Rajasthan High Court – Jodhpur
Assistant Commissioner A/E … vs M/S Shree Spring Industry on 7 August, 2009
D.B. CIVIL SPECIAL APPEAL NO.18/2009
DATE OF ORDER : 07.08.2009
HON'BLE MR. JUSTICE A.M. KAPADIA
HON'BLE MR. JUSTICE DEO NARAYAN THANVI
Mr. M.S. Godara, for the appellant.
Heard learned counsel for the appellant.
Learned counsel for the appellant submits that he
apologizes for the wrong statement made before the Court for
filing the requisites. In our view, due to the fault of the lawyer,
the appellant should not suffer. The learned Single Judge has
taken too technical view while dismissing the restoration
application for making wrong statement. The ends of justice
would meet, if the parties are given adequate opportunities to
contest the revision on merits. The restoration application was
dismissed without giving notice to the respondent, therefore, we
deem it just and proper to allow this special appeal without
serving notice to the respondent.
Accordingly, this special appeal is allowed and the
impugned order dated 13.04.2009 passed by the learned Single
Judge in S.B. Civil Restoration Application No.16/2009 is set
aside and the S.B. Civil Sales Tax Revision Petition No.266/2003
is restored to its original number and be listed within 15 days
before the appropriate Bench.
(DEO NARAYAN THANVI), J. (A.M. KAPADIA), J.
ms rathore