learned Standing Counsel for the applicant-revenue.
RULE.
Mr.P.V.Sheth, learned advocate waives service of rule on behalf of
the respondent.
Having
regard to the averments made in the application, sufficient cause is
made out for condoning the delay caused in filing Tax Appeal (Stamp)
No.995 of 2010.
In
the circumstances, the application is allowed. The delay caused in
filing Tax Appeal (Stamp) No.995 of 2010 is hereby condoned. Rule is
made absolute.
Sd/-
[D.
A. MEHTA, J]
Sd/-
[
H.N.DEVANI, J]
***
Bhavesh*
Top