Gujarat High Court High Court

Atlas vs Union on 2 February, 2011

Gujarat High Court
Atlas vs Union on 2 February, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/1/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 1 of 2011
 

In


 

STAMP
NUMBER No. 2256 of 2008
 

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

 

ATLAS
DYE CHEM(INDIA) PVT LTD FORMERLY KNOWN M/S ATLAS DYE- - Applicant(s)
 

Versus
 

UNION
OF INDIA THRO. SECRETARY, MINISTRY OF & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MIHIR H PATHAK for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 02/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

This
application seeks restoration of Tax Appeal [Stamp] No. 2256 of 2008
which came to be dismissed for non-removal of office objections as
directed vide order dated 28th August, 2009.

Having
regard to the averments made in the application, the applicant has
explained the reasons as to why the office objections could not be
removed within the stipulated time limit.

In
the circumstances, the application is allowed. Tax Appeal [Stamp]
No. 2256 of 2008 is restored to file. The application stands
disposed of accordingly.

[HARSHA
DEVANI, J.]

[H.B.

ANTANI, J.]

pirzada/-

   

Top