Gujarat High Court High Court

Ban vs Deputy on 14 July, 2010

Gujarat High Court
Ban vs Deputy on 14 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   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