Gujarat High Court Case Information System
Print
OJCA/418/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 418 of 2009
In
STAMP
NUMBER No. 3312 of 2009
=========================================
COMMISSIONER
OF CUSTOMS - Applicant(s)
Versus
ADANI
WILMAR LIMITED - Respondent(s)
=========================================
Appearance :
MS
AMEE YAJNIK for
Applicant(s) : 1,
M/S TRIVEDI & GUPTA for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 05/03/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
By
this application under Section 5 of the Limitation Act, the
applicant seeks condonation of delay of 30 days caused in filing Tax
Appeal (Stamp) No.3312 of 2009.
Heard
learned advocates for the parties.
The
learned Senior Standing Counsel for the applicant has reiterated the
grounds stated in the application. There being no serious
opposition to the application, for the reasons stated in the
application, the application is allowed. The delay caused in filing
Tax Appeal (Stamp) No.3312 of 2009 is hereby condoned. Rule is made
absolute.
[D.A.MEHTA,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top