Gujarat High Court High Court

M/S vs State on 4 August, 2011

Gujarat High Court
M/S vs State on 4 August, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/261/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION No. 261 of 2011
 

In


 

STAMP
NUMBER No. 1629 of 2011
 

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

 

M/S
HYNOUP FOOD & OIL INDUSTRIES - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
WADIA GHANDY &CO
for
Applicant(s) : 1, 
Ms. MAITHILI MEHTA AGP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			:
						
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MS JUSTICE SONIA GOKANI       4th August 2011
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE Ms. JUSTICE SONIA GOKANI)

By
preferring the present Civil Application, the applicant in the
captioned Tax Appeal has urged for condonation of delay of 707 days
in filing the Tax Appeal by setting forth various reasons. It is
principally urged that the applicant-company is a sick unit
registered with the Board for Industrial & Financial
Reconstruction [“BIFR” for short] and vide
Order dated 4th April 2006, it has been declared “Sick”.
It is further urged that after bona fide attempts made by the
Company, IDBI has been appointed as an Operating Agency for preparing
the scheme for revival of the Company. Since the scheme for revival
of the company is finalized by the BIFR, the dues sought to be
recovered by the State of Gujarat are required to be challenged in
the main Tax Appeal, and therefore, the delay caused on account of
revival is required to be condoned.

Initially, this
Court has issued notice to the otherside and in response thereto,
learned AGP Ms. Mehta appeared for the State.

On hearing both
the sides and on considering the fact that the applicant-company is a
sick company declared by the BIFR and also giving due regard to the
fact that revival scheme has been finalized by the BIFR and the main
cause pursued by the Company in the Tax Appeal sought to be filed
pertains to the dues sought to be recovered from the
respondent-authorities on the averred ground of best judgment
assessment order, this Court is of the opinion that there is a
justifiable cause to condone delay, which is though of 707 days, the
reasons put forth are cogent enough not to harp on the technicality
or procedural aspects. Resultantly, this Civil Application is
allowed. Delay of 707 caused in filing the captioned Tax Appeal is
hereby condoned. Tax Appeal be numbered accordingly and be listed for
hearing in seriatim.

Civil Application
stands disposed of accordingly.

{Akil Kureshi, J.}

{Ms. Sonia Gokani, J.}

Prakash*

   

Top