Gujarat High Court Case Information System
Print
OJMCA/237/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 237 of 2010
In
STAMP
NUMBER No. 2259 of 2009
=========================================================
COMMISSIONER
OF INCOME TAX-IV - Applicant(s)
Versus
ASHOK
R PATEL - Respondent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 14/12/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
1. By
this application, the applicant seeks recall of the order dated 30th
August, 2010 made in Tax Appeal (Stamp) No.2259 of 2009 has been
dismissed for non-prosecution on account of non-removal of office
objections.
2. Heard
Mrs.Mauna M. Bhatt, learned senior standing counsel for the
applicant.
3. Having
regard to the averments made in the application, the application is
allowed. Order dated 30th August, 2010 made in Tax Appeal
(Stamp) No.2259 of 2009 is hereby recalled. Tax Appeal(ST.) No.2259
of 2009 stands restored to file. Office objections to be removed on
or before 21st December, 2010, failing which the appeal
shall stand dismissed for non-prosecution without further reference
to the Court.
4. The
application stands disposed of accordingly.
(HARSHA
DEVANI, J.)
(H.B.ANTANI,
J.)
Hitesh
Top