Gujarat High Court
Ban vs Deputy on 14 July, 2010
Gujarat High Court Case Information System
Print
OJCA/248/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 248 of 2010
In
STAMP
NUMBER No. 3063 of 2009
=================================================
BAN
LABS LTD - Applicant(s)
Versus
DEPUTY
COMMISSIONER OF SALES TAX - Respondent(s)
=================================================
Appearance
:
MRNCSHUKLA
for Applicant(s) : 1,
MR PRANAV TRIVEDI AGP; None for
Respondent(s) : 1, 1.2.1,1.2.2
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 14/07/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
heard learned counsel for the petitioner and learned counsel for the
State and having satisfied with the grounds shown, delay of 52 days
in filing the Tax Appeal is condoned. Tax Appeal be registered.
O.J.C.A. No.248 of 2010 stands disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top