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